High Court Karnataka High Court

Sri Shankarappa S/O Late Rangappa vs State Of Karnataka on 26 August, 2010

Karnataka High Court
Sri Shankarappa S/O Late Rangappa vs State Of Karnataka on 26 August, 2010
Author: Subhash B.Adi
_1_

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26" DAY OF AUGUST, 2010

BEFORE

THE HON'BLE MRJUSTICE SUBHASI-I BAEI if   "' 

CRIMINAL PETITION NQ;4'02s/2'o1_d      

BETWEEN:

SR: SHANKARAPPA

AGED ABOUT 53 YEARS 

S/O LATE RANGAPPA '  .
SUB-DIVISIONAL ENGINEER '  A
No.25, MIG, KHB COLONY__  .

ISTSTAGE, 18? MAIN %  _ 
BASAVESHWARANAQC-,A}R,.'3--_  ~_ 
BANGALORE--§36CI'     ....PETITIONER

 ....   ADVS.)
AND:

STATE OF KAf<NATABA'*. I '

 ,BY CENITRAL  OI?' INVESTIGATION

BELLARY?-ROAD

I".BAI\IGAVLORE.-- .   _ ...RESPONDENT

Sri.C.H.JADHAV, ADV.)

TIIISICRIMINAL PETITION IS FILED UNDER SECTION 482

4 »CR.P’.C«,PRAYING TIiA’I’ THIS HONBLE COURT MAY BE PLEASED TO

” ASIDE THE ORDER DT. 19.7.2010 PASSED BY THE XXI ADDL.

=-.CI’I”:[ CIVIL 81 S.J. AND SPL. JUDGE FOR CB1 CASES, BANGALORE

V IN SPL.C.C.NO.42/03 PASSED IN THE CASE ON THE

APPLICATION FILED BY THE PETITIONER U/S 91 OF CR.P.C. AND
I ~ 4 ,I’FUR’I’I-{ER BE PLEASED TO GRANT THE SAID APPLICATION.

THIS PETITION COMING ON FOR ADMISSION THIS DAY, THE
COURT MADE THE FOLLOWING:

-2-

0 R D E R
Petitioner has called in question the order “dated
19.7.2010 on an application under Section 91 of
production of entire file in Case No.INQ/
relating to domestic enquiry heid *

P.Ma11ikaIjuna.

2. PW4 was examined the hish
examination he has stated’:th_at, . t t .

..<Nhen I had gone accused had
opened the "had given me two
bundles of I had questioned the
accused,:'vvhy"th:at h:e'e11'V§given to me, the accused
had asked1m:e.'_to me and give back the same

on the next 'morning;'."thereafter, before the Departmental

.Vp_statefne–n.t..«'of PW4 was recorded on 30.11.2007,

that.

petifthevtcharge sheet, Sri Shankarappa had given you

..1aighV in two bundles, each of hundred notes in five

2hundr–eds rupee denomination. Has he given such amounts to

.___”.”yoi;1 earlier’? If so, how often? CO: No, he had not given such

utékamounts to me eariier. Even on that day of the incidence, he

gave me an envelope containing some bundies for keeping with

me at my home and to return to him the next day. I did not

Fgthf
.r°”:_”f