High Court Karnataka High Court

Mr Naresh Goel vs State Represented By Labour … on 6 February, 2010

Karnataka High Court
Mr Naresh Goel vs State Represented By Labour … on 6 February, 2010
Author: K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED was THE 6*" my OF FEBRUARY zom-EII%IEI 
BEFORE:

THE HOMBLE MRJUSTICE K.N::.K»éSf--iAVV'ANA*I§A'/,4.I$l?{__T'

CRIMINAL, PETITION NA¢E.E5I2I29/20ogfIIEIE I

Between :

HR~I\Ia1’esh G081
I /4. Unity Buifding
J.C.R0aC1.

Ba11gaI0r’e~56O OOSQ’

{ By Sri K.KE?sIE:;jI.5$_:f§_C(3L:1:.’1_s&I.,} T’ V

AND:

I. Ste;-11.0. II{‘<:.V;_)1*ese1'1i:r__?d "I3-* _ V J
I ,a1b0u 1' IE1'1I7Q1'c.:v:-* :'11c-1_'1 1. 2"'1'Ir:E'. 1'
Sh 1'.:–m1:.-3. 821 CI 2.1 :71 , I II ' 'C 1'<)i<;s.
. II I»';'viI;-1iVI'1A.' 2"" I-3'}1'e1's3t%,_ _____ H ;
= TI'Li'Er"11I;t;£" I-Rdaci.

._ ‘ Y’r:sVh\.v.anL}ipVLI’r ._
I – .. VI?ij¢;1’ag2;,E_{)1:c¥f~6Q (Q2 2.

2. /’\S.$’i.’5I,£1I.i§ IQ;-‘1.~§.’j<)u1' Cum111issio1.1:;*1'

— SI’11’§2a:11é:.&Sac%ar1. III CI’sss_
_ III MaiLV1,32″”i I’h2-15$.

I V’ ‘”I’:jaE2.1_1Imi” I'{(.>nU1.

_ ‘{¢ssIiA.wa11IE1;:>1.1I’
A7.I3a51’ng21I0rc*~56O 022.

I ‘(I Ejy S1′? Y.I–I2-11’i;.>1*;::sad. I’-‘Ic.Iv(‘)(‘:’.11’clmgs HCLUL.’ l)cm”z :~;£c’tI’e?d and r’ciIc’:'(L{.r:.-if lay’ V

Llzls Court’ in several clec£s1’0ns. To r71ei”_1£iov1=1l.Vl(i-

few – ,\:\c.-‘ ,\’)(_X’ xx.\:\’ ,\’;<x The _ g/).11ir,1('tfpl(9'§." 'rV'e*l?3a(l?"=1 .

LO OLU' pLU'[3OSC' CLTGI

(U A (7on"1plcu'nz_{'r¢Lr1 I96Aq'uasl1.e(l7TLwl'téré*.

the alle aliens made l:t"'–I'liL? com 'lain.1,"'_eu?:%:'1"

t'.l'1(/'3_J are Iaicen ai ;_.ll"Icz'I"_/fi{.:£?:lJ(1lit.Q az1d'c:c.i(re:g/filed
in llteir erm'ret'g.,I, L'3_(f moi p;rl'3I::'1"(",z.:_';'~!:jzlc':?£53 <.:or'1s1f£t.u('.e
any Qjfencc or nV1c_1vl'<'c_ ci_u_i; £–."h:5 alleged

agcu'r1st': 1119 aC'_cLLsé3d . 1.

_lForl’f’-5″:Vi«saf_ }J:.l1’j3O$”éa,_ fllfc (7orr1pl.ainI has 10 be
<an1.iru'ng

the n1eT~:'!.i.ail.ed

»~’€.;’1c1L.i’é:’y Itoficz .II’jr__e?_’_:1’quloLls (:u1.alysis Q/’the rlnalerial

r1r)fa;’i*–._ctssessment’ Q/’ (he rel1’abt’lit’g} or

gm’z:i41~£{lG:’i’c,r$.55 of Ute (1l.le2gc’LIi()rIs in the con1plaL’nl’.

is ;L.2(1’r¥:’¢i1r’zIecl z.l.>lz.z’Ic=2 c=:m.rnz’.nr’n_c; [)I'(,1}jC.’!’ ,/br

Q Li (.’1S.ll1ir’1g of Cl (.’on’1plc1z’nl.’.

(ii) A ciomplainl. Irzay also be ql,Las;l’te(.’I w-l1.e?r@

‘ it is (1 c.’lc-zar ctlmsee Q/’ {lie process of {he court, as

AIDA

u:h.en. the erin’u’n(1l proc”‘eedir’1g I’S’_/’OLUICf 1:0 hcwe

been iru’u’aied. wi1.1’1 mala fi::ies/ malice _j’or

wrec1kiI’1g LJ€I’1g(3CU1(l’C’ or to cause harm. or u.>here_

the allegations are absurd and ir1I1e~rere1&i;lgg__e’ , A’

improbable.

(iii) The power to quash ‘_<';ha:.;'Z'not.'»f1oweue5§'*—._

be used to style Q,!*' .'_..'$'(fL.il'VI"E~E_? Q Ieghihfiirraie

pr'osecuLior1.. The [)oii;:er*"~. sI'10LiZ.zy on the gI’0u.nd that
afeux 1′.:e1g1’ed’:’er’i’i.$; I’1c”Iue?’:1ol’ been stated in det’cu’l.,

tju-3 p:'<')eeetiir11g.9"- .¥;i'1ould not be quash.ed.

5:..Qu;;:sI'rz'.r1g Q'/V"':.h*.e'Vcsornplairzi. is u,=arran£ed only

.wizeé'e'Ihe._Ccm'1pl.ainl is so berefi of even the

V".–.£3cz;¢'ic*j'bz(:*i§$'Jwhiclr are absoluLel_;,r necesscuyfar

"~«._r'1'1(1i_<:iJ 1;; ioui the o_]fe:1.ce.

(1)) A giver": set Qj"_/"acrt"s rnag; make our: ((1)

g§ur*ely a (','iUil. u..vrong: or {£9} purely a erirr1i.r1al

Q[/encie: or {C} a (:iz,=il. wrong as aiso a crrimirzal

~l'.}~

('()t..:lC1 1.2-ikc place bf01’c I110 (iI1.11′{ bvlow. H£1\-‘i!1§{ !”(?g&lI'{‘i 10 the-.’.
fe.1c”1s; 211’1d {“iI'(Ti.i11}SI&i1I1(‘Q5§ 01′ the <"te'1s<:. this Court. is of the
opEnE:’:’11’aiz1-(11 ])1′(‘)St-‘(.’1:1i():’3 l21L1n(‘I’1c(§ z1gz1i;1s_} the

1)c.*I.i1i0m.~r }”m1’c~i11 is not .’~a1:sIz1i1’éa-.tb¥(r and it is 1!’z1§~”;):1x(\”‘:: f§’f%rr’}f}(?
qu-asl1<:c.i. ' V

A(:L.to1'di11gly. ]')<?1i1§V:”i:-1ii11xé;–l

1)1’o:sc.c’:.ni1″: §£’H.!l’](‘.h(‘C} elgzzxiyssl the 1){*1.it.i{?>11Eé1’va1€:'{.%;.£s-egi ,i\I(1)_’.”;;3.!_ 1’n.

C.C.No.§4558/2002 on Iht’

stands quashr;=.d.

*f)k’/H,-m