1:»: ‘E”‘”§~{E’; §–;;9 §{fxE€’§’§;’3;”{‘AK.?*>..__
{T:ER€T’:{f§’E’£’ BENCH, DEEARAWAB Vf ~
Effiatiéd $15: $5 dag; sf Ja_:’1u_ar§;
‘§’§~£E; H{}N’BLE Z’s;’§’R.J’;.;FS’é’_1’I<3E.:AQ'-..$AG$§i§Ef¥$ATI{éf%"-~ "
CRiM}N_AL Pmwrriitéé N0. 539 2* T Q2053
BETWEEN" :
Maflappa Ga:’;gappa”G:32i31, ‘
S/0 C:aI1gaj§j)pa;.L€}aa}f., =i A V
Age: 4′? j;;*e.:4I.s;~£>{:ci’ .%dV’a§:a?._e,.f,’ V
R/9 Iv£aIa_i113d_d:, ;T)ha’:*égwad..V– ‘
V …. ” ‘«:.,__ _ * V * ” .§.Pat,1t1c>11e::’
( :__Hég<£s::, Advocata. }
gigs
State 'wiizrsmataka,
, .}3y.4Vé.§yag'ri Police Station,
T.
” _€3é§z;;§:;adhargouda Shankargouéa Patil,
S f :3 Shankargouda Patil,
” _ Age: 48 years, R/0 Tabeab Land,
H Hubli, District: Bharawad.
. i Respondanis
( By Sri P.E{.G01;1shi for M/ S Jashi 8% Jeghi Assta,
Advgcate far R-2 –~ absent. }
Shirahatti, and at that time, a tenant was in eccupzition
af ‘aha premisas and ha was arm Mupparma
As the case was going in raspfict of evic€;i§;::”‘;}r0?;t::37ditigs§ V’
and i’oi1awi.t1g the Case coming 11¢:
preferrad by the i;enant ~s_.’1s0 hefixég c1i;.fi§plai:}an1; fmmd that the person, W110 was in
oceupation 0f the: house was none other than the
present patitioner. Alieging 31}. the abave facts, the
}’
! I
7
edmimstrafien of justice on the principle
“quande {ex afiiquid aiieui conmdit, eorzeedere
videtur et id sine qua res {pea esse nor;
protest” (When the law gives 3 pers{);i._44″e._
anything it gvee him that without. wehiehf’ ”
emmet exist}. Whiie exercising L”
under the sectiozl, the .eeuri;
function as 3. court ef aisgpeslaxie ..»i)ré’eerev.ie;i0:’1.V
inherent jurisdiction __ur1der_ ‘*-the _.:=§eet’.io?n
theugh Wide has to V:e;+;ereised._V_
carefully aiixé wfih cee;§:ie;;– eiji};*v–..1ehEez:
such exercise ju.$tified””–Ve[Vb§g*’e £116 £63333
S}3€Cifi(38l}.}.S laid ::¥;::1x,=:s}*_z3-…i1:V..3A;”;:1Le “éeeti£§je’V”itself. it
ex éiebvito to de
feggl’ _ aqgif gueticse for me
ad1i1i.:}ie:reTi.ioV:2. eff fw”hiei’1 alone ceurts; exist.
‘Ag1t:hei’i’:;; ‘ sf” the courli exists for
eir}:raheeme:e{“ef jusfiee ajild if any attempt is
” e;e%% abuse that authority Se as £0
pfede-_eeVViI1justiee, the court. has power te
pzieveiif; abuse. It Weuid be an abuse ef
preeees of the semi to allew any action
which would meal: in irljustiee and prevent
premotjen of juetice. In exercise 01″ the
pewere court would be justified to quash any
proceeding if it fmde that
initiatien/c:e11tir2ue.I’;m of it amounts to
abuse of the process ef court at queehing of
these proceedings weuid otherwise serve A’
ends efjustice.”
‘7’. Keeping in View the afore;s”éi¢i« .}:>o’sitie1f};’-3;: View,
have perused the materia}. piaceE£._a:i*:€e1z (I §3»i§:§e th,at
eomyiaint, it has been state::’:{V””‘:¢11e.t “thez111eged “Vitiei’eienta”‘
was witnessed by 0ne~..R.S.’E3éji1L.:’j4 ‘iV”‘I’:e’ sa{d”£:e1:ip1aint is
dated 26.6.2002 and’ the private
eempiaint of the Cr.P.C.
on 11.7 eexiipleiilent has referred
to the when the irieident
oecureedg ” A’ the ehergeweheet witnesses’
statements” reveeis name of the Witnesses, whose
” 3t’e§er£1’eni8A.ehave Been recorded, were present sszhexu the
took place and neither Raju net
P2tnd13;”a::.:§’a have been menfiened either in the
.ee;neIaii3t flied hefere the peliee er in the later eempiaint
‘ ‘~_f’1’L::<IA befere the court as the pereene whe were present.
" 'ivhen the aileged ifieident {wk place. The investigating ~
agency has failed 1:0 record the statement 0f the eniy
E?
63/'{3~WiYLI1€SS viz, E-iiremath, wha was pI’€S€fi’£ acceifijdixag
ta the complainaxlt.
8. The next: aspect is that thr:….i:}ciC}»€::’if ‘_’;:i1″r:g€d ifg)”
have taken place an 245.2002, :’2a.Z1″1. j;%ears’~ . L’
later on 26.8.2004 3211:}… ‘t:3{}’x’i:.5t_aAV’1L:€II1€?I1f; of
Raju reveais that he just a year back
and, t11eiwefQ;~<;;i*;e the aliegeci
incident tiyéwfiase with the next
witne$$%'Fa1"§€?;11ré:%:~; gag" ~ _
9. Yét. L4é.n0{.hei””‘ a3_§ji€=r;{‘ that, though the incident
tog}; place Vacsfiriiing to the csmpiainant on 24.6.2802,
.A the pafi§:ha”1a_a1na came ta be regarded two yeaI’s Later on
j… 2’i}?}~*_’1,_ V V
103 ” immed judgc of the trial} court did not refer in
311’. fhese ixlfiportant aspects of the mattsr whiie daciding
V% 2 ___§;9 take CO C€. ‘§’aking C C€ is in regpect 9f
the ofience and the trig} 00131’: ought: to have consiéered
ail the niaterial piaced before it before arriving at the
‘L
/
H)
cenchmitm as to the axistsnoe of sufficient matzerial to
take cognizance. A piain reading of the cGmp1ai§:1:___it3eEf
gives an indication that the dmpute is of a CiX3’iI’;?ié2tii}f€t
and the leameqd cmmsei fer the p-etitio:a:f:::’* 1:330
pmc_1.u:::eci at, A:1:1e:~mre-K the p1;ii:1’i.–thafi isi bjf.5′.tE*’;<.~f; V'
very R»? in O.S.No. 237/2032 '£h§p.:;§&::::ene;§'fl 7i
11. Under the above circu119iS€;a:z1(f,§s, T_E’€’:a1″1éed jmdge
3f the trial court 0i1giE;£_At§:; }:;a§7é’V-_’a§§p3L;ed his mind E0
ascertain as E0 .Wh€€11f:’.1″$h§3I’fi*i:)i.f1_Sf$§’_§I)jt:iiifJ:fi facie nlateriafi
to *:;’fx~cVV-aiiistant Case, in the fight
Gf £he:”‘aftit}_€Sai(i investigafziora papsrs, {ha
trial $0121?-4.,c0’u£d-.§n{2t izéva {align C€}g’I:’iiZaI}C€. in §,}$1<'f:
Qf :f{"l£ déifécts–«pointad cut by the fieamad <;:mms<=:1
fa? "$316-.3:_)E:t.iLté%3fz;§:r which have been refermd to by him, it
£3 ,.$ i $0 that the {via} Weuld 'ené in favour sf the
prasacgjigiozz 13$, the camplainant. As such, I find that
L§3i;iS"'A_'is 3 fit case ta exercise inherent powers {G quash
VA fc;£"1& pmceeciings as continuance of the $9.316 would net.
be in the intarest Bf serving the ends of justice. i am
also conscious of the fiarklaid down by the Apex Ceurt in
11
the aforementisned case that the izahsrent pow:-‘:1’ 31″-1Q°e1Ed
nut be exesrcisefi to stifle 3 iegitimate prs<%{::1f:§;p 1*1,§V"' -:"t:'3i';*;_,
in the install: sage, in tha Eight {if 'the serisfig (.%j€,~fs€:}i::¥3 '
the investigation, it cannot be 'th9. t7%;_h€':'
is iikeiy ti} succeed in estabiishi1§gA {he £:as f§_;
petiiinner.
12. For the foregoif§’g {‘t:é§sQi:1£j;, is ailaweé
and the court taking
cgni2,a;1ce”‘a’§.”§_1 V pursuant thereto
in C.{}.’Nt3; the Eeamad C.J.M.,
Dha1’aV§v,ad,4’ * _% :
Judge
<i¥1<<:%/%- L