High Court Karnataka High Court

Lathif S/O Mohammed Sab vs State Of Karnataka Rep By Its State on 10 December, 2008

Karnataka High Court
Lathif S/O Mohammed Sab vs State Of Karnataka Rep By Its State on 10 December, 2008
Author: Jawad Rahim


?{}’3y.s:=; R;fi§. ‘ig%..$i§:$’RAi-ib«iAhIYA BHAT, HCGP)

1

151 THE HIGH COURT OF KARNATAKA AT

QATED T}-{ES THE 19?” am’ as DEcEMaER_2’no’3,”\~ _

BEFORE X
THE Ir-§0N’$i..E MR. 3l}S1TCE;:’JA\{§ffii§jr méfrrvi. % ;

LATHIF S/9 rv10HA:~mEo .SA£{ l
OWNER OF ALANKARVCVCLE 5jH<:a;= VA 'A
39.0 CRO$S,"K..__T.3.:NAGA§§.,_ % « %
aAvANAszR£s?? %%eo2.k~ _
_ A A Pmnowea
{fly Sri 3 M xsmsgappni Am') A
Am : %%%%
STA1E'0FVIQfiR?§?sTAK}:§i'»R£§P av :75 smrs
PUBLIEZ4_PR(3SECUTGR;_;~
HIGH CGUF;TB,UICs5.IfiG,

_E§Arec:AL0a*;f::+.1_.

%%%%% aespcwaem

IS FILEQ U15. 3?? (1) CR,P.C 8′?

THE ‘A£3V0CATLE*TF0R THE PET’.T’¥’IONER PRAYING THAT THIS
_HON’B”i–..E =COURT MAY BE PLEASED TO SET ASIDE THE
33,}.DGP”iE?*3VT°i. BATE§.29.12.2GO6 PASSED IN CRLAPPEAL

‘§i3;’§?i3Q6 EY THE ADDL, SESSIGNS JUDGE, FAST TRACK

f.’.*C>$.}?.T’~gI, QAVAMAGERE AN-S CONFIRMING THE GRDER
_Dfié’TEfi”i8,G3.2G06 PASSED IN €3.C,N0.3/’Z905 BY THE
‘ f .__”?3.L,%CI\/IL JUEDGE (SRDN) 3: CJM, DAVANAGERE AND
.._ F”URTHER BE PLEASED TC} DIRECT THE TRIAL COURT T0

#7,

2

GIVE cusroov 0? THE 94.0.1. TO THE

ALLOWIEEG THIS REVISION PETITION.

This fifititififi examine cm fer arders ibis efsééyfi. t.’:ci-‘u’i”tfrn;a;t%:2_

the fcélawing : _
Revisier: is aaain$t…the gr«dVue §f’–s5a;s_’sed; é’ifiv’–.{:rE:15:.93ffi6

dispased of on 4.;:§ d§éjA§.;,:.’£?ag:ssic:ns fsuéae,

Fast Track CGUY1?-.-i; 9aVEi:fié§§ff§E’.’.v.:§fr7;t34:?$;i;I(}:.;’.§E’i3i¥1 canéitions

whiie ‘

2. T1*;e–~%ffi§5%.§i;§é§iVV.or*§3be§§v’Aifi’fiagséd an 29.12.3395 arid

this ré”w.wi is_iA«:a’r”:”_ as-T%if:§%fe%%§: ~:{;§. :f,; 1;2t3o7. Office has rafsed

cfijectian é’l::e::_Vi.:t. rE:a_ifi’t§ir:§biiity and to overcame it, the

.—.’;::et¥t_§’r3§’;«éy’__iA’%’sas fifed…_.LA~.I/Q? seeking corxdohatiors of 223

érz ii’:vAivi’rzg.4..A: ‘¥’£2_;fay the matter is iisted for cansiderfne the

aéé¥tf”é~9p§it#f.iL;§fiA’.:=.V

‘ (3.. Hé aArd;’ V Feruseci the graurzds urged in supp-art ef the

% ..§$e~§3xpiif:atié}i.

x “The dezimnent is the petitianer hirnseif. He avers that

h ‘ was infarmeé ef the impugned arder by the aévccaté in

(9\;’1y

U)

the fiffit week of May 266? with irzgtructian is secufe aii

necessary papars’ The said aévacaté, wiwse ;1arr:e.. jhwa Ts «. flax’:

been disciased, is said ta have abtaineci

iéetitéener amid net meet him sincmhg w;§5s”‘é’v§a§y”é:,j’f§:s§_

vacaticn arid returned in the first iyeeiétff 3i}.?! TE

was then iearnt that the iawv’érV”‘h§d 1r”r*:’i-s:$ia.r:_&T:’} ‘if=:i§v4~vpa§érs%;

aftef tracing them in thg first tfze same
were handed over tc hi’fi;;’..’i’§3.g§g%fté:%; :i:»et_iticr;er tried ta
cesntact a iawyer ts. fjié fE;*tfi$%{if”g fr’: which teak
time tit! the g.-.4~4;.~:z;:, §§é:%r;zA;%és asked to obtain
cartified §c_:_p”V3i”V~<.:.fgf:'*i:V:'r'3.s_'é-,_;,V__'§%:'1'§'fi¥j}§ééV:'_§§j§érf this was obtaineé in
the fifS'E:Vv_3t7's?&5éiA(iA §;§'F'.VSégffiiééfifiaf –:2a:2a:= and @5526 an is the

c;c;u:r:$eE w:% a~Jaz3Ti–efi7".:ts:V.revis¥o21 in the High Carri:

_ there"a;jf9t"er.fie feii the fsrgt week éf Ncvémber 208?,

§r9s:5e'z:§%é?':ée_;9:"%fiq.Sérsgaiare am arranaeé is fiie the raetitiah,

'éA§:;'e.%-fsle avermerztg it i$ manifest that the

V 'V _ 9et¥té"¢:;~ruer–'._"iiazfiétmwiééée af the impugned crder as eariy as

..?¥1§r€;.¥°:"**f20G7, His fiiatemént 'that the advocate had

-:9:1?§,§§¥EAéeé the papers is hat supaerteé by the statement cf

VT : _ “t-$223.-JV said advccate, Secérzéiy, even after recefizirzg paperg in

4

Isiuiy ZGQZ he did mist care in praceefi fUT’ti’.’! fEf:,V:V”:.:44A:*’§fi}:§§;

avermentg made in the affiéavit ifiéiéate that tiwé’ ”

imiés the triai scarf advacate res§a’n’s’§~bie V’

tiié first ¥rus’£azr::e and than ai¥e§es1′:’:h$i

migpiaced panaers and apgviieéb cgrtiffegj ‘£:+§i§y’~’ énce ” V

again” Acceytirzg tiwvesa s:Vaté§zi}efi%s__ m’a”y~v..g;mi§munt is
Eiifiéfitififi that the adv¢c”é’i’é__1»:§i’::s§§é:ivn%:§ié§Aé§;as: mat discicwsed,
was B¥1§3ffOfESSiCff}«§:’E’=.___Th{§é§;€:;fC)%§; :A.ém” r:1vVc»t,…Vié>:’§i§:1a::E ta accept
these stater:§&’r;i:;;_ $nj:_fei=~;K:_b.@ir:ai: the first time m
the afiidaviit ‘2i:’*§:3_: tha statement 9f the
cuncaraéé made de ma: infuge

arzy” r:§nfidé§’z:é 3:3 égciéggat’ tfifim as true,

.5. ._fLf¥§€g._,tf.i’;a%_t 33?? ever: if afi the averéts 53 fitateé are

*«,a’:;:éj::tg:£, thé:;-.fieiay has rm: bags: gmgariy exgiairxeé ffl:-m

Sé:2fié’sfibéf Navember 29$)’. in the €f’.:§i”C¥JffiSta’!’§€£2S,

T§,Ax1;’é”§:? réiecieé 33 damid of merit’ ificnseauentiy, the

I f§'”E*’\§*§§E’&B starzds dismissed,

Sdl-%
Judge

vgh*