High Court Karnataka High Court

Babu S/O Channabasappa Tigadi vs The State Of Karnataka on 8 January, 2010

Karnataka High Court
Babu S/O Channabasappa Tigadi vs The State Of Karnataka on 8 January, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA

CRICUIT BENCH AT DHARWAD

DATED THIS THE 08" DAY OF JANU/5\RY,*..':.":a'03.-ET':  T'

BEFORE   

THE HON'BLE MRJUSTICE AsgAi:.,f1 NVACTSAREAJHA   

 

CRIMINAL PET1T1D.i3j%jE'A=iVo.87if/20695  

BETWEEN:

1- Babu  'T  T'  
S/o ChannabasappE;V_Tigadi_ L 
Age: 55 years, i  '  
Occ: Agr;i'CU'i';;JU.re       

2. Manjuiiatkfi'V.E"  
S/oi.Bvab'u%_Tiga,di_  __ 
Age: 25TyevaTs;_()c;':'~.i$ii| _ «

Boxth Tare' RT' 'Ea i.ilJ'r'--.  " 2 
Talukt4_'Baiihongai,=Di$t: Beigaum  PETITIONERS

 (By Sg€?'i':'Pi*akashV"S.._.U:c1ikefi, Adv)

Th e"-Stét"e :of.V.Ké;m'éta ka

Through ioiice Station
Kittur, Tqj: Baiihongai

 fI_3ist: Beigaum
 R/by its Additional State Pubiic
- _ '~.F?'rOSéC«!JtOr, High Court of Karnataka
CiijCu~it"Bench, Dharwad  RESPONDENT

.:_’vA{»B*,/I Sri:P.H.Gotkhindi, HCGP)

fiV”

This Cri.P is filed under Section 407 of C-r__.P.C.
praying to withdraw Sessions Case No.20?/2009 fror_nVt_he
fiie of Hon’bIe V Addi. Sessions Judge Court, Beigaumarivd
the same may be transferred to any oth;e’r*-feq__uai:!.y’>
competent Court in Belgaum for disposal in accoyrd-a’iv:é’s ”

with law. ”

This Cr!.P is coming on for
made the following: ” –. ”

0 R 15

Though this petition is xiis.ted-_today ‘forvvorders, it is
taken up For finai disposa.I’»»of the iearned
Counsel for the”petitionersiiijandfthyeV’-iearned High Court
Government.«~!5ieaidet. and_”their” arvgurnients on merit5″are
heard. _ ____ ”

The is filed under Section 407

or CnP_._C. se’eki_ng .w–ith”dra”wa| or session case No.20?/2009

-‘W,.f!”orn1_:they-stile.of the”‘V”Addl. Sessions Judge, Beigaum and

to any other Court. This transfer is

soug__h’t foyr.on«__the ground that services of the prosecutor is

“not avaiiai:ie to the said Court and therefore, there would

“:b_e,deiay in disposal of the said case. The principai Session

..__”y””Judge has the power to withdraw any case from the file of

mrvvw

any additional Court and to make over the same to any

other Sessions Court on this ground. Hence, the

petition is hereby dismissed giving Iibertyi.

petitioners to fiie proper petition before’ Fri,

Sessions Judge seeking withdrawal and trainsrértar

case.

iUDGE