Vi\{;.'
{N 'Tféfifi mm»: comsrr (:31? KARNATAKA AT BANGALQRE
_ Dated the 1?" day sf July 2009
:PRESBNT:
'THE H0N*E.:L.E 1V1'R.JUS'TICE : NKUMAR
A N D V
'I"HE H{';IN'BLE MR.&'US'F};(;iE : A.N.VENUGOPALA.«£3€jfW";:)g\
REGUIJAR FiRS'I' APPEAL No. 75:2 1 2:;')f{)"1 ; _
BE3'i.'%.'~*'E_£:';N :
SI': H.Shee13a Biilava, ' '- _ -. _ _ __
S/0 Iivenkata Billava, Aged: 2.1_¥:)0ut"55" _
Hindu, Bmavas 851$ workmg" ' A , A
S»D.A., No.6, Kaznataka Nava1{_?:1it,
NCECE, Kiimimulki, Udupi, V'
R/a Meenakshi Nivasz-1, is-{{a1';{_3e,i-- . ," " _
Kodavoor Viilage, Post Majpé;..U(iupiLT'f3i.s,t1*i.c:t.
Since dead by LE5, : _ " I, ---
1, 8121:. Rathna;*§i*.:§;';«--.. "
W / 0 Tliitfif H. :3. Biliaxfa,
4; figizd ai:)'eu_'tf58 y€3I'S.
3 A"sxéVai:i:.._Ra§,
T " ' $5.'. §3"}..sii:s§:' i' S.Bi]1ava,
, A§gé{_i._ab§:fi;it 33 years.
:3. Afififiaaéh Raj?
'Sf :1; iata H. S.BiBava,
'A Aged abaut. ':28 years.
' Amrith Raj,
Sfo late H.S.Bi11aVa,
Aged about 31 years.
Aii are 1"/a Meanakshj Nivasa,
Maipe, Kodavmr Village, /,_
Maipe Past, Udupi.
git
Asiawizli,
W/<3 Narasimham, D/so H.S.BiBava,
Ageci about 35 years,
R7' a I~I<::+t$1 Anxzapmheshwari,
Sm"1aJ:hap1:ra Gate,
Opp: Inter Garden India Pvt. Ltd., __ . A "
Maiiabanavadi, Ba3:1gal0I':~: Rum} {3i$f€_:fj€;€, '
{ I3}; Sri M.£~aa3a for Sri R-.B.Sadé£s11i:£fé;;3pé;~.;§ds%§3cé1£é-;..)
A N D : T T4 % X
1.
, The Sasratary,
Ministry of F’inar;Ce, V V
Departn1c-ant of Reve:’1ue.,_ f
New [)eil1i, VVVV vv ‘
2. Tim sec:re§:.;;r;a _ –
Minismjk’ Q_f;1E?_5§_r’;is«::_ Gustom.s,
New i’jft::1£:_i];_ ‘ V ‘
15¢ ‘Fhe ‘(‘Lh.Vairm’ .
Bsmficf Efixrtiése arid 81181101113,
I’ffieW ¥;’aéi}’1i. _
V. _4, :”3<3l1e§::ii<3;:*—-c;f Ciustems,
Kanzataka Rsgtion,
T _C'A:::1'"i:*é:3_R€ven11& Builtiitzg,
"C3LEé;3I1S f'{C8.§., B3Z1g8l0I'€- 1.
V ‘3 IufiR€SI)Qfl&€flt$
g 55.; ,3}: S’.ix:.§<ag;cnd:«a,, A,{iL€§.S.(3. f7G1'}'i{-1, E%-2 85 RA. 3
x Rtéguiar First Appeai filed under Sectien (36 read
V with Grgier 4 1, Riflfft 1 of the (;'§.P.{3. against i;I16jud.w1e11t
dff:(33f'€f§ dated 4.6.2801 passed in C}.S.N("}. 11?] 1994
on the file of the Addl. Civil Judge (S1".Dz'1.), Udupi,
ziismissfillg 111$ Sui}: for money.
abetit 1.00 e;..m., he was Catahizig fish by
th2é.__§;id£:~: river near the seashare facing north
9:15: vassel accempanied by 9. fishing boat: dashed
‘ thfi sfiashsre behind the back of the plaintiff at a
Xfiistarlce aefa.b<)11i: 30 feet on the suut:i1e1';1 side creating 3.
This appeai cmmirlg an for hearing this day,
Kuxnax', J, delivered the follawing ;
J U I} G M E N T
This is a plaintiffis appea1 éiga_§ns’£
311:1 decrefi; 0f the aim court
payzrzexat of this anlaunt c1aifiie§1 ;9.s f€WBf£§”;»
2. ER)? the twi*1ev”A;3.%§1’ties are
refczrrrzci to: as they are :;’:_~1’r«4-:’§”1:’1aji suit.
8. The cf Kodavoor
Viilagéiv, __i$. an fimpluyefi wnrking in the
N.C.{3. ‘Gf Unit and he is 3130 a
fis}j1¢:7’:11a13 by His Case is that, an the midnighi: of
aiiifig w?ifif; ‘$116 I\Ii.Ekii the’: plairxtiif that as this: i’1ou5€; sf the
C1.1S¥.(Z3Ii”1S i1″1sp&<:toI' is at. 3 ciistaxzce 0.? :;I101'@ than fmlr
kilometers, the plai:1'€3'fi' mead not accollipazfly E'1i1:Q"–..;aI1£i
that ha w*()ui{i go on his tyicycie. Thercaftei', H
1'e:t.1,1I*I1&d to his Imxlse: at about 6.45 H " V'
3. He finished his svmgg in t}1c:iv’J€;Affi{ic;::
Ihfiil Vé?'(:§I1’ff. to the SCffi1€; at ~_
Whffiffi the vesrsei was strandcéég’. At: ésaw
Ulfiffi’: i’vi}:.I_)’S0u2:a, Cgustoms,
Manga1m’€, MI’.Pataii, Malpe, arid
0:16 i\kZ.:*.Bi.T1aI1da;ii ‘M §:i;~;:§)€<:tfi;", P1'€v€11tive Gfiice, 311d
(fibers. 'E';':'1.cf:"g3Via;*ii1ft§fi": xa':§§a:égLw in the SC€1"i{;""3 113311 7.06 pm. By
t.i3h¢..«.§;i;.Vt:1t:'3 thE:" Went 'ta the scene, 2133 the
»sjfi~11.ggi.::{i.Agc:;6d.s rectovereci frmr; 1:115 Strarxdad V6336} had
alf:€ad}* i*;€§i:;:§1 '§;ié1T1sp<):*tt3ci to the CL]St0I,{1S Gffice at Malpe.
HE: fiaé' Aafizfid {:5 be _pre$€I1t there as he was the firs':
A ~i£;f'Csr1;1&r. '§"h&r€aft€:I', hfi C(}11!;iI11101jSlj:' I116': Shri IT3'S:::3,1?a
' ii: the custcyms <:::ffi.ce at Maipe and gave hirn very
W'€i£3};1,1{i§C)§€ hints }:'egar{ii11g piiferage of smuggled goods by
that: imais and the 0ffi{:ia_1:3, acting 03:1 the sajti 21311113
givtirx by the: p£2ai11t:i1Y, -::<3lla(:tec;i silver ixzgets and articies
T€:§€i}§}E'1{}i'I€ iI)epa1'tm&I1£: at Uciupi and others, whc) are
re1110i;€:l§; {3OI'1fi(:3{I'IZ€Ci to the haul at Maipfi, 'i'I*1€I*i§f::}§";_={:%:'t}1e
giiaimgiff was ctonstraisinaci to issue: Ilfiflliéé! _
;24.1i.).19§() agaiatzst. aii the defeI1J<:1g.:'zts,
sfiivttii (311 then: and no mpvij;
ti’1t:_r<:i%'aI'€:, ihfit piseliratiif was c{§i:.:§traif1:::¥;i to'fiE§f;' §=Eji_é: *
re;«::0ver}.5 of a sum of Rs, T ' I'
8. After Service ai; 5#§I1>:fi’Q;13{:.L’.tgf§1’I:1a11’£ which led to the
– V. ‘_ ;’E:cj»:.:€~,;e1i’}_§§”‘ of gootiig .zf_:§_g:;»r3r 171.1163 and as such, he i3 eufitied
A “ii-:3′ “rE:ce:i:%t: £:}”:i%3; I’f:£¥aI’£T§. Nona mi’ the customs Gfficiais
“”wé:-if’f6. §.:1’f1:’:::f1::éd”” by the piaimiff mar mag”: he slain:
%;}”1_z§ji-:– hi? iE1f!1′;)§’i’I1, Nfiitiier ‘ifasxzdsva or 311}! zzsffissiaj
‘~::.:tf’ :i1.6___i;’§1:st0;11s [}€:;:va1*§.131€I1t was i1:zfC:I’r:1e(i by the
‘ _ ‘ ;3iéii’r€:i3′;§§’ abc;>1.1tT the SU”3,IFi(iiI1g of the v€sSe1 “SL1pe1″
E4′}.€>¢:§%:”. His azgsertiorz is 1″101:I1i11g but a tissue af
“”‘fai2-:.ek1::)~:3<:i. "E'E1€: :'ec::3ve:%i&s "Sara madé by €he <i:11$tom5;
Qfficiais <3? thfiiz' aims}: accorfi after drawirxg up
1"1e<:es$ary 23;1ah§»3.2:a1"s3. }33've1'1 the maxim 0f the piai1"1$:iff{lA§d
not figura as a first, i.°("if()I"I1}.€i' in {)RI–1 (FER) as, in fact,
tkzare 'W£'_iI'€§ no itlfomaers at all in this case.
ailegatiion. 13:13: 011% Sukumarail has been _
for f'€W&1'd is ;1ot1:ing but 3 i'igtI1e:3§;Mc§f
piaintifii i3aymez11; cf reward is
bearing an the payrneni of 1'é;\ra.;§"d £10,
piaiiutiff canimt have §111_\: of
axnount as r€:ward, .4 no basis far
the piaintiff. He 9331110: :f(;]ai1n_f,_1'c:i%saf'ci.v"a3 a matter uf
rigt11:_., ;:m'~e« Wliiéil _h¢~§"is in:$t'"a}z1 informer. T§"1t31."li':'f£}¥'€,
they sdtzght for difigzlisséithe sL1it.
9. ,. the Qieadizigs, the trial Com’: framed
» the _fs110s%?i§1 §” ~-iss:.1es:
” 1} ‘1$}’i§;%t;if1t5;4″i.i1a piaiiltiff proves that ha _iS 3 resicient. Gf
P2j’3;z:ia;3§ie1″c: and that the d;i.star1<*:& of his hfilififi firm}:
%5.,r:_:5: Shaw is 500 :m&ters and 10%} yards ftmm the
" CLESEQHIS ilouss at M3196?
ni§§) Wimtizxfir the: piajrtmiff pmves {ha iI1c:id€:11t eccurrczd
01*: 38.”?.1988’Z?-‘
iii} Wixetixfir the piajmiff prmres that he: is tha first
inibrnxam; and flmrefore he is entitled ta rmeive
i;h.¢:: rt::Wa1’ci from ihffi custonzs dt3pa1*t:t11e31t’? ,V\/
*9?
iv) Wiiethex’ the p3a3’31i;:i.f’f PTOVES that the mztifse: Llfldfif
Secfjiwn 80 C1F’.fl. has ¥:)c:€:n isssued in accordarice
a:’it}’1 iaw? V. ‘
V)
has :10 cause of actiorl against the
vi)
rewarvzi?
vii) To vsshat oriiei’ or de<::1"t?;<:'?–~
31'}. The yiaiiatifi', §up'1i10_§9'::V.. f3:i,<:s Casé; 'é:«;a::::;1i11ed
hiximeif as FEW. 1 and he 113$ 1'3 1':ii(i2.–1-::réL£j€igi1t dsctinlents,
Whicil are 111aiI'1{r}c§'£aNs:3.E)xi:3;?» 1"Vt;ti On behalf of the
e;i€:f€mia11t$,_V E?:f'E'%{!al"iéi»¥iI:;g%,iV'L.F?ai;ali,'=§hispecttox' of Ciustoma,
was <t_=:i;s:a:;:':1:i;£'3'c:«:i" 1 ; and no dactuzmzrzts were
psr0duced :';z{i% t§Ef;fi'
ii 'I'.'iii-; iffiai 001111;, on <:<::ai1side:{"atio13_ :31" the afimasairj
-rgrgfi ;ér1d”‘-{i Qc,.i{Q;:I16I1tary evi.c’§.:3n_(:e: cm recsrd, held that the
plaintiff ‘§;:-£5: pwvezi that he is a msidént of Padukere
H m”_:_vz:§ that’. thé :i§si”aI1c€ Gf his houm fmm S(3aS1}{}’I’€ is 30:}
” “:?:iéi.t’::i’s arm} :06 yards fmm the custems image at Maips.
‘”–,E?3€ has 3150 gsroved {hat the incident occmftci (K1
18.'”?.I’1388, Btizt, he has faiied to prcva that he is the
fisssi: i1:1f{>:’1″na:1t and, ‘cherefom, he is 110:: emtjitjgeai is:
\%x,/
Whether thf: piaimi is b§é”f:,;im_e
Whether the deferltiarzts pxnve that .
iS’¢$i,.:a_ E:f:iAi5}1jfé;é by EX. 1-“« 1, wherain the 1’€Sp€}IE(1€I1tS have
l’aC§?§:1~3sii£’i§§'{i»§z_€&f§’f§§f”1at tha piaiiitiff gaw: {I639-‘S regarding the
u¥is is-a1″1éf.si011ad 1:0 any iI1f0m:1a1″1t in the case, But, an the
— E1’x’P–2 shews that a sum of Rs.5,99,85(}/ « has
” wfiéeri disfiibuted by the defendants 1:0 naariy 95 oificms
receive {ha reward £?I:’o:I1 the C1,1St{)I11B Départtnent. He
has ;::I’0v6:i that {ha notice issued tinder S€C{i{.’v:?t1_ :.E§). of
the (3.£5′.{3. is in a::c01*d.a’;r1c6 with law.
3130 hfiid that there is no cause 0f acti0211″fft1Ifjij:::’;1¢V .,
the suit is not ¥:2arreci by
aiismisased the szlit. of the ,
jucignzent and decrtze cf has
praferred this; appeal; _ X ‘ K
11%. T1716 ieamed Cqamzgfii VA?:3;;fl§1)§#:§3}1antmpIaintifi’,
aSS§3i§i1V}f g% : :v and decree,
cmntexigjlad — 1 on 1’c?;cord dearly
¢:’:s’t.aE31.i5z’i&1€$:’ ¥’;;’t”1§§*;f”i;iVf1′:’-‘;. is the: first informarzf: sf iihifi
i11c»i;iA:?:’:1t, *9x?i1iCEi’:.._V_V€€t;$’c31«: fiplace 011 18.?’.1§?88. Tht: said fact:
s{.:=é}{§t1§i<i§:E1?é$s6£, Adnzittedly, as par EXJP- 1, no raward
of Lima f_Z'i'L:stoms Degjartnzent for saizure 01". siiver ingets,
Viiiififi Cassettes, Ciigitai wrist E'i?'&f1{th€3S, teiaphonfis, watch
H
IE{1OV€"3I1£f3B{S, am, 0? i"0reig"1 Qrigin whiixfl werfi sflmggled
into Inciia '£h1"C:L1gi'1 {illlilpfid Vessel MSG Super
thé light of ma aforasaid '{.1I"i(iiSpL1t€€i matafial '
the trial (:01.11*f:. was I101: j'L1StifiC'I€1"' in 'af1§;a:"f_'_:'A:iie3 u
plaintiff is mat the first ir1f<)r111a€;1t –h<::,
entitiezd ':0 the reward,
13. “i’i”1eref0re__, the t1”;iatiar;is-é5;s.,M f’é3~3f_Cc2I1sic16ratio1i in
this appfiai is: ‘
“W’f1ef§1é:r 51$ ._C9;i1’§_’ . wa£§VV justified in
1T€CQvE7(fi1f§,g ?é;3I::5fi11<:{ii1g i:?13;$;..i:ii6 plaintiff is I101;
{$36 –_fii'Sf, "}1":;*7r;{1"1£:';é§'1ug}iix€{§a§j}(}I’afiE evidence: is mcorded i:1 this case,
,t}1€ _sa§d».;ea%i{ie::I1ce is not Qf I:m<:h assistancfi in dzacidifig
HE55'-.Vpd§.i§§_"_'»i1f1§iér EQI"flTI'{)'%}"&'3}""S:§?. This p3aiI1':;ifi"'s right to
ctiafiizz :f:=:§%25a'[I5:§ is hasegé 8?}; the gL1i€1€1iI1;é:$ i$sL1€d by 63$
§irEi;:3i.$t1'f.} cs? Fimancfi, *:§'{)Vt":t'I1}Zl'i€}i'11i 0f indiay New Beihi
{'§;3§é;j}31"t.1I1e11t of Revenue) in F.No; 1301 1/13/85 ~ ACLV
2 hflciated 3i}.:%.198§. Sffifififlfl 4.} cf the said guiclaiézaefi
MIX/..
raagiis thus:
E?»
pay1I1e:I’1t, which {:13}; 136 grant.;€d an the abggiute
di5;C1’et.i0I1 of t’j”1<: aL1't11o1'i';':_\_:' cempetent, to gram
and it c:a3;;:m't bi": Claimed by anymxe as 3 111a=:'.:1f€&:p {$ 1/
"E'her{~:ib:'6, it is clear that it is 1"1c3i"a ifs.
vasted in the piailxtifi’, wh.ij§=V:§._1VVii§4’Viré35i0us”
contiitions. ‘i’he sa.i’:r}._ Seciiii:1. _:¥;t:’éi{¢s ¥:::’i<~:a:4E mat in
Li€t.€rz_I:i1'zi:"1g fht: ;"e\A?aa:§fi.T.' grzmmti, the
a13.t§1::r'i.t.}-I f1a.~s' .V specificity and
accuracy 'risk and the troubk-2
L1I:de1jt1a:}%iét:; '1§"2i.I;'iii.;1"r: of the heip rc:mi€:re<i
by thtz iI1f0I'I"I1€ii"if_')11 givers clues "tea
§.)€i¥'S{3}".1S inifolfiregl. .'i11°s1":i'ugg}ii1g or their assaaiatfis, etc:-,,
-fh.é~–§:’§si{L’Aimrglveti fE$fi:31e govam:I:€:11i: servants in W€}I’ki_’£1g
::$i§_t i;E1.é§ –\::.3;::«E=:;~.V’;t_i51e c}jfiim1itg in sacuxing the i1’1forn1at;i011,
t.iié:..__a;s:1;::1″;t.;’%::4::iT ‘WhiCi’1 331%: Vigiiarzce {sf the Staff led ta the
s;eizu:*a,. ‘S’g3e:::i::1i ixafiiative, Wh€:UflfiI’ efihrts anti i11ge:;1’ui?:}7
‘ =.:ii€;;;3i 9.}:€::i etc. it is 0111}: Wherl ail ‘chcasit cr:211di1:i<:zr18 are
* .v.:§atisi':ie(i, the first inf::s:"1:'1a:1i: (if '(ha aforesaid iiiforzxgatimn.
wijil be eiigibici: far 1:*e*a;rd at the disizmitimz of the
a1H;h§:'i'::§;. """ y I
»i_§11}C}El{"§fi(L§., it) which dfisfination thay" W€:I'& takéix. He
Writttan Compiaifit With; the Cilfitafils
., 3? E1113 Iiésideiice abmzt; téfie arrivai of 'the: said v@S$e1 arid
k§éi.;"1g siranded anii E118 goctfis in thfi Said Vessei bfiizlg
u w{1:110a;d6d by 10 t0 12 pemezis. He, did not give about
16. ii}. the i’€’1S’Ei;i3flt. C3513, €V€I1 if th<*: ailtzgatirim <::;f the
piajniiif is a<:€:e;)tT:t~:£ as true and Califict, aft}
EC: is that the piaintifif saw a K
{":0I1tra1::4a31d gem-{is ciashed agaiztviisfh iifiet
was S3U'8Il{§€€i anti abmrt {:0 '~
that V€SSEii came: out and "'::§::g::§i:3ra£ié<i'– @116' 'V
T2123 is the i1"}ii3I111a¥jc;;%{…;E1at_r'§ié:_ who
was atta»::h6d £0 thtfu at his
residerzce. fi'i'3§.':3;fé.aft€é:', ¥:1(:*5sa:z;Wf '€f1ci:.Qfiicials Qnijy' at the
Spat. at__a;§3z::¥;:fé;.V"'£3ii€§{)VV "'r£}1:1 tifis, it is C3631' that the
pIaiI1tif fl1a;5 ¥:ic §; "p€';3.o11s, who Werfi indulging in
Sfilllggiifixfg¢__3sf:§iV.%ity: i:§€_.'LVi1a$ 1'12:-{T E36611 this: Ctzlxtrabaiid
geoiigs, wE1i<:h #:2622713 C£i';TI'i€Zd ii} the V6586} 311:3 which Wfiiiffi
{)a§.:{:z:"f1fi3$i1%:V. Aéi that, he has éanfi is §_¥}f€)i'fi1§i"ig a S€"f_}{)_§"
ijaair naxnes and whereabeutst 'I'h€refom, this
i3'1f9:*1:1gi:i{}:1§ war: if it: is $33113, fives I'1€)'{T satisfy the
-€iiS1:3§.s$1€::d.
E5
reqa::ir€::11€11t.s which are prescfi bed in the afexjesaid
sectiorx for bsirig eiigibic: for reward.
1?. In the abave circtlmstances, the c01j1″‘if ;’= ‘
p1’0p€r a§JpI’€Ci2E}IiOI1 Gf the oral» and’ ‘ the {I{){:i3;*£iE:rtgaI’5<V V
evicieittce praduced in the cam, Iiias :I?ightly"%1_é1d_ «?_1ii=: _
piaintifi' eanlzot be Said td an 11$ he "
dates I191: satisfy the re;.}uiz’e:11€:i};;::’:§;r::sCI’itbt=,€i uficiar the
gtlidslines, he is net entiffrfid’ t(:u7’a11y_”ré:’§si?.a ‘i’:i.
18. In th€_V§a<:t§3V'cf ,r.§ase_; wé ufi(.f"I10t 363 any good
g'<::L11"1::i ti)" "it%if3('3}'f;é;:;i6 _§;v§f;h thé" Wei} considerefi csrder
passfid h§,<' '-the .r:cim_i*':, «cvh_i<:h is based on evidence.
'1'heI'je is 11:5' fi1f:i*§{' iii tjiis appeai and it is acccrdiflgly
W
L gfgggga
{2}-:c:j~