I "run I-!.0N'BLE %M1wusriG5;MN,% ANAi§5};.A _v
_ C I .' -P " 95%«%' WL4L
1: H-S-Bhakar %
Age: Majxjr 3 _ ~_ '
99¢: 6f.:Goka'k.§Jli_l1a -
. Egg: ' '
3.. _ _'
- V .A.g-3; Mgjgr
-0c¢::1;a!botzr~--9ifi1oer
A .'v'.£..H
" ' -
'
" % % , _ % .:..,I-E'.t':_t_it'it_3n¢:.'1~:: :
R;B.De'al;1pande._Advoca. T icy
N!
n. LII"\;
1.
Smtfiatyawwa
Wfo. Mudakappa
Age: Major A. 3
R10. Ramgad Area, Gokak F”a1ls”–._
Gokak, District: Belga.i1m__. ” ”
~. . Reéqpondents
2. The State of Kamataka
(By Sri H.Hanumanthaiayajppa., VH(}G_P«.for R2; Sri Shivaraj
P.Mudhol, Advocate fbrfili _
This Criminal ptstitionw in fi’.ed_ under ‘section 482 Cr.P.C..
praying to se1;__. ‘aside 2: the “‘cQrder».t___da.ted 22.11.2004 in
Cr].R.P.No,53/2G02,’_on.the file of Addl. District 8: Sessions Judge,
Fast ‘l’raoik Ctdutftllv, and order dated 20.10.2001 in
C.C.No.9/2001:; up the me ‘er t.ttc”Pr1.c:ivi1 Judge (Sr.Dn.) at C.J.M.,
r3c1gtsturncat’»er:tt:7-
made the foIloWit_1_g: V.
zl-reefiomievnt filed a complaint under secticm zoo
2’~.Th’ie :i4Vi’tt_z__:E’12’.nt:i’t>’r final hearing this day. the Court
2 ofieneea punishable under sections 143.
” t1_4**r, 3923, 324, 427, 341 r/w 149 we and section 3 (1)
” V Atreci’-iee} Act,
Vscgeeaulea Gates and Scheduled Tribes (Prevention
1.89 (93! ahert, ‘th… A H tannin t
a¢’I–‘i -.–.°–…….._
petiiioners. on the iiie of t”Lri.x’3J’Tv*ii Judge {Sr.£”:i1.) as C-Jt’v’.’ -t
2 Belgaum. The iearneti Magus’ traiae alter” reeoltiiefi sworn
I). 0/A .
‘J ,. – – A
V ‘¢-JE/’*’¥VV”*”‘
« L#;”‘IfI°’fID.Ir!
U)
u. wm*,;l=ir.a.-at *–“N1 “mm-T.-as 1.2.1
accused chaiiengeci said order if! ~%as:7’ifai6i’2..:r:=us.’__
No.53] 2002.
piifiishable under 33$-1} .,’..–. ……
and Scheduled Tribes “4iF1fi’eveisii§mi:1] A-t, am, are
triable by of Court has
held, in ta’ 202(2) Cr.P.C.. the
upon complainant to
examined them on oath.
Themfem; the’1eei;:je£l ‘*eeéeiona Judge has set aside order
by.’ and remanded the matter to
-.é…_ ” ….-.=.g.*an’9.t.e tn I!’;1.31.’.|I!1 statement; of witgeegea
‘*”””p1aint am’. pr-mu.-..-.d in ¢i;u””””s..-‘{‘.u’1″€’!=’.”.E’-.€.’.”‘;. with
‘T’l2r1ere§oreV,41’~petitioners are before this Court.’ ‘
I have heard learned Counsel for petitioners.
Cc-1:n%l M 1-11.! m en.-.e n_nti leglnfl HCGP for I!-
«lb
O n lQJ’I’l
a. n uuaki be seea from mm ……t.
1
J
ailegeci ofienees puniahabie
323, 324, 427. 341 riw 149
punishable under section 3(1) (x]«”ot; the * 3
and Scheduled Tribes of 1939;
which is triable by of as Special
Court under the Act. aesaions Judge
has held ofiiiplovfoo ‘te:”§$ecii9i:i 202(2) Cr.P.C., the
I»-……m-.-.m aw complainant cg
for petitioners has contended
e.statem.’:uVf of complaillant does not disclose an ofibncc
U-5..-guns: –
,………… __..=.__….
nn :2: man :3 (1; 1;; offlze Caotea
as’
_”.a-;e=…,:s m..:I.. -43…. .-.4′ A4.-..-..-.;-H-..
The Counsel would aiao submit. avennents of
AA eofiploint are vague and in respect of very same incident.
” had filed another complaint against some other
accused for offences punishable under sections 143, 147.
148, 323, 324, 427, 341 r/w 149 IPC. Those person were
-3 .
‘.._’I ___’l __.-……..i .. “l’I.___”;.— -3-‘ –.——.-o’
‘IT’iI=l.I uuu uuqu1i.’tn’i. nuwcnuu.-., .l.u 1:: pout
there cannot be two oompiaintsn in ti1coe”*oIiiioun1etonoee;
impugned proceedings are liable be:-q§;eehe_c{‘l…’ it ff-L
I find ih” ‘ ‘
persons. Even othezifiiee; ‘pnniohaiaic under
section 3 (1) 4(“§’ti.__()f and Scheduled
Tribes is not alleged
cannot be said impugned
registered against other persons
related incident and same set of
elreggeea.
_ Counsel for petitioners would submit
.’ late-.fmentsj__ complaint as also sworn statement of
are vague. In fact, time of alleged ofibnoea is not
it ” m_.,;;_n_ in complaint. /) n
Nr ,
Oh
i oaizirt *”‘ress “*3” o-‘iuflr. on t..’:esc su¢;#.-1&9:-$3:-.2.é.r.-59;’ _
a complaint fileci under section 206 ..
triable by Court of Sessions,
only after all witnesses cited..__in
before trial Court.
6. Therefore, I do in the oxide?
passed by cnmlnal’ = ‘
petition fis’ is made clear. if
complaina;ii’t.::’i:vi§é:~7;; Witnesses as may be
by he hall consider averments
of of complainant and
a|.r..I=i*.’..-“z.I:-:nt-. Sf’ in terms of sections 203 as 204
._ Iéiooeas’; are ifiE’I”Tu uo ‘pe’:i’&”r.rs. they an a.
Iii:~erty’to- any remedy availa In to them by iaw.
Sd_/-
Judge