High Court Karnataka High Court

Habibulla S/O Mohammad vs S Abdul Lathief S/O P K Shekabba on 13 March, 2008

Karnataka High Court
Habibulla S/O Mohammad vs S Abdul Lathief S/O P K Shekabba on 13 March, 2008
Author: N.Ananda
DID

BEFORE':

THE HON'BLE MR.J£JSrlC:E hi. ANA,!i"£!1f.4.\ ' 1 ':3 

 

EEMEEE

Mr. Habibulla

Aged44yeam_f 
S,Io.Mohammac1:v--'

R/a: shanthian ,. 1 T.   



-  . . ' .  -' V  3:"  
il:'3_'y uni }"'.F".§'§;:~I4r,u'fff"€,v;'*'nn".';'v_"s5u"g§uf'u%'}

_;   ago. Pjashekalnba _ _
 :_RIfl;  Shanthsangadn

39.12%'.-9,9-.1 M.-'..-s.-.15-. Vi1L!..I!f.=s 

"  %Th§sim by the PSI offlantwal Police' Station

 ifieatpondcnt I'io.'2 'n nap. by
,. Earned State Public Prosecutor
* High Court of Kamataka '
fl ).  Respondents

Szi (}..”.:-.1.-;..’-.’.-‘$.91-..I.=.9. 5_3LI;_n11y, Agivooam for R1; an
__ H.l-lanumantharayappa, HCGP for R2)

This ‘Csfifiifiai riatititiii is flied iii””uuei” aw-“”‘*u.Lu:.=.§4’.32 viC:.P.–‘€}_.§’i

praying to quash entire proceedings in (P;f.’-§’N¢i.35/QG€)_1′] ”

‘Flu-i I’.~

i’ic.1 1-‘t9i2063 an the 5336 iii’ :’idi’i£.Ci’v’£3 ‘I-Hu’l\’:E.”ii”%i-}J”|”.9_l-‘o'{IVlo] —£5. ‘5-$”.l’I£Iwv\-F’; -« ., ”

Bantwal & etc.

This petition corningon for this
madetheioiiawing: ‘

The” in
ci.c.No.114912ooa. punIIhab’ 11:

under on the file of
AddLCivfig’JIi§igei:”‘i{J’if..I)iig}f._viii. has filed this
inter alia contending
C.C.}€a.é25-9;’ 2’v’..”VJ*V’1,_ p’.:.=’ii..-i…-..I=-.1.-.1-.-.–mi.-.1.-.’.2.1′ ex:-:t_i_nn

9:E€i}io§* of E-‘c’u’ifie .-1..-it ii’.-.r sis.-.=e, ;’ut:t’}. ‘Pl.-.-.

= be tried’ once over for same incilcnt.

iieaifia wriiiki uuuuiiu. an UUl.Ilp’l¢I.’|l.IL 3’5-.-.-..

”_2; The .’-xi.”-1′-ifl Ccun.-5-.1 fer mu”…-.r.-I-.-.:..r. 1:;-…|rig _…me

_- .’I_ __-J.

xcapondont. pain: had a cane and subiiiw

chamcshect in C.C.No.269l2001 for an otlfcnoe punishable
‘6\J. ¢ T »

0

Is:

an

–1-D l—-‘–u-r——-‘–w’J —- V v— —v—j

“V1 1:.-I :\..e’fr£-__

puniahabie under aecéiena __°*’*i’,_.5\:D{1i}–AAfi’iI§”v 34 3%
against petitioner anti The iearned
Magistrate 09. pmoeaa. isaued
would, –. ::’*1fi been acquitted in
.. tried for same incident in
‘I not persuaded b accept.

_§ ‘ ‘V l_’.”-z2I’=f_’-;., 1:;-.d_s_I mugg-

” «Iflfifi ;.–.._

M
_ rw-er. vuuw we-.-‘…-ea.-.’. e:

name ethane-

? who has once been tried by a Court
% .3: eempetent for an ofienee and
hvoénvicted or acquitted of such oifence shall,
while such eonvmtlon’ = or aoquittai remains in
frame, fir.-the liahfe h’-3e’uI”se-‘I
nfi?enee,_n_er9hthefactsfornnyother

–u——-..-…_

offence for which a diifemnt charge from the one

auiai-.3 £5′-“gr I-Inn nan-nu

such act,

§=

Ilurwv-won uIu–u–

thereof.

(2) A person
ofience may be
consent of izhe
$s’..’§.nct cl}.-.’g’.!
might been former
um u1;de;_§mb–£§ecticn 220.

 by    consequences

_L!.I__J___'

“that of w.|air..-.|.I. .11-.e was

tried for such last

;’~ ifthe consequences had not
not known In the Court to
at the time when he was

nn=nnirvI’nr’InI”n1’Itr

was vuqnvuuiuwuu ‘Jr. —J

vvnotwithstanding such acquittal or conviction. be

subsequently charged with. and tried for. any
other oifence constituted by the name not which
hcmay-have’ comm1tteu”‘ ‘ift’ne(‘.=ourt’nywnIcn”‘ he

Y’-J. war’ ‘L,/’~..4,’}’v’

am, at

t

A

was %t t.ri.eI.i. was not competent to
oflbnce with which he is subsequently i

(5) A person disehaxuedunder

shall not be tried again thee sanae’
except with the consent of the open byseirfieh he
was or of %’ru3-‘”6. ‘-‘£3
the .*.’-Int

(6) Nothing. afict the
provisions of section CIBUWG
Act. 139.7110 188 of this

I-zespmdent lodged a

compieint._that two cfie.-‘ e.-Nwaw. %n,..=.-…n#.

_I_._..’I’..

into “of and him ucaluy

threats to his we The police

‘ for an oifence punishable under section

H Act and subnntted’- chameeheet in

Ci4CL.No,.26§I20O1, wherein petitioner and two other accused

Wexe and acquitted ibr an omenee punishable under

92q.:_;:_; of Police Act. Subsequently. a

complaint ‘uuu”‘-‘er

e 299 G.I.2P,G,, by I-

w. c!%~:°/»««~<J1–

nnnnnl-mu-Inn nlnifl

-I ‘–‘ ‘-u-“””””‘ r””””””

E
1?

E
E
3

,-_g_1__:_n._ __.__n ….s_.’….._ at»: A.II:r__ EfIi4lv&.!~\V -cl-no
‘ 04’! ‘- » 2” V.

ofienees punuanann: uuuer ac-mu u

IPC.

F9: purpose

VIC ‘run-anal,-L14

1′.-,.’e-:3-..t is t..c .*:.-.t-.:.–.- n*’ :19!’ The

._._.’a.._ 3 V’ -3.-n-.–

aamc fiajr ; u.-I?-9._I§~=~’-.1};-*~_§I=I°I-*=-“*?” 3″‘ 3’**”””‘*
rmmnmmjagqmnanhafififlgfiafigururmommu
accused plum Therefore.

public tranqumty. The
said mine-t petitioner tor causing
injuma into his property. In
vggusmfigmwmfisQ:bufiWW*°cmfimwimmmmfl

” . pnningt and other accused.

‘ cmnma1’ ‘ petition’ is damn’ ‘ sed-
.. toacndhackmoordaalongwitha

Sd,/-H
3″” Judge