High Court Karnataka High Court

Appojappa vs The State By Vemagal Police … on 7 December, 2009

Karnataka High Court
Appojappa vs The State By Vemagal Police … on 7 December, 2009
Author: Huluvadi G.Ramesh
 THE, HIGH COURT OF KARNATAKA AT BANGALORE.»

Dated this the 7"' day of Decemiaer, 2009

Be fore

THE HUN-'BLE MR JUSTICE HULUw.--121  I_¢A;i».?I5;f;i;  

Criminal I'etifi0:2 62§é.* / 

Between:

1

Ex.)

 'Sims: ~  }/éauakgzll Police Station

. :\_/ €;:11;;1gLti §:l()bli,K(3iau'~-Tq & Disiricl

Appojappa S/0 D0c§da\=enka[z1ppa1  b

B Anandappa S/0 App'ja";$}5;1:T_" '
28 yrs    _ 

Smt    " 
S mt _S.n.n3i_[ Ii'1*;1_1}é:1;1';% :;::\_'\V/.;_/e)  £}£.'1}3.1t,I}'V_[ by
352% " ?  

Smt L~;.1kshnfidexfi 

3())/rs  -   .« 

Ail! é1re.r/a B<:'iLsa1_1v2ii'finahz'-=.1li Viliagc

Petitioners

"(.13 y sf-1' 'K 31*  Raddy, Adv.)

 V Andi] " «

Resptmdent

 " (53.5; "Sn .3' Baffikraszanu, GP}



"R4

This Criminal Petition is-; liiletl antler $482 of the CLPC pt'ajyjit':g: to set
aside the orcler datertl 9.l l.2(}(}9 in SC l(}:'2()(}') by the Prl. SCSS=!_€')l1-S' itttige.
Kolar. "   

This Criminal Petition coming on for Admission tl:.4is"(l2V1},:,_ti..e"Cotl"rt'

made the following:

ORDER

Government Pleatier to take noii-;;e_.

Being aggrieved by the order of..o.iti1vp_t)s%1tVg L’.()S[“(‘3f_RS.4,'{}0()/V by the
Sessions 3udge at Kolar on the »g;:ou?l.«.d tlte”l\§’i’tn,esses were not cross-

examined on the given dz-tie. pCtvtll'(lli€~.”:$”2-Ire’b€»l’Qt’€ thia Cptittrt.

Heard the. coltusel..1:ej–3re’s;etaf_irig..thepaittiies. .

la is”‘the Egttbitttisaioiiaoi’the’y}et’i1._lt’i:tet’s’ counsel that the counsel for the

accused was uaideij t1’eatn1e_nt7:1Iicl.Elia” a bonafide reason. Without looking into

«the satnetstzzting that o’ppo_tt_tti7_.t’ty to ero.~;s–examine has not been availed, cost

i’:t_tv1’»RS;l._()(}{]/V» ‘c.§1C!} l().\’y’t1r(lS tour witnesses, amounting to Rs.a$,()U0/– in all. has

been iingtosetl; V’ V

n ,__l-lavitig regard to the facts and Cll’CLE13lSi.ziflCCS ol” the case. while

_ r_ed’r.,teii’1g:the penalty imposed, it is orde.reL’l to recall the witttesses and the

i”aevt.:2al hats {are be charged to the petitioners and not the line amount as

Elnposcd. The impugned order of the ariak court is quusheci. Péi~-i»tion is

ailowcd.

Government Pkeudczl’ to file memo o!’a1pP£:.;1:f;1nce \-‘=iV{hi”1′:’ {bur Wr3vc§kVs.