High Court Karnataka High Court

Smt Naseema Bandgisab Sherpyade vs The State Of Karnataka on 26 August, 2009

Karnataka High Court
Smt Naseema Bandgisab Sherpyade vs The State Of Karnataka on 26 August, 2009
Author: Huluvadi G.Ramesh
BETWEEN

1.

(BY SRI SHRIKANT T.FA'I*II;; AEiVOjCATE}'~  

(BY

"SR1  1+ COTKHINOI, HCGP)

IN THE HIGH COUET OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 26"' DAY OF' AUGUST, 2009
BEFORE

THE HON'BLE MRJUSTICE HULUVADI G. RAMvES'I«I_D'~V.,V

CRIMINAL REVISION PETITION NO.2126_  *- 

SMT NASEEMA EANDOISAB SIIER=FYzE3E»._  
AGE:6'7 YEARS I.    _ " *
OCC HOUSEHOLD wORK,__Ie---LO BIJAFUR * ,_  

C' A ..'.'FETITIO_fNER

'I'I--I_E STATE OF,1.KA'RI\2;iTAxA

I 113/ B FITS FQFI DHARWAD

I .  TRANSPORT OFFICER
 _ EAv.gNA'SA1?", HUBLI

...RESPONDENTS

.  ..  CRLZRP NO2126/2009 is FILED U/S397 AND 401
 '*«.CR__F.'C BY THE ADVOCATE FOR THE PETITIONER PRAYING
  THATTHIS HONELE COURT MAY BE FLEASEI) TO KINDLY
 SET

ASIDE THE ORDER DATED 3/3/2009 PASSED BY THE

W"



2

IST ADDITIONAL SESSIONS JUDGES DI-IARWAD SITTING AT
HUBLI IN CRIMINAL APPEAL 30/2007'.

THIS REVISION PETITION IS COMING ON FOR FINAL
DISPOSAL THIS DAY, THE COURT MADE THE FOLLOWING:

ORDER

The petitioner has sought towset iiordjsr

the IAdd1. Sessions Judge, Hub1i,;”in

2. According to thi-f:”—.Ie-arried cotivriisrfi—._,,for3

petitior1er~»accused_,’ the accu_s__é’d,_ was convicted by the

JMFC 1 Court, Hubiifin. Ic;ir:i.N’oLj’?%i’9,/2000 and was

directed.’ to pay J;–4/~’i1 997 to 3 I -3» I 998, further

sentencedIV”h_sr ta pg1;{_ of Rs.},68,000/-, in default to

.«vw.A_§indV_-sirgo for”–6….II10nths. Before the I Add}. Sessions

I’–..AJuId’ge,j sitting at Hubli, an application under

section 39Ii(i1i.}* to (4) of Cr.P.C. came to be filed and the

fsamei xzveis; dismissed. Aggrieved by the order passed in the

A’ “:é.pvpIé’a«I, this revision petition is filed.

W

3

3. Heard the counsel for the petitioner and the

Government Pleader

4. The petitioner had VV.p’tl»._l*fi1ed

W.P.No.46139/2004(MV–‘l’AX) before the

at Bangalore challenging them» 0rd.e’r”‘=

Commissioner for Transport regardinganon?»payment*—of’*tax

in respect of vehicle beariné “registration

for the period betweenp__1.1.199t3ito_ vsfhich came

to be dismissed. A”ccor.di–ng§fitoilhtihel-learned counsel

petitionelrfthe;petitionlerl”intends”to demonstrate that the
vehicle ilWas.. ,:was not road worthy and the

Vehic1e_pWas°no_t in’;us’e_, such, not liable to pay tax. He

,.¢f1,trthe’r i.$1.1l3IIlitS lthatdpefore the Magistrate she could not

epiicidiicdthevildoeuments relevant to prove the non-use of

the therefore was convicted by the Magistrate.

the application was filed before the Sessions

in the appeals, same came to be rejected.

Therefore, according to the learned counsel for the

W

4
petitioner, the matter ought to have been remitted back to

the Magistrate for consideration afresh on merits.

5. Per contra, learned Government_~~.Pleader

referring to the dismissal of

submitted that already the petitioner basil”

order of this court which has

the petitioner has failed to avail.. the ieXen1ptivo_n’:._as’ ‘per the” i

Government Notification NAo—-.§i.IL’–,/95/TIl\/l”l’/–7T(‘l) dated

11.9.1980 which has of the owner

to decl.f-the”itl1eiiinon:3§i;i’se’of ‘the ‘lifehiicle in Form No.30 with
necessarjr lees documents of the vehicle to

obtain. exem”pti_Von_c-«f Therefore, he submits that the

V’ “c.assi:r,di’ the petitionefshould not be entertained.

V – v- petition what is being noticed is that

the Viorayerisicilthe petitioner is that the matter may be

Vi°~.,,_”remanded. by allowing her to produce the documents

the learned Magistrate to demonstrate that the

W

5

vehicle was not in use. The requirement as per the
Notification is that the non–use of the vehicle ought to
have been intimated immediately just prior to the non~use

of the vehicle by paying the required fee. Admittved’ly,i*-the

petitioner has not made any such appliicatioifnil

exemption. _

7. Hence, in order io_V”gi.Ve Voppo1=tu’nityVVVt’o them

petitioner to contest the maitteifiu since the..Hrnatter has

already been dismissedl”in_r and based on

the grieVan’ce tliel”petitioner, it is inevitable
for the pietitioneritoi’:_diepo:sit.:ithe tax Within six months and

if such arno11ntt»_i,s deposited, the petitioner shall be

‘entitled to p–rxoduce”the documents before Magistrate and

iiiconteist ” Or else, the order of the Sessions

Judge the application shall stand confirmed.

8: Accordingly, the petitioner is directed to pay

A p:.taX’–W_ithin six months, in View of the order of this Court

W

6
for the period between 1.4.1997 and 31.3.1998 and on

such deposit, the petitioner is entitled to produce the
documents and contest the matter before the learned

Magistrate.

9. With the above observations«,~–~tii:e..:”feVisiofi’~.

petition stands disposed of.

IUDGE

vrp/–