High Court Karnataka High Court

Daisy Jacob W/O. Dr.Jacob Thomas vs State Of Karnataka on 19 January, 2009

Karnataka High Court
Daisy Jacob W/O. Dr.Jacob Thomas vs State Of Karnataka on 19 January, 2009
Author: N.Ananda
 

g _

IN THE men COURT OF KARNATAKA AT BANGKLé"Rfi:_""_4' A'

DATED THIS THE 19TH DAYOF 

CRL.P.NO.997{2O03::"'W  % 

BEFORE:-,  ' T  %

THE HONBLE MR; ,msTIcE §{.Ar§A§J:i)}m;""  
CRIMINAL PETITION€I_§_O;9_97 OF 2003
CRIMINAL PE"Ti':I'ICN:':*N~Of-033 %or? 2003

BETWEEW    '  

I.

DAISY J;:s_.c'0E«.,__ _   ' 
WV/"Cr Jacoreg 'THOMAS _
AGED 36 Y':3:;a.--a>_s'«  ._ ' -
THANI'{A'I'HOF'«ESTATE'~ 
KOP4't3"TY VILLAGE ,_  '
BAGAMANDALA.

AVMADIKERP} * V .. PETITIONER

 :'{B}%,.A'Sri.'~-C..H.HEXNUMANTHARAYAPPA SRCOUNSEL FOR

5-I

 x .gKODAGU DXST

Sri. P }'I Pk'J_NNAPPA, ADVOCATE)

fS'I'A'f£' .(§P'AKARNATAKA

BY THE' RA§GE FOREST OFFICER
BA53PxMANDALA
.. RESPONDENT

V'  gay $z1'.B.B2\LAKRISHNA, HCGP}

I.

   (31?éL.P.NO.709/2003:
" BETWEEN:

P C ASSAINAR { HUSSAINAR)
S[G MAMMALI, 54 YRS
SIDBAPUR (KODAGU)

*2m9F%%A L



2. BABU JOSEPH s/0 JOSEPH
48 YRS V _ V
MAEIKERIROAD   ._      I
SIDDAPUR (KODAGU}    PETITIONERSA 

{By Sri. S G BI-IAGAVAN, ADVOGATE)

AND

M JAYA S/O MANA.CHA

MAJOR   

RANGE FOREST OFFICER L

MADIKERI      

KODAGU    V   '"r..RESPONI)EN'I'

(By sz~i:..r3v.}';2.(g1,i5{i§;?1S:«:fg>!_g§.';--Hc:3P§  H »

cI>;L.Ps'AF:i;;E13V"ti:/343*; GREG VPRAYING TO QUASH THE
PROCEEDINGS '13»: N:>."-.2225/02 on THE FILE on THE
JMFQ, M_A2;>;KERr 'o.1=*AL4K01gAr:g;V._ursT.,
The:§(~:--4 .petition$~,v_"cefi:4i11g on for haering, this day,
the  magi;  following:
ORDER

The fiéfjtioners arrayed as accused 1 to 3 in

“锫.. ‘j”C.C.N§;B§25/2002 have filed mesa petitions to quash

2. I have heard Sri.S.G.Bhagawan, learned

counsel appearing for petitioner in Cirl.P.No.’709/2003

Sri.C.H. Hanumantharayappa, learned senior eounel

appearing for petitioner in CrI.P.No.997/20933:’-«4_.e;,nd

learned Government Pleader for State.

3. The brief facts necesSa_1’y.. for d;seposé;:¢1″et1;¢sen’ee

petitions are as follows:

On 18.06.1998 n§a.;oge e’:+*o:¢s: A T’

Bhagamandala lodged f1r$t——-VVin;foi*matjon ‘ with
Bhagamandala trespass and
felling of ti1nt>erv.._in 1/ 15 which
according a’. goeemment reserve

forest. [ V

4. The registereci in Crime
No_,B4/ ” of Bhégéonanfiala police station against

.:C’1*!V._P.No.997/2003 and others for

of?eneesV”[.p’oni-ehab’xe’yonder Sections 447, 468, 379,

also for violation of Rules 164, I44

.: under Section 24 of Karnataka Forest Act;

was handed over to COD.

” The Deputy Superintendent of Police Special

‘Squad COD Bangaiore after detailed investigafion

L/”\” –

The investigation was initiated

information filed under Secfion
The ixlvestigafion p_roc(_;ede_ei” ” K ” V
provisions of Chaptevizj .. :ofA me .

-Procedure _

Magistrate on of B.’ isportii in the
absence of in the form of
oompiaim: “Cr.P.C. should

Vprofifisions of Sections 200,

202 and .

The disputes, is of civil
nature. ” ;’I’I1e. filed a suit for
of 1,77,63,17?/»~ from

pefitianegs No.99?’/2003 and it

Of:S.No.12/2000 on the file of

Lzdge V(S¥”.Dn.), Madikeri.

petitioners have filed
MVT\a%.oP.’No.13935/1999, inter alia, contending

they have not encroached any part of

reserved forest in Sy.No. 1/ I5.

my gfiw. — 5

(iv) The learned Magstrate did 11(::»t_”* –i:”fi:1svs

jurisdiction to record sworn

informant by iiivoldngissprovisioxis V

200 C:’.P.C.

(V) The learned liave ‘V V

jurisdiction’ 4:9 issse by
involdng Cr.P.C.

(vi) The:, Q; j} .5?’ is in
found either in the
first said to
have ii informant.

Therefore, the Maésirate did not have

:_’j’7a:::y ‘against petitioners in

(‘i’.’1″‘3..;_.l3″.i\i<")'.'A?:('V'JV".?i;:A/

The ipijjstest pietjtion filed by first informant is

* ~ with Section 200 Cr. P. C.

'ieaifned Magistrate did not have any

to proceed against petitioners to try

wsxrant case instituted upon police remrt

3 according to provisions of Chapter XIXTE

W . Q/sq L45/\.'w»w'Q/(""'~'y

(ix) The continuation of proceodings _

court: below would be abuse_.~o-f ‘v

court.

Therefore. the learned .

impugned proceedings are

9. The learned would submit
that learned Mogistrat€:”o.i1: submitted
by Depufiy. kk Police coo had
invoking Section
19o(1io€?~)..%

10. counsel for petitioners

_ Withi ” vvpvestigation papers and impugned

:3? ‘ffoiftntflatxa the following poirats for

V

“m wimmer the learned Mam°s11’ate was justifiod
” in recording sworn statement of first
informant on receipt: of B report submitted by

the Deputy Superintendent of Police COD?
‘ L/if

or that it is a civil dispute or that the7’e…i!.é ” 5
evzdence’ three courses are open H
Magistrate; Ii} either to “‘B’V”‘
Summary report and dm;)__ 3 f

or (ii) on of ‘

the police to make

take of my,
disclosed on Where the
Magistrate, AtVhe’_ ‘I;?v’ having
not
The revision
fie” in criminal
T7» no order passed by
the ‘Wm’ * pmaengs
the Sessions Judge had

, entertain the revision. While

V £5.30, the Sessions Judge was not also
‘ mam’ ‘ the Magistrate to
the ‘B’ summary report once again

V to the 2″‘ respondent. Where
1 there is a complaint made to the Aefagistrate
A * the Magistrate refers the complaint to the

police under Sedion 156(3) and on
Enrwestigation the police submit ‘B’ summwy
report and the oaznplainant protests to the
acceptance of the ‘B’ summary report, in such
cases the Magistrate may take cwnizarwe on

the original oompiamt made to him, ” ,
sworn statement under Section 200 it
there is no complaint »io_ihe _
the question of the
cognizance on the of
does not arise, it
memo is not mine fqreffq_r
there are no V ” any
ofienoe irithe there is

also no ‘There are no
such the filed in

;5.:m._:’: it not a oomplaint

of that eawression as
defined s.e¢t~.;::n 2(a) of the Code of

_ because oomplaint as
” allegation made orally or

to a Magistrate, with a view to his

under this Code, that some
pertsoéry whether known or unknown, has

~oo’mmitted an ofienoe, but does not include a

it ‘ report. Therefore, the Sessions Judge
V’ was wholly in error in entertaining the

revision and directing the Magistrate to
oonsidertheoaseqfiemh.

therefore ailowed, The impugned order
passed by the Sessions Judge, is set aside
and the order passed by the Magistrate

so i ‘

acc@ting the :3: summary report is re,si:oreg;V1’§__: A’
The complainant is sun at lrbertyV§”-._he’iV’_;s*e” A

chooses to make a eorr.plwIrfii [the V

Magistrate. ”

In the case on hand, eepon
the first informant ‘not’ in the
form of complaint RC. and had
not u11derta1_’:e’1’§’£~.e:t;zj alleged against

petifionezfi filed the first

informant discrepancies in
the ‘B’ Eras’ learned Magistrate to
reject ., \s

” has rejected the B report. The

Ieafeedw consideration of 13 report did not

ifitresfigati_1 1§gATagency to make further investigation.

.. 0therV__A}1and, the learned Magistzate proceeded to

‘swegn statement and issued pmcess by invoking

. 204 Cr.P.C. Therefore, the procedure adopted by

Magisirate and impugned older passed thereon

weannot be sustained. X 5. ~—–

13. The leariaed Magistrate on receipt of

not proceeded in aecouiance with law. ‘A

reasons as to why first infoxmaestu/M fdgest

should suffer on account of errors

Magistrate. Therefore I am opiiaieni
reconsideration by the stage of
receipt ofBrepox’t. i ii

14. ‘i’h<~:l ii'le;:-iiiied counsel for
petitionersi. fievemment against
pefitioiiexts i;-a1~"ie…p:;§nding, is a matter for
<:onsid:Veiatio3i.iiiiei2t:f:Iiig iixivestigatioxz of the case.

'A petificns are accepted. The impugned

is" The matter is remanded to learned

Magi-smite Ie–consideIat1'o1:x from the stage of receipt of B

"the light of the observations made herein and in

ii with law. Sdlé

Iudg:3

cm/~