EN THE H§GH COURT 0;' KARNATAKA
CIRCUYY BENCH AT DSARWAD
DATED: THIS THE 5% my 05' JAmARf?_'_ T'
BEFQRE
THE H(}1;'~Z'BLE MR. JUSTICE '2%';4'J;+;:;;«;NNTz31Tr-:%g%i;c
cm PETm0§§__-_1§s_o.?53.1j'2o08TV='- "
BETWEEN: ' " '
MCIHAMMED SALE}?-._M--
Age:38 YEARS
3/0 MORAMMED GQLESE s.:e;A1x--'H,@;'~.._';A ._
2<,:ALA1wAm_j' _' _ - *
38 YEARS; R;'";_<Z)- {?rC)E_iSI-A"S'1'REE'F' =
BHATKAL 'V ._ .
1111 " ,.3.PE:m'1oN:«:R
(B3} ,_Sr§.. R :9I;é\v:::§E;j::~'e'm»1'?'~A«_:}'x:---.a_.sK; ABV. )
AND . V .. _ ,
F, i1_§I%1'§, L.s'rA'rE,' .Q %:<Afi:NATAKA
-,£.R§:P1% B<;._s.p.p. ' %%%%% ~ "
~ H;<:!H COERT, DI-{AI-%\¥A§
(By 351... $3. 'G'I'1<i~1:z~zai, HCGP)
J BE{ATK_s5«.LVT'GWN" POLICE S"I'A.'I'ION
. "-'_BHATE:AL.f1'Q'
3 UK 1'
MRESPONDENT
‘~I%fc:,’5R1’;%.”:”r!F::.,E;:) U/S. 482 0? CR.P.(3 BY THE ADVQCATE F092
— ‘mi i5ETITIONER PRAY£NG« THAT mrs HCWBLE COURT
V ‘V ..M£\,Y BE} PLEASED TC)-
{a} QUASH THE PROCEEDINGS Ihé cc: M835/98 ow THE-
FILE OF THE JMFCS, BHATKAL EN Si) FAR AS THE
PETITIONERI ACCUSED 1359.12 18 CQNECEERNBD; AND
(13) ?Ass SUCH QTHER ORDER GR ORDERS AS THIS}
H{)N’BLE COGRT DEEMS FIT 195 THE FACTS A953 L”
CIRCUMSTANCES OF’ THE CASE:
This criminal petition coming-I ‘c5j3;—-fe;>r
day, the court made ‘£116: following: V ” u ‘
anngg
Learned Gcvvemmen’: §iG’£;ice:’:f0r the
3:t’:spondcnt–State.
_cniii1s63 fer the p31″EiI*:S and
this pefit’éQn’– is far quashing of the
pmceedings __VC..€’,§NoA;8C§5}98 on the file of the JMFC,
V’ «-Bhaflgéi, ss.:>A fa}: as}'”1’i;”e Vpresent petificzzer is concerned and
«git-gxixcigféz éirgiéé. in the petiiiion are E0 the 6:fi:”ec£ that $12113
pefifiiirier €a?é{§s§__.飣:cus€:ci ‘£33.12 in the Charge sheet: that was
fi1t:-,d agaifist and 31613611 atheism in raspsct of an incident
Ltqéhfive been taken place 01:: f2C?.6.§3, when as per the
=«. ‘;3r{;;sac:1:ti0n vcrsien, the accusad persons with the ccxmmon
“{:¥b§ec{ of committing march,-tr of Shankar Masti Magar and
V Manjuflat21 kappa Mager, assaukted the victims} anfi
}~
_, n
3
%sJ.~..,
foliowing {ha said izlcident, the afaxtmfintionsd died leading
A
{G 3 case being registered by thti Bhatkal p01ic§i”»iI1
{3r.No.:’5′?f3/§3 for the offances punishable
143, 147, 143, 36?, 302, 149 ofiPC and u/s 3551i-}j.{Aj,’j.e%L’;:ie f
Inciian Arms Act.
3. The submission oi-” th§ }eé3’2}€§<3. Vco
petitioner is that the accused: :9 8 " .i';f';"SV.V?':(?1'S.:«"€3(.3£:fi§ff.}C1 tbs
aforfimantianeé crime '?,,%«.;§:fé"'.».nE'7£."~4?i_~b'€:<;11.1itA*A£r::%,'1 by the
trial caurt and as far 3;; jvffibncemed, this
-court had p’r§§c€v€d’iflgs…a§ainst him foilowing the
acquitta i–,0f* <3t11ei4v'::i:¢<:1}iss:t1'=pl{irst3t1s and as such, in the light
Gf the ah0'J§;~piffiffi3.€§}§)$t?':1"iS','_"_.i€aI'I1€C1 001111561 argued that this
_ petitr;$;1erL':31$o may be txfeated on par with accusmd 110.9,
_ E1101" the abeve mentwned submxssmns
am":__tb.a jfiarxggri counsei for the peusaener alga pLa<:% on
, Kgmord e;h§:~;.order passed by this couri in c::r1,A.Ne.407/96 in.
order of acquitta} cf the accuseci 303.1 to 8 came
to ;i::e confirmed by tI::::is ctcmrt and has 3130 produced the
g'/.'
Qriifif passefi in Cr}.P.N0.1()8/(}'2 which 16:6. to quashi:§:g'.Tof
the preceedings against accused I109.
51 In the fight of the af<3r6m€:nfio1f;cd."
produccé and the evidmxct: being éommézg, f
accused p€I"$S{)X1S, no pmpese w01§1§ 56 fiérved
againsth this present petitioner b€3|#'5§:i1;I.$€::.v:'§1€V.':1§gé'c;:%!.é. not
avaiiabie at the {Hat i11§§:§34fiC€ t;:v1kji:VAvV}%)2ace in
respect of accuseé 1103.: the fate of
131$ T case Jof fine present
petitioxmr accustd persons
whase acqiiittsié' "by this court, E 5563:: no
purpose in " to hear the case
4_ petifio;1ér' tht; basis ofvexy same: cviéence.
T. mentioned xmsons, the petition is
' V' in C.C.No.8?-5/'€98 on the: flit: of
. . ._ .}1:}l;e:.'JM§'C,~~ stamls quashed.
S55
. I I V _ A 3