High Court Karnataka High Court

State Of Karnataka vs M Tippanna S/O M. Hanumanthappa on 16 July, 2009

Karnataka High Court
State Of Karnataka vs M Tippanna S/O M. Hanumanthappa on 16 July, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 16TH DAY OF JULY,_\:25O/9i'    -

BEFORE   
THE HON'BLE MR.JUsTIoE J;I:°I'.1[I't[)i'eel2i!&-1{:I'1\./ii"  

CRIMINAL REVISION RE-TITIO%\*. No.2   

BETWEEN:

State of Karnataka,
By the Su'o--Inspector     '  '
ofRoIIce,Koppa1,f     -  ...PETITIONER

{By Sri P.I-I  it '

AND:

M.TippariI1a; « V _ "   
S / o. M.HanU_II'Ianthappa," _ 
Aged about 3S=years,.'-- " 
Occ: E-jriveer, " A. _

 - R1/o. ._1_t"3gi,\..{§amp1i. "  ..... I .  RESPONDENT

 ._  Revision Petition is filed under Section 397
r/w; {I01 of C'i'«;P.C. by the SP? for the petitiOner/ State praying

 V to set" aside" the order passed by the SI)". Koppai dated
-    I2.2oO7_I?n Cr1.A.NO.17O/2007.

it  This petition coming on for Orders this day, the court

  the following:

owe



ORDER

This revision is directed against the t..Q.1ld.eir*i:i’dated

7.12.2007 passed in Crl.A.No.130/2007 on theiile of..se$si§nsi”

Judge, Koppal, dismissing the appea’1″as”belated.;.« _ V

2. This petition is not yet ii’1\ioti_oe

admission was issued to the responden’t–accus’e_d,’izVh–i.(:h–‘notice. ‘

is also not yet served by the State agency “even though this
revision is by the State. ‘*–.l5e_spite %ifevpe’atedi’time granted by this
court to ensure the notieeis served respondent, the
jurisdictional l«..po]iioe_’. ireipiorted that due to
unavailability respondent in the village where he resides,

they couldinot seir’veiit’he’ niotioe. This matter is listed today on

boardéipiforrr orders “toeonsider whether further opportunity could

beegiventiito. t.he’–..appellant to get the notice served.

“Whether any worth purpose would be served by

ofsorrie time has to be considered. Hence, I have heard

a._ith_ie”1–e’arned Government Pleader Sri P.H.Gotkhindi for the

-petitioner. It is noticed that the respondent was arraigned for

fir

the offence punishable under Section 279 and 304(A)_ of IPC

and was put to trial in C.C.No.218/ 2006. The le_ar.n:e«d”]frial

Judge considered the prosecution evidence

of the said offence. But noticing thecircuinstaricesl”in”which » _

real incident occurred, the learned ‘ifrial_”Judg6.t0ol§:’ decifisidnjto

show lenient View and grantedilbenefitll under 3 .85 S’

the Probation of Offender’s Act.

4. The State fe..e1,i’ng the inadequate
punishment to”the.irespond_e’rit iinxrjolixediiiprovisions of Section
377 of Cr.P.l’}. t:jc_iichallen4ge:l.’iit:in”~CrlfAll\Io.170/2007 before the

learned .4.” ii

appeal. Was filed belatedly. The office

,..r,:_ompu*te;;l-etheppdelairias”I3l2 days. Seeking condonation of delay,

Section 5 of the Limitation Act, supported

byilthe of the jurisdictional District Magistrate was

‘filed. In said Affidavit, he averred as follows: ,

ac?”

if ‘li”*–“.. i– F7}? 01:53 «x:”§’zr’c=’;::3-§’&§03p .«~.”:’5′{‘i[§r:5Ti I”I”e,3’zfcx°L’»
F ‘F

i -‘ ft 3 ‘ ‘\ E l ‘3 “:3 ‘ .3” U6-{-

~ :66» em am; as eg, 53 are .51: ,a2.,’L’/’Q 3.2 _/~tf~\_3r.JT’.(L;r;–*»-si rs’; Fa rm rm
_ W, .,

‘s 6

Ii

1

i i’ ii ” J V 1 E «.5 , ” 3
‘z-C§f”¥(§fj,’;x_..g’;g;~q €,Z:-;aj–\.§f.A.-’13, @’6d,.3,¢f~7;’C;:;_e;::};j)¢€_j5>Lé}

fit’

considering the explanation offered to condone the delay as the
question involved was relating to inadequacy ofv~._se_ntence

passed against the respondent.

9. Even in this revision the iE3t’ate’:i has*..failed_ [go ‘

satisfactorily explain the delay. thgati. the

Commissioner avers is that he ihiaidgone to~l3aIi–galore attend
training and came ,. Ministeieg meeting.

Therefore, he kept himself the visit of Chief
Minister. Thereafter, training for two
months and’ ‘file the appeal. Such
statemelritiitotaliy of duty on the part of the
Virtually, he is responsible

for frustratingi process-of’~appeal by not only indifference, but

,_alsc_’: faili;:re…t:.o take appropriate action in prosecuting

thoappvevalv time. Hardly any of the circumstances speak

abouts’sufticientiicause. Rightly, the Sessions Judge rejected

[the san,ie’.., I do not find any merit in this revision.

if 10. Besides it is noticed that though the revision was

“filed in this Court on 8.2.2008, despite lapse of 1 ‘/2 years, the

State has not served the notice regarding adrnission to the
respondent. It speaks for itseif the State’s half hearted attenzpt

in conducting the proceedings which needs to be.–de’f5ricajted’;… .

11. Finding no merit in the re_ViSi_on._ a:nd«..inac_it_ion_C.n ‘

the part of the State in getting “noticevfserxdred

respondent, it only deserves to .,rejectedV.”

12. Hence, the CrirninaI”Rbe’visioinv?etit~ion is rejected.

wp/-        JUDGE