High Court Karnataka High Court

Mohammed Jilan vs The State By Its Extension P.S. on 22 January, 2010

Karnataka High Court
Mohammed Jilan vs The State By Its Extension P.S. on 22 January, 2010
Author: A.S.Pachhapure
3 C rl. P 567?/{)9

"%'§1is (irimiual Pet.i¥.1011 is filed uncler St-_'.C1i()I} 482 Cr.P.C. ;)1fayi11g to
qL1z'-1ssE'1 the mttire p1'()(-eetiixtgs in .<speeie:1I case No.[_S(."I/8'1"} 8/O9 on--.tl'1e file
of $13]. .,.J1..:<Ege. I);-1Va11_'121g_i,ere.  V

"I'}'1is.ICirirnirlztfl Petji.ti01'1 eexnirtg on for Orders, t.11is-':121y."IEt£:'~ ..(:c';u_191.~,
1}'12:1dé3 the foliowmg;  V  ' '

ORDER

The petition is filed seeking quashing:’€11:emt59¢.epi’oceed;tf1ge’in

SpI.Cz1se [SC/ST) 8 / 2009 on the t’i1e._e’i7.t11e

2. The facts :”£-Ie\r211i{..’_fe–r the ptIVi9;3£)se”‘e[‘ this petition are as
under: – V

The })(3ti{iOI”i_.e%£”St’:;I}3.tt”€V’ the eieeVt,1sed.{§r1*V.’S;:–1;tf3ase (SC/ ST) 8/2009

and it atIegetit1i;tt;_0r1 the evening at about 6.00

p.m.. whet: the .e(5i’i’1″p}aii1211″i’t./ Respondent No.2 was having Coffee at

Food C’.0t’1rt’,«_é:he,petit::ic)3ae1*s5′”$at(i” to have come there and abused
. _ ‘ ‘ .V ”/r,_ ‘ g,’__,_,,_

the eo1’nps1.a1i_r1a.11t. 1*-nuV1’i’11hyV’langu.age by referring to his; <:221s}£\*. and

if;-1s.V=§azt1€.Véi-it {"I.?Liit}1V"hA;1:1cts 2-md thereby. said to lmve e0111m1't"ted the

Of::§"€-tEVtIf'€_?fE1 nder Seet.i0r1s 323. 504. 506 readwith 34 IPC

' '»3.11d SL?.g.'1'iL)_.'v"§ * [X] of SC/ST (Preve:'1t.i0n of Atrocrities) Act.

" '–::." "ihe::'ei:f1a.f'1'.eii__ealledHas 'E.he Act' for short). T he Compiaint. filed by

"Rah-€,.1tderlt f\En.2 \_v2’=1s I”egist’,e1’ed in Crime No.41/2009 and after

“‘*i.r.j1yjes5t ig,z;1t’,i0n. the eh2z1″ge.sheet has been filed. $4

éi Cri. P 5677 /’09

taken my’ the petiEi’0ne1’s 112.15; to be established by them du__1f1’1’1g the
(.’.()L1!’$,i(‘ of 111e.iria1 a1’1c.1 not by invokixlg the p1″(1vi.s’:0ns-e:.UG1′:”‘See§i()11

482 C1’.P.C.

E5. in the eire1.1mst.a11’1ees. I h::1v(;’:’ }Ai’eé};1′:¥«_1.’ij1e T
for the petitioners and ihe 1eeV).r’r1ecibA:”.l__{:i:g*.f_1j1A.’T
Plealder.

6. could be seemaI’r0e1’mti*Le’ié have been
pr()dL.1eed by the G0\Ic:r:1111e1;fl a__f$t:.evv1*.AA_’§fvh’e’:_registrat.i0I1 of the
crime elgzlizist. ‘V:1’~£VvVv().41/2009 for the

aboveszixid c>t’E’c€’1ir;:é;S–,. ‘(E£L:;i11g-..jT’t11e–__ii1ve$1.igati01L the staxemem. of

cw.-4 R;-mg 1;<'_L_1_.nA1}:L1'~.;v,V}1 have been recorded by the Police during the

i11\:es1’i-ga-i1igm; .th’r the se–ii~:1__ i)i”I’en ees.

‘TH. So far as the eon-temion ()f the learned eousnel for the

“peii’11’01’1ers zifeggarciiilg the presence of the ;)e£”.i1.i0ners at the time of

4.,-