High Court Karnataka High Court

Smt Jaya K S vs The State Of Karnataka on 27 October, 2009

Karnataka High Court
Smt Jaya K S vs The State Of Karnataka on 27 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated thi§ti1e 27'"day of October, 2009

Before

THE HON'B.-LE MR JUSTICE HULUVADI G RAE   "' 

Criminal Petitimzs 4.173 / 2008 _c[w V5012'./":20:3}§_w; . 

Between:

In Cri.P 4173/2008:

Smt Jaya K S W/0 Seethatrerna Gowda

50 yrs, Koornadka, Kemminje Village
now permanently r/a Kodimbalzz. ' 

Aithady House, Kodimbala Viilazge.  _ 7

Puttur Taluk, D K

And:
E State 0f'1{:;_L1" r1:1tak'ae Lxgfi _ V' ' ' 
Kadaba Police S.1a1E0n V
 C A B::11.k""  _____ H ;

 -A A K2zdabéz°Vi]1age & Post
' _P-L![l;u;'..TaE.1;i<,,_D  Diesmcl
V By its _C32.i_ef' Exs~:er;:.1'1ve {)i.'f'ieer

'  (By Sr'iAG'Bhav:1.ni%'S.inéh, SPP for RE

Sri R B De'Shpa.Vnde; "Adv. for R2)

 tn'~f:x-$155912/2003:

 _M'.Saci e11anda S10 M Subiaa Ram
T {)2=yrs--,-- TR/21 'Muliya House'

'kg'

2 " .  , Eetitioner

Respondents

Kutrupady village, Post Kaidziba
Puttur Taluk, D K District Petitioner

(By Sri Saratchandra Bijai. Adv.)
And:

1 State W by SPP

2 Chief Executive Oi’f’ie.eif

Kadaba C A Bank
Kadaba Village & Post ._

Puttur Taluk

(By Sri G Bhavani Singh, SPP for RI:

Sri R B Deshpande, Adv. for R2)

These Criminal Petitions aije filed und-erA.S;.48’2. _ of the ‘C:*v..PC.vv’i:)raying to

quash the proceedings in CC 3()7/20051:’ _be’£i’_ore;_theu.iMFC’,<Puttur.; set aside the

order dated by t.heiiiIvAddl. Sessions Judge, D K.

These Cf'i!ft}i'it:1_i Pe.t_itit-ms ém_iii'ri«g"on for Admission this day, the Court
made the following".-. " A V

"we ….. -'0RDER

These vt.W'o.petitior1s have been filed seeking for quashing the order

i'pmmdbymeemR;Pmmimtxxmwmmgmdmmtom:mmemeomm

"-«ijvdrited l.8.7.2GG?ii3'passed by the Sessions Judge, Bakshina Kannada in CLRP

istrar”oil’tfojoperative Societies,
Puttur Division has ortieiecl for l’i’esli”i»ar,j:niry’ the Karnataka Co-

1,

operative Societies Aet. mt’:-a that the E3 Vliliepoirtiiiwas not straight away

accepted but iiberiy waslreseriveti iti’.’_’i.”l’.i€?- fresh complaint. Further, after fresh

inquiry, separate “private compilatiia ‘came to be filed on the basis of which the

learned M.agistr=;1te ltt1s”t.z1l;e:t eogsiizance and issued process. This order is

ichallertged by the petit.io11ei’s on vaiious grounds.

VHeardthe,eo:tns=el_]re resentintt the arties.

Acieording’ the petitioners’ counsei, in the case of H V Suresh & Ors’

_ ‘T/s’..§’tate by Yésiswarttlzpura Police, Bangalore & Am’. -~ 2008 ( I ) KL] 680 it

‘=)<"'

6

the View to the c(ititra:.’y by the Patna High court is reversed. The court in no
uncertain terms in the tttbrcsaict case has indicated that the acceptanceof the
final Form does not debar the Magistiate from taking cognizance 0n'<t.1i'e.._b'a–s_is

of the materiat produced in a coniptaint proceeding.

In the case on hand. as noted, the B Report has been _iac.ce';:ate'ti which

has been conceded by the comptainant éibeity
complaint. More over, on the fresh conipiaint iiiiedthe
cognizance, as such question of i'c<)pening«i:t:ii'ie. comiplaint 'does and
question of taking cognizance twitgc the 'complainant

makes out a new case on which the Mz_tgi:;t:~2ite can_.pi*o(:ced.'t

In the cit':-unis:-an.-' _i;_<as'~_i"ight:y pointed out by the respondent's
counset, there iS=._110u3~;uCi:I=iiiitlgttiiity"–igdiiitllitted by the learned Magistrate in

taking cognizance on [tie basis of the private Compiaint filed having found that

i" there isvrniateriaiito proceet! against the petitioners It is for the petitioners to

;§,2,,;j<,,-

seeI<—fbr._tapprop'riate orders bctore the Magistrate' on the -material avaiiabie by

i"rnak.ing out Wi1£it'.i1_£i,§.~'i)CCt] aiiegetl does not constitute. an offence.

4%

A11

Wiih the above (_)h+;c:t'\»-".11i0ns, petitions are disposed of.

Sd/-

JUDGE