Karnataka High Court
T Narayanappa vs State By Vijayapura Police on 10 July, 2009
' sy§A:.3§32Ts§§,é;£>;%%.
1%: L*;§*;TT§§e: 3&3:-»§ <::%:::":\_,,:a";%f:* SE9' §'<;-%E%i?~L%'§'§%§{A §;§* ;3A:s§<}Am§€§5:
§;f3a'£:;g2L. .§_3§%3'i'?:'E'§{}?*~§ z*~::;=,..j:2s§-j2? ;" "ig:::za:iéi<i;gj.
SEE §§§1'¥§'EZE§N :
2 3% %%A§€;%Y&f§'A?E'*A
:«;;g3. Lazy: "§'E%E§3E%%§'=§?=éA
;x<;§~:::§:us,?:;§:§§§
AGEB ag:_;*r 5g*";*:;:_:AR::<;~;;' = --
2 :§v::;za .. -
&§[{1}, §'~3§§§'»§Jfi§>i32%g :f%~£':sE%:_§j':s.fis.'.'£1%:3i._E"§* {ii} ':5§%;;--:a§es:;,
A€2R%:.{::_;.V:;§§_3Eetzgfiz * ' '
:3 :2'Em§:"+g.:s::§§é:;1a"§'§;:é%:§i%ra
; ;%.'Egg ..fi;.<;;&:::: ;1z§-:>;€:_A._ "
5' {§,LAK:E§§-i&£§A.E§E~i, ;a{;§:::} .saB::3::*:' 54 YE€;AR§5~,L
» s:::;§§':::z§L.*'§£..:§§;
':%A:~:;a§@£'%:;§qa
-- $3;-§;.;2_§s§,§;;%??a3 ;%if}Eii"} i§§%§{.'3E.,':"E" :33 %**§e"-2&3?
y Ag"; §;v:--<f:'a';$,:;:"§'-zsR:§2"-
vi
a" a;.%§;::a%g:3& A::;s:«:§3 ,%§%3{i§E.§"'§" yggaggg
&:;§2:<::a:2r§.T:&:§'E*
Sf {},E--}i'.§{j}Jfia.§}§3§%3 2'%€}ir *l=§ } z5;E'§{}E§'E' Eéfxi '§EZ;%E'%E§§
!%G§§ {ii 3 ?,5E'{§ E' E3'?
8 '*5 E%'§"§'i'E}}{}{}'§é{}§i
E753' {l}fiE§EiEE§E€§:§3§Z%$ ?%.{,}3%%1§} ?i%"%{,}E5"? 5%: ¥§i}%§?rfE§,
?§€3?§€§ as;;{;>zs"§' '?'{} $253333?
» 53;;--;2;{:§é §J§€jj§%,'_§_:§§7§'
V' * ;';a.s:V:;}§:§%.f§*;%;3§:t& &ii§+E=1:§i.': Si'-=§+%€T}£.E"E' $5: '{'%1&?%S,
' 5'a{§E5€'§e{Z'§§§;'i'ifRE;§"§'
" §§;{~{:,§.2%§'§§,}§§'§?§§3§5g%; z'%§"§~§%Z§} .5";§§{}i:i"1' 133?}? 's"E:Z§'§E€?3§.;
P»-J
ii; 'if EEYR EG€}'*£€'i§.&
Si E}.'%f§3Ei§€g%§3?& 3*E{}EI§E} .5§E§{7>§;E"?' {ii} ':"E':Z§§E'€$3
fiiéfi 38%;' EJEEE E€E;'-.3"?
2=;§;:-3§~§avA§%% _
5 <1 :,;i'2*§e: :i.té§é3x% ?€}':§~3§%%, ME £%:::;:: ?:§'§{.}E..§'E'f%»€S ' %.'§%.:T':s._§;€:£%';
;as:;§;2:{:::_§1;:*:.§§%§§':* *
§9'éE.§3fa§&E"E = _
; <i'%.€':§§ ::r<;_§«;;a.'2.i:~e:§xs .;<_aga Ail-iiiii . §:E§{}i_§'f':['_ é':%§{}v §:*:2;:».;a$::, '
sX{}§'€}€,Z{}E,3'¥.5E%E$'F '
§'§%§3?;i,%Ei
5:; :3. was :% §'{fiE¥'§3;'?:*; ;§c;;E::M'as%:.:'::*§*' *:*§::,z-;§~:--;~.;?.: ..g%:3s:';::'*'z *3} "~;§%::g'ai2:ese;
z%€}Ei§€3i?3i,'§'§1;§7§€_§f§f§'3¢ " _
231' §é" :sz?§Ei:s1:§;€#;§i>:z:';:J Sggfgéggzf
'.3; C2. §\;§;:§;: .A;.§3':>>a3 ' ;%{}E§§L} .;a_2:a{;s_.r:' 4&3 :a';§:§g:4z:s§5
;::;;§~*::1;§;siz%.._ "
$§€}§€'%*s'g%'E3§3?«;
;";s§;§~é.':;'i€:r<: Efié ggzgze
;%;'i2E~:§::i.:2,?z.;§§3'§'
%;§:§§%::<-a%:;:%:
Sf {.},{::;E%§;§'§IE.3% ;%.§§{%}i3'E' gifiéffi "§§'€Z.:%§3E?§§
53$} R i CU 1331} §% E E3763'
8
PETITIDNERS 1 T0 :9 ARE THE RESiDEN'I'S
KGRAMAN GAL-A VILLAGE, VIJAYAPURA HGBLI' _ _ _
1:)EvANHAL.z..:_ TALUK BANGALORE RURAL 5 _.__
.E.E5;E~~:?3f1'<3jNE_ES ' _ V' V
( BY SE1 3 SHANKARAPPA 35 j' " _
ANS ;
STATE BY VIJAYAPURA p0LIci;E____"§,__ -- _
REP BY SP? Hi{}I~i cotjmj BL§'l'LDl.NG V
BANGALORE E . -. AA ~
-~ . j;,..'_;_EEsPoNEEm'
(« 'EijSR1i§_HQN.15%AP15;{;_j_;e{V.vC.'§;.'P. )
GEL}; dgfic: PRAYING TC} SET
Asizfl?" " 6'if%:EE? 'IE ""'v~E.v&:..N0.5 15/ 2001 DATED
1E.02}2.§{x;<;: FILE OF' AQDITIONAL Elm,
JUDGE" '(J_R.D.V;~,Q. JMFC AND ALSC) IN
c:%EL,RVEv.t5E1§_'NQ,:::1}*:g,(:i;:§ DATED 27.05.2009 ON THE FILE
V. «_ 0;? '}i*r?'f'I'C -A'\.", V EA2%I'EA1,_QEE RURAL.
- 4'éE*;f;frIo:xs COMING ON F-'OR ORDERS THIS DAY,
i'AE'E'E0EEi"§_ EA-DE THE FOLLOWING :
ORDER
The p€titiO1″.i(‘:I”$ filed an application under Section
” V’ cf the Cr.P.(I:. seeking a directimu to: appoint
different prasecutor.
In $11(“:h cizttimstances, at this juncture, Wif. *the
prosecutor is Changed, it wmfld ::1€:fiI1it€1y_ _
further trig}. The accused is aiwgys at :tjc:>::<:rg;~s~_:.s§
examine the prosecution witI1e$$es;_-'a:§.'d,'.at-.thiS" t=:1f§ig:';.,
there is no justjficafion to '1':-§St';1.(j:. di1'£:'~cfit;31. A '
5. I fmd no reasegl tGV””innfief§’er¢ tiie order
irnpugned and the petiiikyti