High Court Karnataka High Court

Yajaman Javaranaika vs The State Of Karnataka By The … on 31 October, 2008

Karnataka High Court
Yajaman Javaranaika vs The State Of Karnataka By The … on 31 October, 2008
Author: A.S.Pachhapure
IN THE HIGH COURT OF KARNATAKA AT BANGALOREm_

DATED THIS THE 31"'nAY or ocwoaaa, 2o08f»f;f,

BEFORE:
THE HON'BLE M. JUSTICE A,sI_PAc&HA9fiéa 'w'

CRIMINAL REVISION PETITION No,4o2"g§T20Cs_,l ,_?

BETWEEN:

I. Yajaman Javaranaika,
S/o. Nanjundanaika,,
Aged about 44 year3IIz

2. Chikkamasthanaika,
S/0. Kunnanaika, I
Aged about 33"ygars;

3. Bhoganaika;";'MȢ~
S/o. Hanjané£ka,*,A _ ._
Aged about 48 yéa;a, n

All are 5g;icuitfifi3t§j
and tie. Hangaiafvillage,
Gundiupet taluk,

'a*.Chamérajanagar Distkict. . M PETITIONER/S

VEBy*Hf3,VK}$}Cfiapdra$hekar & Siddarth, Advs.]

.V flHQ:

""3fTfié'Staté of Karnataka,
'. fly the Police of Gundlupet

?oiica_Station,

 r_ Chamarajanagar flistrict. , RESPONDENT/S

afsy Sri. A.V.Ramakrishna, HCGP.}

~lr*-Jr

This Crl.R.P. is filed u/Section 397 I/W. 401
Cr.P.C. by the advocate for the petitioners praying

Rs.9,00D-O0 {Rs.3,000–O0 each] before the ‘ftfial

Court and they agree to pay this amount to

Mangalamma. All the offences except Sectioe

are compoundable without the Vpermission».:’_Vvof”VV: ‘the!

Court. So far as Section IBC.j?is,.icon-cernedggvtif

taking into consideration the sebm’i’ssioa§9.
the parties, to maintain ‘amongst
them in the village fact
that the accused have0O0-O0,
which has been;heforei’.j_the_:f’I’ria1 Court, I
am of the the interest of
justice thé”pe:fii§é;o§ ea eéepcend the offence has
to be gra:fated_. ‘ V i i H

In _ viexév. off “V-the Vfivrounds made out in the

:_v«’applic’a5tion, theAA”‘avp.p.l1cation filed by the accused

and VP;’&i..[3;.__Vis’«.fal$owed. The permission to compound

vthe granted by setting aside the

convict”ion*V_ aged the accused are acquitted of the

leveled against them for the offences under

ggctiens 443, 342, 354, 323, 504 r/w. 34 :90. The

famount of Rs.9,000-00 deposited before the Trial

fii”~«}”Court_ by the accused shall be paid to P.W.1–

Mangalamma. In the circumstances, the Order of

conviction passed by the Trial Court is set aside

and the accused are acquitted. Their bail ~§efi&e

stand cancelled.

The amount of Rs.9,000~O0 fiepcsitee péiaxé the ;

Trial Court by the accused shali fie @aidgco_P.fi;1§e

Hangalamma.

The revision .;;se:;:tj;’:$££_” dis;v3csVed of

accordingly.

Ksm*