High Court Karnataka High Court

D D Jalgar S/O Dadesaheb vs Abdulsab Diwannavar on 20 February, 2009

Karnataka High Court
D D Jalgar S/O Dadesaheb vs Abdulsab Diwannavar on 20 February, 2009
Author: Huluvadi G.Ramesh


IN “I’HE man COURT OF 1«:AR9:;;fAgj:<"–TfI
CIRCUET' BENCH 53' £3.g1'{a;.R'§KZAf}' "

DATEI) THIS THE 2{>’fB_DA?’Q’-?EBR»fi;§§;:’§fV 52{;i§;:s9″”

‘ V
‘1*:~:”5: HON’8LE r~.sz%§”*cu:L1s%*_i?.1’$§;.v%’: ‘;%:;§:;i;:x?A{3§VV{§y Viéamasa
cmM:NA;,_ 2006
BE1″w§:E:N:; V

£}.E;}.Jalg:ar,

Sfo Q{}V(1f’1f5ié’-;5;’§T}.¢:.E’3.3«’f)v, , V

Aged aE::é5:3iu1;fE-37 ykézéim’ ‘ ~ . «V

KSR7FC_B11SVE¥.z’iVé1*, ”

§{S1’€’P;C1’24%1d’D;e;3s3¥:;. __

E-iubii, i}haé1Wa€§ U”{$;’~.’:::’E<'L"*E;,_ 4 ,.PE:'i'i'?}€3NE§3

gay 3:3: s.\}.:::'g;a'sin 5}; Sr}; Ravi 3.31%:-;£a, Advecatss}

._;§b{iz:1saE £§Ti;s%:mnavar,
" A Sfo Eh:-d'<§-6:s'ab Diwannavar,

Ageé _ :ffi§f4C3.E:1"§iA;t":.'ii3' ysasrs,
R} Q: Hirzébendigem,

Shigg§a0n.TaIuk, Haveri E3is:ri<:*.L ,,RES?€.T3NDEE'~é"f'

V' r Sri R.S.H€g€}.e; Advcxtatfi}

This cériminai petitien £3 23151:}. 3:112:15: §§€3CfiQIl 482

[ Cir,P,€;3. praying to quash the carrier' passeqi in S;:_".Nca £§[2f§}(}4

dated 2i?;'06 an ‘me
file 0? the Cid. (J::Dn.) am} JMPC, Shiggaon.

This cztiminai p€Ei{ii0{1 (taming an for hsaréxrzg this 6333*,
the {..”.:e:3ur’: madza the fI}wing:

Ex.)

CERDER

This pefi’£im’1 is filed 1111d§;j: S€€’£io”:1’V–

seeking fey quashirig of tbs pz’c}§:e€di:£.gs g;¢§:=:ii:1§’%3}efQ§:: ‘iélti

Eear:-tied JMEFC, Shiggaon,’ $1; azfizi a1:§o
iSS?_1$3I1Cfi Ofp1″U€;’€’3S by Orti€rv’%1a_:?%ec% 22.¥§;23{};Q€:i:. V

12. fix case wé.$_..V:V:’e_gi$_’»te§gtvl:§ ” ‘a;ga;i:13t the paiitianex’ in

Crime §'<lcs.3QjA2fi{)4 m"….7¥Fa§:¥asV«. §¥;3.Ei#§«é. Siéslfién for the aifemte

13.3."3n{}:e:*:i*'"}':"§a:;',~a:::t}:<,:2I1 §3*4 Act an the basis of ilhfi
semggiaflfit " g:s$po::1<:is::t. Thfi Psiicc is said is
havé f:§E§€i–. f8'? 'zrjeggrf ézzvfigtigatien.

vv2§cw0z;$1i:1g"'t§ the petitioner, the: compfiaint was fiiad

V 3432004 stating that the cempiaésraant along

'with 0nT{:'-tifiéfioususab Savémur were coming iaack {ram Eiuhli

45¢ ;a§:+¢b¢nc;ige;~e in ;<S§2"§-<3 bus bearing P%G.K£§–=25} §3"~14:'38

~ i€i'i'§5?*Ei} by thfi petiiionsr. it £3 ailagexi "mat the 'mas want {ism

Kfiéhafii cmsas, the giriwr of $216 said 13113 draws {ha "bug ia. a

' mg}: Spiffiéi aiid in 5: rash anti nzigiigeni: 1t§:;a3:;m%:" is ;}r:::€::(i

mwaitis Hirehtiniéigere and <?§a5;}.':€{§ against fizgz $'§3"€€E Eighii

gmie zzaasr {he 3192139: 0f {éavigigdagawéia 1'\li:1ge:g0az: Aziamswii who 1va$….£1’ave11_%:i’g’sizziffhé .S.aioEi<.:r:=. have gtfsgiaitared a. .ih:3 _ far the
{3ff€3"iC€S m1d€:r Seéfiififiitg 9? 1.93, Howevcr,
affer invgzsfigaiion by $116 Pcsiice.

Chafienging }fi;’é§ii:€$:§£ a!§§’§i<;;a';;§an Cailifi {:3 he ffletd by
the F\'f é§g:i$ifa{fi .I'ffC01"€i€d me swam
Siafiéifiézit gig; protfist appiicaiiom filed,
.havi?.1g "'§a1~:V:=::1 issueé prtircasa arid €336: same has;

@3331 Chélisnigfigi .%2j$ ":E1é" issiitiozafir,

Akigztardiizgigv to the 1631:1651 Caunsel fin" 331$

*;*:::*£i€§.a:1fi=.?:r:, aaztciderat has taken p§&C€'; 110$ bccauss sf {ha

g§@1:i'i~is'f._':'z1ée:*-:",:"'"bu'{ ii: is 021 the negiigézface cf the decaaesasi himsseif,

_ §riE’E”,§L8_t}€f€ Wit}: Law as $11? gm;-mgr :*€q’::i:’°es

intsriisrenca bf}; the learnfid Magistrate 6;i’f7«%2CV_’:§§ix.’§;ZijfVA§.:’E’1;_ 5315;?

fax’ the petitioner to put fomvazfi h§§3 <;_j::1;é;a: E.-:If{:<.:::i:i*z::v.1_jg'?V

the Iearned Magistrate,

ACCOitfil}gl§', the p€titiQ1_1uij.::._{i&3p0séti"o:fi_

Bis? """ .