* '~Tf(BA}y' S:i voumeus ALI KHA£€ & Ms R1;
aaxsuaupamasn 509. R2)
_ "GRi:_.APPEAL 35 meg uxs 378(1) & (3) CR.F*.C. av THE
gswr ma THE STATE PRAYING THAT "ms Houme com?
" MA'! as PLEASED '£0 GRANT LEAVE TO ?ILE AN APPEAL
1
EN THE HIGH scum' OF KARNATAKA AT BANGALQE%§_:'_~-..vv
DATED THIS THE 13*" my GP 3UN!I-E zarsié" ; ; : E _
BEFORE %% Tk A
ms HOWBLE MR. 3LiS13Cz€'»A3A3'??+°{ij é;fi?i'iA£~¢'5 7
gm. APPEAL 555.. ;53 7g2§g_;
BETWEEN: *
smva OF KARNATfi«KA--I" % a L
53' f'-RSi?<,E%%E TOWN Pause ,
% w k APPELLANT
(By 32*: a&.A:A:<a:s5%%NA,5-:c5?}
AND 2
[wt
3 G.NARA":'ANA~5HETTf.:'
6§'1'R$ - Y
aw Haas MA:'$TE._R"~--"
%:1.*;:;»vfr GIP;L$_VHIGH s<:a-mm.
%%% ;2Rs;t<%.R.£
j 3 €;"3.S¥%.1"v'A?fiAfi DAMURTHY
_ "-'._56"":'Fi:$_
X % $Ecfc;%~:s 9N ASST
flew? 53132.5 HIGH scnocu.
AREIKERE
RESPONDENTS
AGAENST THE JUDGMENT ET. 19.5.02 PASSED BY THE
4
.3
Shetty who was Head Master and 2″” respondVaT}fs«§§”‘–,vA
B.C.Shivar:anda Murthy, Secanci Divéfien As5*ié§tfihf;* 1″Lj’i’r§A
Government Giris High Schesi at Arafiikazfe, wéfé”4%z;:’.’jc§i’é’rgf_gV
of administratirxm of the scheei and;”:4w&ifé~’:飧c.
with management cvf 3iiccated”f.g}:§_s b§;”‘-$:Vl:*;e.G:§f e ‘r?jr;1::**:es:–t.
During the peried 1.1.1935 to 3v1:..;tRZg.v1§’8,S. tfiéy*.pAres:fe2’:ted
Treasury biiis and misapp%’e§5riat«:_éff,a:. ‘..RVs.47,181-10
of Dearness Aiiawame (E}’.”3′-L) jgafaifiig’ éfirifiioyeas. He
aiieued that gmitfi1e:’::.§assi$’j.;::f1-rgnartsv’§*éfiéé§re.fi by him, he
had appai#nte_d’ gt’ éfonduct audit and the
said tearfi..1fietec§é€§~mifia ::’:5r§:t::iati’cn.
h} Ba’st4:::1_’_c:n_ the he flied a compiaint on
4_..V5.3.39§;9 vide E”§c;P..3.v5§7e_ 5ased an it, irnvestiaaticm was
‘~i a¥<efi.,gp_az3d–_?w_14»-Krishna, head canstarzie werking in
A2?é5iAkéré'V'f§.§;iat: ~i§é.Sice station, nrecaeded and sated 13
V§acurfiéntsV:A.f'rc?r:: the custwy' sf thé accused under
4 'A44?;:§haz§.r-£§<;P35 am: produced hém before investigating
_€);ffi£§Va'f-?7'v':i16 (cfiennakeshavaiahi. an the basis ef
T' * ..:'fréa5ury biiis, Eaiary biiis ané ether co-related dacuments,
$0. fiiecf charge sheet against the accused fer the éffence
gm
5?
3
incuipates the accused and hence, their acauittaf _.%sV_ :-‘e.+;:’_:Jt~.._
justified.
5. Per contra, beamed ccunseff5f::”?3$’j3¢rzv§f£é§%%§;._%§V§’;i2V’VE.
wczuid cantend that the Stat: _haé “fa i§’ec;1′ t¢:aV .£:’:.1*ft§f\:’&’
charfle mains? the accused fer ‘t*$§’*safiefice._Vun:i’eru $§é£§r:
498, E.P.C. In this 1*eaa’:*r’~:’1:_,_ ha%%p%¢k§§:¢§%%’¢;;t fl’i锑fdIf’owina
facts:
3) Accuseé r’:Q.V§.– is §i§ead.:é”z1asfE$§f_’~arifijjatcuse»fi ncuz is
woriéjzm” ~i_r: ‘—“G§i>ve,r§1rnent Giris High
~
bf: zéaiarfif'”cf,.sf:a§fV’%r:’:§i’z*:’*;f;_ers_-zafthe schoai is drawn by
i3? “ac:usVVéc§’.” officer in which 2″”
accfiggé :1a?ks%;%a::% to niav. He useé ta prepare
‘biiis as by the 1″ accused én his official
V cégaaéééiy andvfiés not tendered any biii fer drawing
“_”‘T.a:’s*:*§,f”é*:,§%7′;§u§2t, much iess R.s.47,181/- as aiieeed.
” the marge if any, is sustainabée cmiy
agair:-$1: accuseé nc.1. Prasecution having faiied
n T miérave the charge against him, rzcthinq remains
to be cansiéereé afieut the reie piaved by accuseé
H 313.2, who has aémittediy acted under the
administrative centre? and instructions at’ if’
accused.
393:.
V/
8
Rs.47,381;’– far mésapprepriatine it. In the ab$en;é§._¢:’_éf_V_
wear in this regard, it is difficuit to accept that t.tgfé9’%c*a;;j:;¢:; _
have misaparerwiated the arnaunt.
8. As per the audit report, Rs.47,»i«8ai’~1 C§ is7s1¢:i e3’~tn«.
been misappropriateé. The eff” i*ni.$a.;5;3_rau’::{ifiVétid:n,
fram whose acccunt it hag beefi V:%4tf:i4$’3éV”;>.pzropi*i?a’i;ed,v’Viis not
speiiefi wt. It i3 my bayable ta
errmiayees. .. fi’zjf fié’¢f§_:.’!1f€.’gV¥I3i:j’iV’T& Vt:Ed a Dart er
whoie cef it, be the carncerned
embiayégs. __ .A1xifiezz..,_fi”:at&%i&§.v___ ha’-3 beer: mated by the
9ré:se€utic5i:V.V_tc%%si1as}§ sf the staff rrzernbers had
V corn§i:;i:1e{;i afibut V_it’c*:»r t.:xhaf:there was mr:-nayment cf DA.
emfffiéireeé éurirza the reievant period.
R’%;j_V¥::§_1,%;A has rsoticéd these asaects and the
‘ _ iacuéiae its’ firasacuiian case and heid ihai: it had faiied
..’aro;>fi2z2<:é;cash max, day back and {rather relevant entria
._és%: éw§z;;§ withdraws: cf the ameunt fram tha bank and its
miéaaprogriatien. Bath these eiemersts are absent fram
A ' "the nature of 3€€LiS3ti€3i': itsefi', iet aierze there being any