High Court Karnataka High Court

M L Venkatesh vs P Paneer Selvam on 17 July, 2008

Karnataka High Court
M L Venkatesh vs P Paneer Selvam on 17 July, 2008
Author: Mohan Shantanagoudar
IN THE z-am cousrr OF KARNATAKA AT B.§;;$§s;T§L%:2§éE%;: sa¢ko%.135':x2d97%A% 

BETWEEN:

N¥.L,Venka'££.$E1    j     :
S/o.§y'£:Lirzg:5Tia}1i;1i?'L~V'_ _  _  ' 
Agsd 35 ye%3.f$«._     _ _  '
Rjat.Ne.12G3..:§%"4 Cir"  ._ " V 
Shm'a:fiaT. hiiiaya, V;'s;:%}1o'k  V  "
Mandya  V '1   _~ .. PETITIGNER
{By   Sr.C0"u11se1, for

Sri '(:':,_}<:; .<~3;~id_1;a;-,. A<1y_;LV,)

A;~sgj:"

V' ' P,F'2311éer Séilxgam
 S] 1:: .Pa:1mai1§1E--};an

 .  

‘ R/at.”Bri11{§fi{ra;1″

1s:c.3s«5:,’1-ffih C: Main
IV Scctqr, HE-SR Layo11t

AA Bangalore .. RESPONDENT

re
i°~.£I
rt

This Crl.P. is filed u3::€}.&:r Seciiczsn 482 «sf {3r.P.C_._ by the
advocate for the petiiioxxer praying that this H:;1’i;-,’£.e’–,C3~ .{:€;.;;1c.~h1dc
the matter pending on the fiitz of the PrI.Civi1 Judge “(J12 D31.)
and JMFQ, Mandya, in CC3.I%’0.1?’81/QOG6 onxhe’ .::=_t”‘::s.

memo filed by the accused mgarding s43t.t1e’i1; entx5u.id,A
gjaaymmxiz made which is at. &n;:1exure~C an:i”qua$h t:.*1e’–oI~d33r:-;»» ,

dated 2.2.2007 on an applicaiio;z;”i1f2..9 1′.4¢3f_.(1′;*;-§?’;,fZ’,. Vitjassed
by the Prlxjivfl Judge (Jr.[}11.) a11¢i_JFv§F€§f;v, Mandya.’» .

This Cri.P. Gaming ;:x’r;,_ for é1:im.i_ssion’,’V’A- fihiis. (ié:1§ ‘§h€ ,

Court made the foilowirlgz—

W-»—–…_..° R.Pu”E._.’3vV..

By the impugzieffioxidfltr, below has aiicweii
the app}j.::.ati0}3 fi1eé Al::.§;~. _thi’i ‘a1{:’i:11i’*gé’c1V’i:£2Vf.1’~:i’.”1fn’:ii:%.~: fix3′.:;1t.the accuseii underteok ta seifle the.

” é’§;mI§§{em«3 datecl 317.2006, befme the Court

V 1’_)t1′.}V(§’4;.’£?é “‘..’. ‘Gvfl~.VVfhat day, the acctised 1135; paid a fium sf

-,, which was rec:-:-.iV€:d by the Cempiamant

Lat¢=:’1fi_._ _:1£i1& ii1OC”€1S»€!C§. diii I101; csmpmmise ‘the: matter, but has

‘ an application ti.}f1d.€.’€ Sticticm 91 of Cr.F’.C1. fer

summoning Cartajn cis3

$3,,

said apglicatimsé is aékgwed. in this Comiext, if; is&*{ibfni§ied

Oi} behalf crf the petitianer that That’:

uncalled {my ixxagmnch as the actigm of t.hi3″3C-‘;”_:1:i;EifE§{}~. f:§}i11’g ,

513.16 appficzgiisfi ‘first eaiiing fan’ ‘Eh: r€:£:<7;5d.5L'– ;fi11%;e§.'- «::<'3':f'1:)'E1:ja.z§fT lac;

hifi own mama Eiatsztd 31.?.?{}x'}.§L_

3. ‘}’he::*£:; -z::aIme.:1f_t. 13$ a11§%_ €}iis13’z§.§€ }j{_3fi1 5’1;§1€ paiiies
Shcmld agmfi 15:31’ r:30fiipaf§un(ii33gb’2:}i£%’z2jfi}i:1<;e.. M35? $36 at 03.162
stage cf fhe. Cami, Q16.Eii3C?._i$¢":d'~3;§1'§7;S'3..}3afi}é; "u1i1{1e::*to<3k 13;: aetfle

flfiifi mézttas 7-::;,;:I1,é}éabiy'V. 5f3:ii"£§35$é:(§!isEI§'i3j§?"1:h€ aCC11S§:3.{1 has gmae

§::»a{t}V:_:. C{i3".?.i'i'-.:.:'v'..Cé§1";3.};i)'i~ v§fi1%C€' €316 parties {-3 gst the matter
at the samfi time, '£16 partifts :0

ihfi. lifigaffiééflvv'S§;1<:.§.r;11ci'v.;1a:f:%..{jiev.ia:t:3 {ram the subnzissioxis maria.

'V V' _ 316 A. {Z011fiQ"T'hé: §3i'{3}3I'i€{f§;' r€q:.1ir£:s that the partias is}

V V'f_:i:ie»T. ighal}. stick that words made baforf: "$11165: Court.

all fairneas the accused shauld have

cczmfsifitgméseii the mafia', But, this {}::-11:": <:a.n1mt quash "the:

" V gfifficfiedfiags on that gr-:3umi, nag' can (iimct the accusad ta

f C{3;3:1pv;3um;i the <:sfiI?.1'2.c.e:

V’/5

M3,.

Silica the irsszpugnozézé ¢:_31′:£€:r dated . §)§{

the. {3m31″¥; heiow {:a11n(::t b€ Saiii ‘£0 baa €E§’2’E)I}§3(}{.ifS}; ii’:ci:$xC<3':iif:i V'

(13:33 Hm: axis}; tie 3Ln3;€3;*f€.r€ 'with flit?' 513$ .(3r<;§z%::*._.. f§{?C.€31"1ii§..§§i§1§"';'

ths faflcwing Qrélétr is ma.bfifG113′: £30111″:
This Ceuzi, hap€$ ‘that 33:? abide. by the
submissianss Zzzziazdcég . ydateé 31,?.2{3Gfi.

T116 Trial the criminal case as

z~:Xped!§tim1§1§,:’7aS §:af2ssi3:;}€;.._’?;ut 51s-gr»: iairsr £11311 tht: «:;ut:3:r limit
Czf six §r;a&z:t?2s’f;*%:§2fi;i .t}:*c2 Qf recfiripi. 0{ this Grdéisr, if the
<%c33:a§21fe:3231§s%-E" is V 313$ ..::3.:°;*iv€{i: at.

Salt
Judqe

~ " ?'"§}§i;'~«f¥3s:1~