High Court Karnataka High Court

K Shanthappa S/O Ponkra vs State Of Karnataka on 8 July, 2008

Karnataka High Court
K Shanthappa S/O Ponkra vs State Of Karnataka on 8 July, 2008
Author: Mohan Shantanagoudar
2  >,z~£ s:H£:«:AR1~;f"-~. " . 

IN THE HIGH COURT Of!" KARNATAKA AT BANGALORE
DATEI') Tl-ES THE 81" DAY OF JULY 2003

BEFORE :

me HON'BLE MRJUSTICE MORAN sHAi%ifA%§:%Aeb'uéa2

CRIMINAL PETDION No.&3w%z[20Gs  _ 
atween: I " A 1 'V 'V

K SHANTHAPPA S/O PGNKRA
AGED ABOUT 43 ms  
sgo PONKRA  '
sun INSPECTOR as Excxsa  '
UDUPI SUB~DIViSiCN A '
UDUPI  

UDUPI DESTRICT.

AGED ABOUE'  was " ~ , 
Sm LME '£"HUf;RA 
EXCISE C}UAE?D7, 

' ~ QDUPI E£.UB'D£VI$"iDN

 UDUPI   _
' 3-.U.DU--P;.I DESTRICT.

'   _ " H '$912-1}'1A:{ARA

- -AGEB A39-'m 34 YRS
sir) 'I..A',i='E THUBURA
F.)§.CI:}§E GUARD
V'-UDUP} SUB DEVISION

~. UDUPI
"UDUPI DISTRICT.

V' w A  CHETAN

AGED ABOUT 28 YRS

S I O PUTTEGOW DA

R/O AROOR COMPOUND HANUMAN
GARAGE ROAD,

CHITPADY, UDUPI,

UDUPE DIS'1'RIC'I'.



5 RAMESHA
AGED ABOUT 27 ms
s/0 KRSIHNE GOWDA
R/O HANUMAN GARAGE man
CHITPADY, UDUPI,  .  V.  V. ._ 
UI)UFi [)IS'I'RiCT.  P2:'1'1_'f:1':.2N2;1*<3L_'*-  "

{By Sri 1 H C HANUMALAH, ADVOCATE 3

AND :

1 STATE OF KARNATAKA
BY BRAHMAVARA POLICE  
BY STATE PUBLIC PROSECUTORV 
HIGH COURT BULDING 
BANGALORE 

2 VERONICA connmo ' "  '
AGED ABOIII' 42 YRS ' V .
we ARIAN C:§RVELI{33" - . 
R/O KEMMAHNU. ' 
111313131, 3 v

uDup1;3is'z*1:1t:¥r..g'._ "     RESPONKDENTS

(By Sri H;BA£AKR£S.H N.§,','--HCx'3{i5'FC$R 3.1
AND 3121 x.mgA:«;AsH sHi;*1*z%~;,'_;1=-012 12.2 )

- A  ?mz"s; CRLP. 18 Véiifin 11/3 432 CR.P.C PRAYING TO SET ASIDE
THE-.OR{¥VEl¥.(}E' mxxxe cocmmuca AND iSSUE op summons TO 'rm;

 _PE'I'RS; _Dr1=._ 1£«*H.f)5--PASSEB BY THE ADDL.C..}.{JR.DN.) 85 JMFC, mum,

C..c;:~'z_';:.28?6;'.goo5'vA7N13 QUASH THE ENTIRE PRQCEEDINGS, PENDYNG
AGAINST 'I'Hma;_. 

 This Petition coming on for orders this day. the Court

T' ~ ' ~ _  ' -made the Vfollmving :

ORE

Based on the compiaint lodged by respondent No.2

‘4 henein. the Crizmt No-.158/2003 was registemd in Brahmavara

Police Station agaiztmt two persons for the offence punishable

V’

-3-

under Section 302 of IPC read with Section 34 of

police afler invesfigatiun, filed ‘B’ report.

informant, she filed objection to mg fB’__mp(ift{ % gig _

kzarned J.M.P’. (1., Udupi.mc:orded’».the;’$%teii1fin¥1§’of’CR¥$I;?1i.its ‘

6 and issuad pmcaess agains§’TVt1z§.f

the case against them for under
Sections 143. 147. 143,1~.%j%s3, 149 cfiPC. The
order of issuancc pf suznmrfifns wV;s;1Ls before this Court

V.ié§§uing fiotioe, this Couxt stayed the
pmcseedingsu relates to petitioners 3 to S are

concerned. Court was directed to proceed

%,.petitioner$«V1″”si33.d 2. Accordingly, the pmoeedinga are

petitioners I and 2 who are flu: main

AA 3. “‘i’he matter was numbered as S.C.No.58[20()5. After

the trial Court discharged accused N951 and 2 by the

..o:Hder ciatad 16*’ October 2007. It is needless to mcntion here

V itself that the case against accused Nos.3 to 5 was split up in

/5

Kr’

, 4 ,
View of the interim order passed by this Court. The order of the

trial Ceurt dated 1631 October 2007 dis(:harg’ng acqltsed Noel
and 2 has attained finality. inasmuch as, tltiefiie not

questioned .

4. The Learned advoeates”‘xijJtreag’§i1g ft:-it;

parties have made available the bf eta€eme11tsie.1 ‘A t

to 6 tin” perusal of the The__ véere
considered by the trial. Noel

and 2. These six “4Wit;1ee’ee§{;V::v(i.eL;_ ev.=.–_=,.1 to 6) have not

1:313 3 to 5 herein. They have
N051 and 2. But the Court

bebw, accused Noel and 2 and the

:,01’deIf has; final. Since nothm’ g is said against

V to 5. this Court stayed the proceedings against

.’ on the second look, this Court does not find any

matefiel against accused Nes.3 to 5. The statement of the

” Vfiefiizrxesses are hearsay and vague. Even if those statements are

believed in their entirety, petitioners 3 to 5 cannot be

convicted. The post mortem report Ex.P»2 has not as-1s:i.g;ned the

cause of death since the body was decomposed. For the very

V/’

_ 5 –

mason. the Medical Oficer did not notice any iI1j}i;?_y’ on the

body. In View of the mama, no useful purpose in

contimzing the prosecution against pefifionéfs 3

A<:sc01tiing1y,the fczlkawing order ; 2

The proceeéings in Crime of A

Police Statian (i.e.. c.c.No.237e1 }3VeI.:£i;1;nV§ b{:$'iiVV'ti':¢e fixgof

learned J.M,M.(1., Uclupfl stexidé '
Petition is