High Court Karnataka High Court

Lakkawwa Kallapur Jotennavar vs State Of Karnataka on 7 January, 2010

Karnataka High Court
Lakkawwa Kallapur Jotennavar vs State Of Karnataka on 7 January, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA

CRICUIT BENCH AT DHARWAD

DATED THIS THE 07" DAY or-' JANUARY,._A4~'I;20j'3TQ"T'.if  T-

BEFORE   

THE HON'BLE MRJUSTICE }ia.RAL_I A~r§IAGA'F<A:J'A:V'  

CRIMINAL PETITIO_N~130.78-2?/'200§"  
BETWEEN: 0% T   T

Lakkawwa Kallapur Joter2n"a.va-T  ;
Age: 45 years,  V  '
Occ: Household work  

R/o Bilakundi wage 

Tq: Gokak  ..  ~ :0 _   V
Dist: Belgaum    ,     PETITIONER

(By sr:Vt:N';'j.'PéI¢rja33é';' Ati'vV)--_'  '0
AND:  . V  _  ..

The State o4f=KamatakA'a 
Thro_ughs'PSI, '

 V'  Ku i-god :Po|£c:e Sta't£o'r1"' 'V
v_ R/by th,e'SPP;*~--.
 u__Cir(;u'it   

'D_h"arjwad«   -  RESPONDENT

V . (ByT”Sri:’=!§..H;G0t3<hindE, HCGP)

The Cr|.P is filed under Section 482 of Cr.P.C.

"«Tf"_p.ra§/i";ag that the amount of F-15,16,000/– deposited before
. the Prl. JMFC Court at Gokak as per the order passed by

this Court in Cr|.P.|\Eo.3231/2005 on 02.09.2005 and an

0 "amount of Rs.4,000/~ deposited before the Ist Addl.

w

Sessions Court at Belgaum as per the order passed by this
Court in Cri.P.No.4S45/2005 on 03.12.2005 with a
condition to disburse the same in favour of.._ the
complainant in Sessions Case i\io.202/2005 on th'e'fi_i'e.g.of

Ist Addi. Sessions Court, Belgaum by modified ar'i'd"thf_e.._isai_r;I
deposited amount of Rs.20,000/- be kindiy oa:dered_to"bé'*i

disbursed in favour of the present petitione_r..~–~._f~.. .

This Cri.P is coming on for

Court made the foilowing:

o
Learned High Court Go.v’ernijne’r.-t._Pieader. £s”§directed

to take notice on behaiféiovfthed.re’spon’dven.t ‘State.

2. und’ei’~~-Siection 482 Cr.P.C.

is fiied ‘T._ti;’ie S”mt.Lakkawwa Kailapur
Jotennava:-,’ ‘examined as PW2 in Sessions

Case No.’20_42i/200S.’4’o.n”thee’ file of the learned Presiding

Fast 1;’raci<____Co.urt–I, Belgaum seeking modification

th:_eA«.p –,:o–rder dated 02.09.2005 passed in

C"'Cri'C.rP..'NVo.'§.2;3£20005 and the order dated 03.12.2005

0 pas.sed"in"Cri.P.No.45-45/2005 on the file of this Court.

0 Heard the arguments of Sri.|VE.3.Peerjade, iearned Counsei

"forithe petitioner and Sri.P.H.Gotkhindi, iearned High Court

r"~»~{%%"\,,____

Government Pieader and perused both the said orders
passed by this Court in the said criminai petitions.

3. Whiie granting baii to the petitio_neV_rs:’_:’~.i_n
Cri.P.No.3231/2005 who were accused in the _
case, this Court imposed the condition;

petitioner i\Ios.1 to S therein shall:1-id«e7po23it4-A.’a”-
Rs.4,000/- (totaliy igs.20,000/3gtperai-ei tine if
the same shouid be paid to theicoinjpieainVan”t«.uirrespVective of
the resuit of the sagidh Sinwiiariy, in
Cri.P.No.4S45/2005 whvich–.:was.”V–;fi’|Ae._d Basappa who

was aiso one t:§51é_,aC(;USi3dV in4_the”s’a’r”ra’e case, this Court

djrecteg_’hi.m of Rs.4,000/– before the
Triai Courtsubject to ‘same: conditions.
r”*~t”‘:”—-

‘In c’orn”p|’i’aVnce with the above said order;

tpassed and 4545 of 2005, totaiiy a

sumlof came to be deposited in the said

7-~.___”-»sessions__AA3~case. On perusai of the Judgment dated

passed in the said sessions case No.202/2005,

be seen that at the time of disposal of the said

f

4

case, learned Speciai Public Prosecutor made submissions
before the Trial Court that PW2 ~– Smt. Lakkawwa who is
the petitioner herein had sustained loss and therefore! the
said amount of Rs.20,000/~ shali be ordered to be4vpa’i.d_~t.o

her. It is further seen from the said iudgme.-nt that”–tyht:r._._’i.
Triai Court observed that~this Courtflpyassed”o*rd.ers”‘i.nv”thev “‘
said criminai petitions far dislcmrs rnen:t”ofr’th’e_said ain’o.uni.r_’

of Rs.20,000/– to the compleiiynant in’-the sai’d”‘ca’se;m ffhe
Triai Court couid not pass any or’der–contrary_ to the order;

of this Court. Therefore.” the i=?;;fw:’2i”rr<'cjy~5§mt.Lakkawwa has

filed the present p_etition.~~ j V

V' the orders of this Court in

the said crirninai 'petiti"ons',: it is seen that there is specific

"vdire'c–ti{ori,sw.to~ the 'Hrr'i"a'I"'Court that the said amount shali be

paidto t:iae&icr5r:ip_ji.ainant in the said case. 'I do not find any

reason the said order as prayed for in the

CV-'«4___V'-present petition. Hence, the present petition is dismissed

devoid of merits. The Trial Court is hereby

..Vi"'~'.i;'_di__r5ected to pay the said amount of Rs.20,000/- to the

r-.(\"'~t"""""'

complainant in the said case namely PW1 Srddap;3_a_.__ If

Pwzibetng we member of the sate famtiyfts also er.jt:Vt{ecifio'

.–~«——» ~ -=-"1=r"",. , L" T'

any amount in the said sum of Rs.20,0GO/-

Hberty to get the same from PW1.