High Court Karnataka High Court

D Sudhakar vs State Of Karnataka Rep By Thalak … on 20 January, 2009

Karnataka High Court
D Sudhakar vs State Of Karnataka Rep By Thalak … on 20 January, 2009
Author: N.Ananda


* ‘5″-” * fvyn: ur KARNATAKA i-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH t

IF! THE HIGH CCIURT cap KARNATAKA AT i %
mrmn ms mm mm my on aamam 200’? ff ‘ _

BEFORE

TI-IE Hoxma MR..JUs’1IcE

BETWEEN:

Siolatze SriH.DanarathaiahV–.j:= _ ‘
Agedabaut42yae.;m.._V

Qhallabnre . ‘
~

2. S.P.J11bmf. ,
abautE 4_7 _____ ..

V§3l11’&’-‘a£1.u1’ga.§ ….PE1rm0HERs

_ & Raga, AcIv.,}

‘ Fiétam afKar.namh
‘ * ~-Re;neumt§d by T’}mlakPcs1ix:e
Repmescntad by Sta.tePubIi<: Proaecuttr

O}'¢.Adv-ocata Gwalof

Kazrnamlm, High Courtfiuildixags
Bangabre- 560 091.

(By Sri B.Ba.1a1<r'nhna, HCGP)

…RES%H1')ENT

nm criminal pflzitimzx is filed 1;1}'a.'¥827'.–4_""»*"§'-:'1_"–.»I:-"'.«£.,'.f.'.
pmym ' to quash the order damd L' é

mngrxzmnae against the peztitinnmu in .£3r.Np'.§"2f
(C..C.Ro..2'3'5!Dfi) an tlm 5112 of the 2

and the mfim pmceeadiny in Sphflzzsaa

file: of the Add1.S.J., {:1-muac1ur9:a%i»a:%:,;1%%

This petiticn oam1ng'

Caurt made the fixsllowitg:

The :m..2 and 3 £31

Spl. Cam; trial far ofieaues

and 506 rfw. 34 IPC
and aim & 3’1′ Pretnantinn cf

‘am, Mm the file af the smm and

Chit:-adurga have filod t}:1’w patition ta

* ‘A 2. 111%): hmrd Sri H.KantLh.a.raja, lnarrmd Counaei

&;g+%% and Iaarxzad aoummnz Ad-uocate for the

h I have bean talem tlmaugh the rworcis.

nun I \-0’-l’\lI\I \.rI I\l”lI\I’Il”Ill”‘\I\uf”‘\ TIIIJI1 1.11′ l\.l\l\I’I-III-IR!’ I’lI\7I”I LUUKI U!” {

3, As per awash of fnfat mfarmthn and

sminmanta. ofwitfiaes, there wag certain c

bemaen second accused D.SudhaJmr and

Kumar.

On7.2.1997 du1’mg’ ev’aI1fl”‘;z€.”x Z

um: cwa.1 to 5 m diatifiery na’.:;

Giran1’Cmaa.CW-7e11te.:redV WV.

was a quarrel     and
amused Nc.1 and 2  to 3 necked
mt cw-'3    of aid

dintillcry. accused 130.3 as
to anmzsed 1605.1 tn 3
abused 1* but mm of thw caatna
and lives. Tmfi, cw-

._ _ ‘ ….. than. . ®afi9n* a figal

repo1’* agamt petitiaxwra mid firs:

a.:::::1zs_ [since d£C%6d) far the afioresaxfi

learned Mafimm wok ‘ of

fl ” mtmmitmd the was is the Court: of €=pec3a1’

‘ . V _ Judge at Chitradurga.

4. Sri Kantharaju, firnzd Counsel Eur petifiag

…1…..-…-um-u nw.-r1 LA’\AJLl._:Kl OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COLIRT OF KARNATAKA HIGH C

has made fanowzm aubmiaaianafi WA! 1

is treated as the Court of original jurisdiction:

cagzzkmrne of oflencaa.

7′. I hava ham). takax

submitted under Sectinn 1?3z§) CEEC, A

3. Section 14 cups efiect
fmm 30.9.2003. Thu cauld take
cogr%’ an a cnurt of
original mcctzrranae had takm
arm mama

Counsal rm learned Magistrate did

‘ …..

H ” narration of facm fauna! in ms: firs:

the staiaemntpi af wimaaaea, the

. fa13~e€3′ by awcnnd amused that has had not

abused complainant afi ot1’1m- accuwd

puibfic vim: mum»: be acceptud. fin oz;-mzrrmae

.. ……… .. …….mmm rm.-rrl :.;qu,_;<r or KARNATAKA I-ISGH COURT or KARNATAKA HIGH count or KARNATAKA men COURT or mxmuam ruurs :.

had taken piacewizhinpuhlic vimsr. 'I'1:ne&re, it cannot

be said that avm-manta of firm', irxfozfmagion and