IN THE HIGH COURT OF KARNATAKA' ' ; f f _
cmcurr BENCH ATmpHARv:An%i'jjj~. *Tff .
DATED THIS THE 13TH DA': 0I?A.r')f,?I"€).B:'Iv3 R---2(}{32§_.V ' T
BE?QRE é %
THE HON'BLE MR.Jus1?icfi«: RAM §2i~fi HAN R399?
CRIMINAL N.o.39g_ c%)ié'V 2003
BETWEEN: '
1.
,.?.:0.PPAiL
s’rATE%’%o£f:;jT5«iAR§m:e;ii=¥A
1′ S; G .._B°ASAPPA KARADISHETFAR
– ,5-GED”AE>OUT 28 YEARS
0c;c::A;:’+Rzc;uLTURE
R{O”.’-KESOOR
{A TALUK KUSHTAGI
VVSHARANAPPA
s/0 BASAPPA KARADISHETTAR
AGED ABOUT 43 YEARS
OCC:AGRICUL’l’URE
R/O KESOOR
TALUK KUSHTAGI
GURAPPA
S] O BASAPPA KARADISHETFAR
N
1
l’
PE’!’I’I’IONER.
:2:
AGED ABOUT ‘.29 YEARS
OCC: BUSINESS
R/0 KESGOR _
TALUK KUSHTAGI. REsP<31§D.I-wrs
THIS CRLRP FILED U/s.397 Am-..:4nj1.¢R.–é._¢'
PRAYING TO CALL FOR THE REZCQRDSB 'A2~*1r;)'_- .SE"F 'AS~iDE. _
THE ORDER m'.2o.12.20o7 PASSED ._EéY THEE-ESSIGNS ,
JUDGE, KOPPAL IN CRL.A.NO.18'2/ '
Tfiis CRIMINAL ?VE"1'..'_I'I'I()Vi\t"-,. 'V'CQM§:NGvv…_QNi3 m:§»
ADMISSEON THIS DAY, c:uUI~2'i'_'e MAI3E THE
FOLLOWING: " j:
Petition by tbs State, invoking
Section the Cn1nmal’ ‘ Procedure Code is to
V'<H)fiit£i"vdated 20-12-2007 in Criminal Appeal
V pf the Sessions Judge, Kappa], dismissing the
— ‘jgirliitompctent
.. Admittedly, Section 378(1)(a) requires the District
” ‘l’v’Eag.s’: ‘ txate to duvet’ the Public Pxzawumr to present an
appeal to the Court of Sessions from an order of @uittal
passed by a Ma$W::’atc in respect of a comizabk: and non-
baiiablc ofiénoe.
return than appwl papers for proper
smuring pezmissicm of the District9Mag;is&ath.= .1: b ‘
In the cimmnstances, ‘ :ti::.t_:. is plejrit 2
is accordingly rejected.
KS