High Court Karnataka High Court

Smt N Susheela vs The State Of Karnataka on 28 May, 2009

Karnataka High Court
Smt N Susheela vs The State Of Karnataka on 28 May, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy


E§\§ THE HEG%’§ CQURT G? KAE{§’s§AT§§r<§ AT 8A§'\EG,5;L.'§§_RE

m:z"Ea "ms "mg 28?" may 0%-" swr' 2ge1:kV:k%'%f%%%%AkL< N

$RESE?'~iT

THE §-iQi\1"B%.E MR. Ji.}STICE: §<.L:.:A'é*~'i.§f8JJL¥'€'af;§a'Tz-ff'._: A

THE §-:aas'aa_5 sag' 32;§':f:z;§ C3};_é<:;:mm:.~:x:";:;:%;:=«*é\:*A%%

wan' A9@Em_ §\éG.§.§é€é:Z*i.'%;Of8 {?@:%s2;}$<3a%§%

8E'§'WEEi"'é:

Sm?’ $3: Sushea§;a_:

¥¥;’& §r§:2i%§%asTs ,’ ~

,&§%d abmt 42 %’%’a1′:5§”§

R53: firi N§§’a§gé,_
fifiaaifia éséagazf, V V __
Rgfi, §’s§3§.§53°’_PG$§;’= _ _ ‘”

‘§<;3§§a%'s:.;;{:}*§;E_._LV " ….. .. «
'éj<a:a%.;agp Stazé, _

figévfi

N Am:

sf §<ama:aiE<&

_ '8j%;*..§t_,=3i'Se€re=:a:"§g;.

* Saggartment af $§ra5t,

.j “if ..’%JE’§har:a §§:sd¥”3a§
V Sarzga§3r&~–§§§ fifiig

A??EL,i.fia§’\éT

2& The Authsréseci Qfificar 8:

Deputy Cmservatar af j?Qf”&S%S;

Mangaiare D§\!i$§£’:¥'”:,
Mangaiere, RES?Q§*éEE§’aé.T’SjV’-.. ” ‘ T ‘ ‘

{By 55% Sridhar fiéfamath, ;’I%GA}

This Writ flmeaé 5s fwd u%’:–fif:é«:r §&c1i:’i:;Qéf*:v’-=~~:*i’ v::§.’?”‘ i:’%3t.é

Kamataka High Cmsrt fie: pra=;<§§'z:g ta" se: =a$f:dVé~ 'éihT1e" erséér
fiassea in the writ,-_ %e:;t§1§%i'%%%.'m.33G«%,?2Qé6 sated
:2,11.2QQ8w &%

This Writ Appeai §€*C;1*i'37'.§§!:'f!'£1V"'i4E'§f';§.V_'!'3:ff Vépjfvfiéminary hearing

{mg day, L§v:;¢£;?r¢3%:,é;s§,e§39é%§%;% 3A;%%j:%%}e::veréd% thé §a:§ew;ng,

?§'§'&"a;;3§éV%%&:§3_§t ":$¢é2§§ $933 the getitiarzer in 'sfigrét fiatiiém

fiieé ftfhis appeafi Chaiienging the éegaiity

aniéé.:§.gf%reV::E%§ess~:j$§ the arfiar gasseé by tha Seamed §§F'5§;S§&

3i£§§§"55. §§.ES""Ca;;r: E3"; 5% afaregaéé '%;'e§r§*: Peaéiésn as 22*"-

% é4;m;'a:k:2?a;er%2e@8¢

<f§/'

{2} am have new {ha Egameé £au:%se§"w.:{-;:=;f"'–_:ha

agpefiarzt afifi the éearneé Ami, Gavers:meat.A¢"3%GVé£%$éiéééf'-fér.'

the respanfientg.

{3} The S§”¥§?”Z qzgestmz i%’:a:§’ar£se s ‘f;a’:v.;fiG_§:i$’§:§j5?é%a£§ss’2 éf

this Came it: mg amaai :§;::.V_w%*:e=t’?§§:9L.I:§%é–§e.as’r*:Aé;r;*2’AS*é’%9:g%a Euégé
has cammétteé an erraé $ 51%?’ writ Qetitian

csnfirming the :j2s*C-1{g_:f’–pegged.:..~§y««.£?é’é_”–&_%,;%§?:érised Qffécer am

fieputy : C5r:$e:%%{_;a: :s:¥:éf4″‘ ?c:§4.§é?$ié’, §v’§a:’2ga§a:’e aéviaifirs,
3’~«?’?a:*:ga§es’éz§VVé%e d caééérzg {spam we agpeéiaat is

surrenfiar Lthé” §._:§:rry ‘ b ‘ea é’§fng Registratéan f\§0gé<§;~1§~2§34~

: §%§":AEaAiF%V"L"Ea'–"}:*§&'%"'5 frer%%%Wti?:& am 3? aammgsniaazgan and in

éé¥:3.z.;«§% {A53-.'§:s*:;§%2.%£3–5';::*sce@§§ngs in enfiagh tfée bmzfi amsufiéz

' :3? R$A,§–.iaE«:%§s-§€:r;ni§h&fi by the agpeiiant,

7{4'}1 The aggaéiaét hfifééfi ES 2% swag? 3? %;%:e aféyégaifi

"–E;é%*E***=;,. w§"'s§c§'2 vehécée was uses £5: a faregt affafige, 33 3 remit

3? which :he "¢'$§'§§{:§$ was saézad,

5/

4
{5} Ge an aeetitetten flied by the eeeefieet befete the
fitt.£t§”z0t’%Se§ fifiteer, the interim ceetedtr of the *s;e§’z§–::§e was

given to the aepeiieet subject te the preeuetie_éftet’*_eerf:E<

guarantee in e eum et REES Eekhs. AccerdE_eg'§:'t<.; tee

cestedy ef the ventcte was given tt§JttteA'Te:e;'3e%%eet '$~e§3:jé§tTV':te 7.

the cendétéen that she st*se%EV.ee;fee::'t";e"'ttte eett;§.eie a5fe 'eee,

when the same wee ceiieé? ter.'VL't"'ttfttE§e eeeeirtg eve steer, e

eendétien was etee1–t. f;m;§eeVe¢i"~~.._=.;e~§i;ng eeers the

eetitsenerfeeeAettét_eta eteeece the xtehttée fer teeeecttee

ease in a t't":i§fi't%§, ' fft't§§…,.:7eefee%§eet ese net pteeece ttee

eetxtcéeee eereetee; tt*e..'.euther§see Qtficet ene ttxereeftet

:"vee:'e:;e'et'eeetieeattee tees eeeeee er: meets ee eet

At:L'%seX't;;-e;';ié§""_:t_etee"8.4.2G§3. White §33S§§§":§ est eteet fet

Vtenfieeetéee etttze vehéeée, the etstherteee Gfttcet directed

'et;e.e§§Ve'et te eetteeeer the eetttefie in terms ef the eteet

__e'eeAeee"ee tee eeetttetéee tttee ey the eeeeééeet tet greet et

'V ' °%etet.%et eeeteey, $int:e the tvettéeie bee net been fiffiéiifiéfif

{fix

the Authorised Qffiaer gmceeded ta resmzer %:f'r§e va;fi75 -»:"azr§'§:-*«T of.

R35 %a%<hs.

(5) The appeéiant hem; ~aLggr%s’a%y’e:5kby%:k§:;§j%kar;§ér

mnféscatiszé and caiimg agar’; «gay §5§”Z% § ¥E’§GVfii.i§”¥'{ 8? Rs;

5 iakhs, fiéed an agpaali—..§§;’&_§_5i :ie Séssieng Eudga,
E’/’sarzgaisre in Crimigfiai which appeai

Carma is fig .d_§$:*n§4s§f_e§df_. ‘V j;”x_s *§ga«%r:i$:’t?§éVV$ame, Writ Petétien

was fiiéfig __’?%;§é-“.ie.$:f’:’tE5 :’S=.§_{:§_Eéé Eudge hag ccnfirmezé me

srdar fif € §:*2f§sr:a’:§’a%i”‘é;’§§’~–éééé the mfier Caéééng agar: ma

4__.§$t§i§Q.§r}§:a}§; {:3 53nd amsunt sf R335 iakhs, Tiwés

§:*éa{.;’~i$V aagééeai-44,A§’::ga,:e$%:§an in mg Aweai,

{i?}..’°i”%:e §i’;a§r: cfiréizientim sf tiwa aggeéiaszi béffire :.s$_§s
« $9” I

Qagaraé is the éézecézéan éssises by the Authayésefi

tg gay tiéa amaun: sf £3, E iakéég :5? t&rn*:§ as’ fize

exeauiéé by the agvgeééafit. Zr: fiber waraés, theta §S

21$ $%r”EQ%.5$ ¢?2a§§en§e Er: rggarfi E3 the Qrder G? =:;ar’:§i$<::at%Qs=x

fie/T.

Therefsre wiéat is requéged ta be cgnsédereé bf»;itéé§A$”1’é”:a%;;é’:’%.:_T.§;=*2»

this aapaaé is whether the %ea_r::<~a§§¢ S:i§"é§'§"§: .j35g飧gé_ %'fga:5si °~

cammifieé an ermr if"? d%smi3"s%n§?_A_ "'éhé"–_§a;.r'§t_

aarzfirming we aréer 9? ma ;£x:,.s§.f'i*::3z§se?:§._1OffV;¢$r""~:§i"<:§i%ec:t§:ig

the aggeffant :3 gay t?:e –~a;fn;a:;.z's;:" fi¢*g!ét*a§ a.::€de-E" tfze @3526 $52

a sum af R93 iaéms.

{8} °I’%9:e?’ V£e_}.*;a:’:f_z?§’é€;?. .cf;f:»?;;:j;’:§e.§.’.:.V~%’fé’:j* “the appefiant, maérsiy
{giving ugsm”t’?:e.;’;j;;ra~;é:,§’sir:2:’23._’ *5 _$e<:t:Qi:'2 312 sf 2% iéarnataka
§3ares: &€i: '::;sr*st;er":ci_;é'AI%;%:.$%*~..§s':*s-zie the Auifiarigw Gffécer hag

mt §e§§Q.zr:§2§ t%é Ee .;:;v2A:*:<:2:*;§éé§;::"e:.".cm:*stam§§ated under se¢t§Qn-3.:2

I-'i'g§f"'t£"::$"'L;4'5ié::"ie;'%Lf$t f:1..§.%:, t%é:éWé:"de:' gasgeé by ma ieaamafi Singie

3uf£:_;Ve'«.T%f:a§3v é::§._§:§'j'V-széiti aséfie, Sufi the §&3f'?§€fi 5§f"i§§€ Euégé

' §':;as e%a4«?3Qra7%e%u§%' Adeait ma praazisfarzs cs? Sectianwifi Q?' the

;§ct."–' "Sect§a:°z«-:22 cf the Fares: 2%: can be gmssefi Er:

fsaévfiiiiié $52 a gafiy arziy éf ifiage is: a disgute in regard $5

T ééffiifaventian Q? any gr'? rm £§f'£§§§§G?§S 3? sum mad :3:

:E'é"§;s::*;;s*:*2@:'2t $2" ag is {ha 3%??? ts be $5353 fgr suah

g/.

cantravemtim sr as ta the perseyz st” persans.-.j:§’%ajb.§fe}”L-fa;§a~g=

gush sum. Ea the gresenz saga t§§&”‘§%:£3«r?’;€-.§3 gzéifiséé fiésr x’t’§%:a

a:zpe§§ani daas mt fiéspute {fie c::%nE’r’.a;x}’a;f:t§sz”é’ ;%%”§.§’2aé “;«.%4§i:e%:z?i’m;

custaéy ef the xsehicfe giver: ap.g§&”i§$;’:§5f”.= VV’;%£i§§’éfii%;te:§%yg
the ameézarzi was :’eq:J:.;”mé_ éfasent far
§fi§$EC$’:§Br’3 wee in Va mt fiaae and
she is afsg mi: c§1’é’s;§’f%sL€t7é’§”2g.:3Ai:’f*:e’;%:_ the appeiiant
is mt disgutézfi Ssnai ‘Fm’ 5 sum of R325
iakhs, ,i»fs _§.§.év3§;u%e she arae? $2′ carsfésaatéan

gagged by :fé*’:§rigufihé’a*V§’Sé§} ‘é%fifies: when we srder of

4_e:::§:”sf%sc;a:§;ééeni’~ha$ iéecsmge. fénai arm? whey’: the bend execuzafi

E35 %:%’§&~~3;;9§,’::§;i~E.:3’s*:_::””é$_mi Em défipuié, the §:’G%zE$§Q§°”:§ sf S递:§§@%’E~

V 132. if ‘i§’%§ ?§f:&S’?:u.§s€f ianswt be §%””Q$§€d was $Ei”‘*s.i§if@ at we

-___§:”~;s§:a:”:c:eu x:>? i§_E*3é apgeéianifi Therefare we are 9:’ E5343 Qpirzém

V: §”‘:§f:§_é.’ x:?1:§é’g§aar;’;ed Singéa Eufige gftar cargfagfiy caszgééeréng the

.f?af’§’:”e$fi fact ms rigéztiy §§S:F’?”§§SSé§ the writ petitémg in the

” aércumgtaszaesg it gangs: be gaéé mat the iaarnad Smgie

6?/,

Eudge has cammétteé any em}? in d%sméss§;*2g.’_A’:?§__é’.j’figfit

pééaan.

(9) In Ezhe resuiz; them are Eléégféiés €555

éccarééngfy, {fie appeai is d:’s§n’i:’–.§$;?£.

sa/-;

35/1%
Jkuigfié