High Court Karnataka High Court

M/S Sri Dyeing And Printing Works vs Smt Yashodhamma on 8 July, 2009

Karnataka High Court
M/S Sri Dyeing And Printing Works vs Smt Yashodhamma on 8 July, 2009
Author: Arali Nagaraj
IN THE HIGH comm OF KARNAfm<A £1'I"'B=z§I§G;«i{;QKI:'§ ' * k

DATED THIS 'THE am my (191? §iU L'£ Qtjoé' 

BEfiQRE 1
THE HONBLE MR. JUs3§i:313',NA(3A:éAJ

CRIMINAL"£;PPE:i £--.'1€i{$.}"'?i€3§;gQO8

BETWEEN

M / s.Sri I)j_s*r; Vrj.3.N0.753/B,
»   am; Cross, 10th Main,
  Staga, Srixlagar,
.  I:"3a{1j1ga10r*€~56§ G30.  Respondent

Sri B J Mahéfih, Sri K S Venkattish and Eesh &
V’ Efifih, Advs.)

This Critninal Appeai is filed U/S 378(1) and (4) of
Cr.P.C, praying to set: aside 1:116 order dated :6. 32.2086

\

ceunsel for the appellant fiisd a memo

stating that the said (flrixnirlai Petifion bg mv¢m.eaA M

Crirninal Appeal. The said cn’min é1 pcti:;o::

converted into Crirninal Appea} éuxiléier

Cr.PC and the present fggifitemd

accolflingly.

3. On of <;~i'§i"e:r, it could be
seen that it_:111der Secticn 249 of
Cr.PC \a_nd'a::{j;i;:ii:t§§ti».§§I'i«'%é_: Section 249 of Cape

doas not? proadé é._fGf " of the accused. On the

u it' fixwrevidcs for discharge of the accuseé, if

"ih e~ canépiéaéfiant remains absent on a date of hearing

éi;fiVd' th:=; '§§1"§'<%i1ce alleged against the accused is caithar

compnfifidable or not a cogxizabkz (me. Since the 'I'riai

' ' C',§i:i:f*t has used the word 'acquittal' in the impugned

' V' cirder 'instead of using 'discharge', the Qrdar caring': be

termed as the one, 0? acquittal}. Therefera, this Criminal

Appea} I1<:'3€dS to be Heated as Ciriminal Revisicn Petition

t…$'"'9"'"""""'\p—

filed under Section 397 of Cr.PC. In this View the

matter, the ofiice is directed to convert. this

Critninagi Revision Petitiayn under Section _

and regster the same accordmgfiy. ‘

‘ 4’ The Cemplainant flled gt p:’§$*3$;C ,

the Triai Court against the ‘–»« for the
offences punishabic SeQ§i§)11$»%5}2Q_, 4672 find 468 of

IPC. The Trial order dated

16.12:;20£)6 % Section 249 of c:,

‘a{:q11itted” the: ‘ on the goufid that the

._ comfiaixéant absent on that day.

of CZ’.}3C provides that when the

pfageegibzfis’ have been instituted upcn complaint and; on

‘as

any fixed for the hearing cf the case; the _

‘~~¢0ir.§5lamant is absent and the offence may be lawfidiy

-~-aionlpounded or is not Ci aognizable ofienoe, the

Magistrate may, in his discretion, at any time before the
charge has been framed, discharge the accused.
c~SMV#’\’°”

468 of Cr.PC is hereby set aside. The said

restored ta its orignal file and then it shafi _

with and disposed of it in 31″-::::::<:r1'€;.l' .é¥1<";,4,_{=,* 'zviih {Sf

this order shall} be sent foriahwithéte '£136

Cr1.A No.79?/2008 shall disficfiétifv-k3f"1~g1;.§VVVbeing A

eonverted into «–R€1?iSi0Ii Efctitign.

Judg7§

Bk'~1,1–~,