High Court Karnataka High Court

Mallikarjun Mallur vs The State Of Karnataka on 26 August, 2008

Karnataka High Court
Mallikarjun Mallur vs The State Of Karnataka on 26 August, 2008
Author: R.B.Naik


CI’1.R.P.13’22.U7
1 ‘

m Tu 31:33 GDIJRT or muarau
cmctsrr amen AT nnmwm & A x _ é
zzmrrm ms ‘rm new nu cur { ,
‘In Hazrnm nm.Jus:r.1r;n: ‘ é

cm. 3.9. no.1a’gM ‘gj.g’g»
netwcm. ‘

Smv Naik Bviailur, ‘
egamymm, %
Gm: Iilneputgr Re$,gisf:af~~¢;f_ V ‘ ‘
Ca-owafim ‘ ‘ ._
nt; sat’

Rfiat: Bn:@sguu1,.mwVw§ar1fi1.”tg”‘a,s . ‘
Deputtr Registrar fif
SHIRE, at
Cc-apemti-nae: Factury Ltd.

M. K. Be1ga3.:m_ Dist. PE-TIIIOIER

fl 2». Hague and &’i.flmra:u1Ipu Mam.-u,

« –. mt Karnatal-za,
A 4. _ Ej_¢* Pkznfihe,

‘ L ~g5 5’r &’i…Rm;r:i,wu-gnu xmuu, ac. C/annual, slang with

smxr. M. 13uyuthri.,. Addl.SPP]

C§rl.E..P. 1312.0?

I-2|

Gr1.R,P. ht filed under aectiom 397′ 85 4017 ¢}f

Cr.P.-C-=. the advncate for the patiticner praying
Hanfiie C-curt may be pleased 1:: ebaside the. ”

13.9%}? passed by Special Judgc, Bclgaum,

C .42.’-.N::3.l2,F 209?, arfl ate,

pfititfilkfl r::Jm1;rg’ on far adrIi1isa*5_idriTV

Ccaurt made the fa11caWin.g:. V 4_

1; 5-‘: case 1’11 Erime Belgaum
mmysazrma 7, 13 (1)
[d}11-,a’w :3 gm of was as
agajiissrz and
” H952 . The
of Hugm-, Atlmni Tajnk.

” complainant has alleged that

1:-ehnfl . J: his community

iizltfendead %;11_A’i-r-wkteer an asauciatinn in the name of

4: Mahmnsnazr Alpaaankhyatara Vnridodeslmgah

%% Sufi-ngha. They wanted to get it registered. On

: t’flfi~[1flEiT3i{3’E 513.03% with the necessary dacumenm, they

‘ went in the zcsflce cf the Assistant Regfmh-ar of Co-operative

JL–

‘2’.’rLR.P. 3311.0?

sncieam. C21’1iklv.:-ca-di and through the said dfioe, mquiaitign

was mearle far regiatratinzl in the nice of Elvepuigr

of CG-n::}:ve:raiiV.na Societias, Belgaum. The

forwraxfieé 113 A5-sistam

wmmmmdaficn far reguktration.
when met
p¢t:itfi:ax1ea1~ 5:;-iii that mere. =*-if is
of no um; am: they will mm inform
the mm mm
the regiiaa*.’a*=a&an;” the complainant
Palm 3′ pfimzbnct Thc
find on the very day, he
paid a xgf” agreed to pay balance

3. later pain: of timc and
that it would be paid after the

-thf tinn. Pm-mja’ sion was awarded

the share amcuxrt. ‘The cznmphinant

‘V j ‘f;1m share amount from 211 pcraom. Another

H was far-warded {harm the Assistant Reg15’ trar,

an m«.cs1.2o02 tn the ofiiac crf the petitioner
‘ In. the a-aifl rega_rcL the.-‘ cnmplainant net the

y?–Q1AA2:;M«L___

Ctl.R.P. 1322.07

petitioner herein on 13.01.2003. The petitioner eeeteteded

the balance amount of Rs. 12,000/-

to be paid. The complainant… bi’.

Rs.8,000/- is already paid andttliat he

only Rs. 10,000/-. The
The petitioner stated the to be paid
on 20.01.2003 and the complainant
will be to. for the same.

As the pay the amount of
Rs. wanted to take action
egajeet virent to me Lokayuktha Police

and . organised. Pre-trap formalities

.eem.p1eted.e~on 20.01.2003 the trap was bid. The

per the instructions of the reading offioers

go over to the ofice of the petitioner here1n’

AA and pay the money of Rs.10,000/- on. demand. The

* petitioner called Chandrakant Satori Gurav and informed

that the complainant will give Rs. 10,000/- and that he

should receive and the certificate should be issued. The
second accused-Chandrakant Sateri Gurav, Senior

Inspector of Co-operative Societies collected Rs. 10,000 / –

9C,&Lv\aJ:1;

‘J1’1.R.P. 1311.0?

Wfih him mm hand, ccstzntad the mane}; with both
The euaauis were keenly nbserved by the

sviémtass-.3. Thu mrwlainanat gaw: a

thv;-. party. TE party E111?’-“…’.»’IE!.d_.4 ‘4 2

the pe’£fl.io:1¢r and as-amused
‘TE rnnnejr was Erf %
C – Satcri Guraiwi
wash r.Ira.s given to the L. Sate-.ri
G121-av. ‘.{‘h:: s::1*qf;i<i~:§1v:. was
drawn" the acxzrtsused,
tl1L':_yg:a"=..='Is: tximir her-sin denied
his sf the oflence. TIE

a-eatznncl Sateri Gurav also denied of

afier completion of the

i V' glen charge sheet. The case was set down

. before charge arfl amongst other grounds,

t1r1.-EL: ccsntenfled that he is entilzload for a discharge

H §§§'O'EII1:i that there was rm 5+:-u:u:1:1n' 11 actzazxrderi and

{he a'.€s%:*z:m".<ti~cx3=:-2 mtrught by the prcrsescutixug agcncy was

3 rfiusegzi. Unriaar the Government {Denier dated 14.05.2004

)L«eR.AACu.]/L–__

C-'r1.F..P. 1322.0?

bearfixg No.SafE,{5.’:’.: AfSa}’S’se}’2ChZ’|3, the trial Covurt

that ass fltte peti&sner was wt 5 pubiic servant as

date of ‘t.-akjng of the , am such no

x’ec11m.,B¢’ .3 and that prmsecuti11g

patitiotmr wgflmut awn 3. aanctw’ n he 3-l

order mefjaimg ta award

2,. Efmue hearci ani
Smt.T.Ez:I..Ga§.»*atlu’i, mung-.;-.1

3,; «’t}ifE”‘r:ri;,a¢, the poinm that
arfuse fi:s:~ case asre:

“;aia1*wtfion is raquirad ufa. 19 of the
% of Cnrruptinn Act, 1933 in the
A case?

Ab} can be: taken after t1:u=.=.’
delbnquent had ccaseafl tuna hnld the cnflioe
ahursfi though ha cantixmes to be a public

a¢rvm1t in my nthm’ r.:=.apacit._’,r at flflfi time of
,,(2L,£lA/xxx/’L1/g

C-‘I'{.R.P.13fl.U?

taking cc:-gnimr1cc, Sections 19 (1) being
a.1:Idufi1’1s:e related? VT

in 1934 am;-. [cl-is 19-2 has held

mnaiitimz and the saw would he a
accused mntinues ta be a ‘a:;:__ Erf %
thc taklm mi’ «
upon the judgxuent of in the
case (if .PI.EN.fl.B
av mom %h§1a that if the
accruaenzi is .,-a; ta be public
servant gg. §:.-.f dfiaz-21:: category, no
saxmfifln 51-.{ 19 (1) of the Act

:1) arm: 01:1 Act is rwceaaary.

If. th»: judgment in the case. of LALLU

mum our aman (2007 (1; 31.:

. {S33}; has. heki that c-fihncas cramtemplated under

-rnf Conuption Act, by the.-it vmy nature

H be ma-sated as afiellcm cammitted by a public

Whale aming 433:1′ purporting toA act in d.ischa.rge of
his o1%::ia:Tauqr,. 1: has further hem am the Ending in

Mmafi;

0:123. 1322,02

R.S.Na3.ralc’a cast: ‘a not per imam-iaan, that sanction ufa
19: of E1-.P.C. isdifia:-e11t fiam zsaxnctiun u;
Preue11tion afflorruptinnfict. b L. 1

5. Lpzaxmi mums] far 1116

Ammem demed 20,09,200? it
in para ‘.2 that he has tn wait
between 01.11.2005 to 13.p3.2&9L”r§.L’V;ee
Ammzee-J detailed ;_mle of

‘ lira of

ca-hlmn 3, it 7n 2(_)0’7, he
had d::a’wn1isa1a1jy’__v ‘ Registrar of Ca-operative
the hetweex1 19.03.1997 to
5vE””‘L:Afi3;§i§’:«.:1aetitione1′ ‘H deputed an a Secretary to

since 24.04.2007′. In the

preseaautixzg agency appl1ed’ ‘ for grant of
aanctinning authari1:y, the Sec:reta.ry,

of Karma’ taka and the sancth rung’ authority

tuder dated 14.05.2004 ibr the reasons eeemem

evietafifi, refused to accord aanctiuzan. The said order reads

asunder: ‘ %

..a.–

garui iwargd 363951,:

aasoau = an “no-a-;s..’:wa..d. 3555636 asoarw an
a’-mogsiau, Mme oaoaut was amxnrc-are
no.3.» wfiuomva oyodditaziau Sabra;
o.m.noa..a..a:_. «suntan: agian-ca :.unur.1.f_J “g
aware auczwu ‘ :..mo+-wean-auras

‘banana : 1: ;:5o:§g=;$6’a.t::2aa1a(a)=ao–2=;:’édI4§2fC103:”~ 3
T % T =asa9..Oaao:=O8-_-08-200?,”-..,.’ —

2- assure us -o_a.’a~:-toag.’:n”&:$ed§’:§§:§a:_
2001, 0:£oa:2§-{C)3-{:.’b’C1v1’°._ .;« p

E; 31.33 5

iarorus duae_m§o.5§:§=~1_, a§u*g;éca_’»§§s36w-sonata were
Mi ,~2,,?§t3$ 3309;-;’:r,?7′”§ *3′ M °° ‘3 ‘”°°”‘~°-
was _;so§m «:5; .E1:_;_aopI?:J 642.9; again. wgacsaq can aauuaroa-a
6-agave 1988us1″:u;;.V-‘7′.”1§%C;1)'(a)’ ‘z..c>#uaoa> am 13(-2,)ue
egoduacaz taraaaq %zncouuaa_.d -‘

-g3§’ai:’bJ’é$£.§’6€pQd«;§€§,a.,__3’~*J§fi.0t3$ 31560603 5; $596 szdioaii
‘aaocsd _a’_”,A=~ £ wiaad =’:S’u!es3a§’r::,, ¢;v.3083c so and-Jaccsaza ms nu
aoqasa-nu fiufaeocsa’o¢§3:g*::»;””<;:(oaa3ruazsau:$arn 3,1 aeywaaao
auoaa, auur?7I'm§:J,..6s'rfaa"'6ada oaraos : 15-01-£003 cow

aijcxoo tnvnaaoau aasséo .-Wag was asmgsaod
,a)(ac_So<3§5&'$.) am; can; 10, 000 — oe rlvaide, mam sauna
%¢ae,¢a{%g.a¢,as'ms~: aaaos___= 20–.<s;–.2oo3 dew vim-"as ewe, saoao-.:v_,

scat'-se.a3-'c-s§§,'A'T:=:5vnaa 'n6…_' c:.:aaa"&a<aaa:jI§',ocs_u sgcaa came; :
30-*@..1-E;%'3~uom,_ge,owar-gsaaaaau wa – 8, 000-00 nvaaq

._c:s-oascw'a,.z an-aiauoaaufi, names aognv was auoqsmu oaon

'»fj~§Ag§'w an-can ear» a maze; 5):' au'-'Mn-A':-su:1u;'s_ amaze aoégm
amzmu aowaagn mew zkeadow a as,#§cs 93011 man
agaagwau. Qaauaoauua, fiaaeeejauu nun can ma. aogdaafiowuan

126- /otQJ.p~_c«.ELL__

amoauaaaa—3

.. 11–

T31

macaw. zrasm. egsw = am: asuwu aanut. w.,aacu
assaraauv-_ as-sou saomncocs aor:..o€..:aoaa*

(1) :,’aoa’..m-maado aoagoauaug
«cuss,-¢:\:¢> canoes : 13-o1–.2oc2ua aq’&}?a,.[j£— *
aorfi his.-wu’a’..u, 13555335 “3013!!! .. ‘V
i5cbi1.J’atic$».)33.;6’:””” “4 ‘ A’

(2) esmaam made ea;-&na3:!u gi;.<.ao.i5«-

(3) 3;; ac;-a-aowa;;a1."'a5%mtao"'an§n:f as auopsoo

– can €’.g._4_:’s’.;.-.a~:c’-‘.:s..pa5L’2:a:»_,;.<V..;'v's%…,.% mafia; oaaaaag »
mg?) dJ'é§%¢'."!;$§3g::'ao_€6<iJEJ35€'. ' 'I'ct:l..\.;_ aaaszoouags
soaks &'a.5:?3§F..§C3'f1Aie'»§§'¢§3'33;'§; %_'i'5"§I'$ :.)azsjoouaauus_}a-

eu§99'é.1,fg§}'ideas;-"f:o§.i69.a§ma… uaazorwam saauoaaa-on

zoag;6a5'i:'a.§3u baud asses. 2.-.'a*a_".o..-a.maa.ac! mu;
a..t%'.o.wa.-gs}'wa_'c5oag:s–gsauco. sow; 59.533305; sow
uauq.}csga:uoo'aVV_b;ic. a'3ej'ei44-aiov.:a.u .-sasisau aiognv W5 fisuopiuo
uaoaq %%ap;.nua%+.m%.gaoanaaa Kitfldiiflidg 195- aw. ass:-an
*~"1;f"*i'4;t3F'5~*~"~"AA._3~'5°°?"*3' _. '

f %i3_,a,°"¢ta ma. : mas am, zoos, aorswaau,

._ %k*§£m;¢{'%',%%%%;-955-2004

auaaarrm saoduo, 1983:: am 19 a3a3o_;vacb 7,

1) (a5) :s.;aoia:§~ f_n..o3..Iaf:>u’§vo’ 13(2):: .-was hofit ‘
ea’raaso3a’ an. no-a_-:Iuo.:a.d, e’~’m5§ad”35Qz;Inif ms -maogsfiuu
* 5663304 3134 aiagoddavasoaa. z.j3,.t.a.mua auadw momma

auaagsoa mrus oéaaeaoauusg $031813! agremi 3»-ocsga:
dam aogdsu tunoioaua-)4 arawal 8.e,au..t!s-

-‘q_Q,\~\ou;_’K___

:I..uoa.x:dna- V-‘ –

-12.–

..¢…

wuowaom, am-was a-mags ma: (anersda,
aoa.:os,’n aqua; sauna) aoauaqnw, T1957 u aouqw
14 — a a,’aaa- 54¢ no-6-:wwa..d, aassaaJaoqsnwa3.~sM’_*~V_Vv
aaopsaa 666 % aqua; mm adzdefiodussuq ada;–~
flaw’ “um,

W’?Wi*;,T%=*m*’?”§
augag oa’nc!.v’§’5?«;’.D:fi I9..:”; ‘

_ ‘V .-.ia..A=
. ” 3&5;-ear.-is
T . ;ia_ai€:si».:s- L saoq_..rcIaF
” -‘

2&4? I ~

1- fiaazeci-.,Vd~!:§3’éei*i5(«i%1:1_J, _$:J?(‘9§?3H ‘*?.33F’. %a’aF-I6 –

– wag fioqaqéj ” – ‘

2 – ,_< e:.;a,1 asswnw ) sane-as,
M eonv.:§cs.:%* % % j J_ '

3_- sod, 9956.6 523,,

.. 5°"¢J3W …;. 05$!' .. . .

4 I V-‘-‘v9~’ao9«5?5 ._ 9¢i$é~o :2 – ” ._

5_.;€;:aa’a*;g aas zf’aa.,§;aa~;o ea; a’*aoa.xuarA,K apaaaF°¢-

,6’ asa*3jm:ts».;, pa; saoaarcsaroauao aas_. aaea.»-mar,

_:~-__ms’*ss”j::.::ex§:i”‘;aoa..x’::aroauasa ea; amaoauzuu :

n9_.- maxi an-sag = asauaao mhmsru-9

55*3’3 f?°35 ‘ .. -«
3 «’:’ga”r1jas_, I was :53, –

,Leu.,~q;;;_

fiII.IJIDIIJ

C3’1.R.P.]311.O’1′

6. it 73 perfixmnt to note that as of now the

this arm-.r has: mt been challenged by amrone

mux.:1*11aa.s Laka}’u.1:tha. In the ix1atan1_:.e:m_saa,.

111111: abseet. the ma}: court 1:111»;

afareaafrd ofimnes punishable %
aectimn ‘1’ cat’ the: of on
2?.m.2nm=. A3 raga;-d whether
aanc:ti:ar1 wcuufl ofiemm.

the mid Pflim as long as
Serctiam 19} would be a
1″‘3Qun~§’ ‘It Paint which requires

E1ElhE!l”£5a.’tE

Caunael for the paflfiomr-amused

petifinner continues to be a public

fi*~’.’:”va1 5 . “s::n1’m auflwrity far the Pfiat ha holda

guess he awa.1ted’ gin;-lg the penb 11 between

11;; 13.3.2111? and 26.6.2007 to 15.11.2007 and

‘ past. ::If Deputy Registrar of C11:-flperative So-ck ‘

1~1e11-1,. 1111111113 aflagad ta have tam-1 abumi and ease um

aubsequexlt posts to. which he is appnirmetl i.e., Secretary,

n I-uirurnun VI

C11.R.P. 1322.07

Malaprabha Co-operative Sugar Ltd, the
Appointing Authority is same
Authority is also the same. As
authority is Govemmentiiand ‘this
petitioner has not * to
another. He to” in
respect of is only one. As
such he subniitsp on -the date of taking
under section 19 of

was mandatory. He too

one judéinent rendered by the Hon’ble
in zoom) sec. 1, pnlmh
State of Punjab as Others. In the

it it is held section 19 is time and oifenoe

— But however contends that petitioner herein
to be a public servant in the same cateogry and

” vv.t.Aas he has not ceased to hold the ofiice where the alleged

offence was committed and as such sanction is a must. In

the said judgment at page 19 it is observed by the Hon’ble

Supreme Court, (M \

-. n-.– n.-nun.-cu.nno’o.:|.l|.I III. I\Il\fiF\ IJ£\’

C’.-r1.R.P.1311.D?

‘”‘IT1:a~r=¢fam: it unquastionably follszswa that than
aa:11cieéo:1 to prcmwute can be g’me:11 by
mt.atlmr’i1:_1.r campetent to remrsve the

aerimnt from the ofine which he has misusa::l:”arA A M

afbuaeai because that authority

me 1:: know whether there

car abuse of the ofim by aarvant ”

mt same rank outsider” V’ ‘ ”

8. 3-ancfinzfing all
the thme stages Le. when the
ofice 2:? the Soc1e11es’ ‘ ,
Behaum, he: was made to
campufimofifigi. mid also tin subsequent
peatiig as }ma::m”‘ – Co-operative Sugar
I:’f E.!2:’tE3I’:5’n’>>§}1.IIC§.;, autkritjr of the Secretary to

such the Sccrefary to Guvernmmt

ta 1=:.n.nw Whefllfil’ there has been a

1v::3:1Vsu:a=.vs:”}i’:s3?.$;3§1;t’s.é,¥: :31′ came»: by the petitioner. Th: qumtion

Va;-:.-:c:11~;:a4_.A authuriqr about the fact of

«fir abuse naf ofim does not arms’ in the present

C’:rLE.P.131:2.D’?

9′ PI. is further absawed in page 22 cf the agid
j that, ‘

“”1″1’1era;-.f¢:r1′<'¢. uP0n E trun construtxlziofl

smmn :3 it is inlplicit tlmrein that aa11sr:tie:sn.:£:gf:"'~::
t':1a-at competent authority
zvaczessary whfizh is contpeteut = n
p"-uzhiirz: a-e_1:'ma.1:1't from the
affifi to have been
an-rrupi. mntive and
irusendad ta be -launclmi

I3: gnaw EC-9" observed by
the: Hmms j ;

‘The % protects ail ma
:.I;r}}n5:1}i i.hépiihli-i:”»:§jt:3ira1§§t to perform in the
mmrciae Véf. that: of the Go’u1errLma1:1t.

‘ “fa~rV____1;§:1*1k-h thqr arc parformed
‘V acts from ‘ ‘ prosecutinn.

” ia an cxcaption. Where a
perfntnzm-::1 undecr flne color of
a.n2;£i~.::£if;3? bu1: in reality is for the public

own pleasure or benefit then such

ahnafl nut be protected under the docI:n’ne

V __E:rfStamm1m’ umty’ .”

‘£”.=”:ae Hurfble Suprenne Cuurt has distinguished

sermon 19’? :::afC.r.P.C. and Section 19 of the Prevention of

«4d3.w»uLLL__

CTLBLP. 1311.13?

Cur*ru§etin::a11 fact. 011131 in cams Wwrh attracts Seac.1’_§l’7′

Cr.P.C mhmr of duty would get attracted but in

under m=.ct.ie::»n:a 1r, 13{1} and (2) of Prewntjon of

Act, aex:r!£:’::n 19 autumafically applia.

ID. ‘§’3’h:a.=:: Earned C-uunsel ap§u§.ari:;1gA.:’i%1r

suhnfittwxl that as on the riate of
2’.-‘~’.1.2am*, the p-Eztitinner ofifluvhjch
was allwgrszd ts have been oflbnce
was mmnazed ‘dim cf taking
szzswma. ‘ nee an Wailzing.

A3 such :55 by the Supreme
Caurt as -rfiftxrfisd Praicaah Smh Badal’s

case ‘-»’:a’§isss ‘ under action 19 cf the

11’; relied upon paragraph 39

siateéi %

AA am this question about the non-

of mind; in the auction or absence

3:»? fiamatinn is ccnoartled, thia has been

H*1’Izfi¥5*rEI”¢fi M ‘ch: firat question, i.c., Wham the
péflhlifl asrvant baa csaaed to be a public

5.'{=*.I”!.”&.t1t aims’: he has ceaaeed to hold the oflim:

C’.rLR.P. 1312.0?

KS

*«t;~:é”:.~r3.-r.:’: the allcagasad afienuc is supposed to have:
place, the athers qumtian really
mesacademh .” ” V

Tma u»;sa::ua:2;.r is the Head; Rots-A ofthegaia % _ Y

12. E1 the baa}-g1’au11d of the

case, 2. pmmfial of secfion tiiew $1′
Corrugmtiann. Act, which _ _ Vv A A ‘
“fimwiflmmndim the
=–:’m1¢ aef 19?.3{2 M1974).-
zfai: m ‘-43: r;4rc3,’§r péésed by a
gr ‘é11:.=n-«ed by a

£:.v.:1ih3I”t. 51’ V

V vor revision on
the nr any error,
ar:1ias%u3:2:ltL’__’nr_ xfi’reg1_ 1’aa:’r:”_;Zt3’«* ifl, the sancfinn
u;nag¢%.mbgmnu;, unk-:-as in the

c.-.f..;t11a1 a fiailure of justice has

themby;”

It that under of special court should not

with except far the reason stated in the

A’ ;.i::m. in the pix 111: case the aanc1:i::n.11g’ autlmrity

tr: acxznrd sanction as such the same analogy

W-SE F;-.ss”-as ‘am has app-3% as: regards the accused is

-JULl.»\.c..:_v\____

CrLR.P.I312.U7
19
m-ncemmd and that: special «mutt. calmot substitute the

aafisfaszfzinn cf 1′.h:E sanctiuliing authority.

14-. Here in the imtam case, a peculiar

has arhexi. Thin ia met a cast: wherein this court

tn pr’c:Lt»=:-s into the or the abaemze ‘

any errant in that order of aanction.

agency mgnplied far sanction .

remseé’ tn acamfl aamnzion an the
prmecufixug agenzy has of the

said cmzlcr. The refusal c-f

sarmfiszn 5.3. ‘m-_:tian1J:1g’ autlmrity for
acm-rd1′:1g again came to be

mvugai: _; pm, auggh range: order has reached finality

not bcaen challenged till now by the

A’bae11c:e of sanction and want of

aancticii’ 312; txfia fiiflhrent ‘manna. But hem is a case

*if’=.’:t_.§e ‘ um” authority afier app11<m' 1:11:11 of mud'

113$ 'AA1*g:§f"§zié.ed tn aoccsrd 3.:-nlctirzin, net once but tzuvice. As

E have already held, as bug as section 19 7m on

the stamm boa}: sancticn is a must. and in the instant

case 3:5 the sa authority has 1-efL1'sed to accord
flL4.Q.ur\£nJ-IKL,

CI!.R.P. 1322 .07

sanction I hold that the order passed by trial court is

an apparent error.

15. Further, even in the of
State of sum, reportedizin ‘it ‘4a,_’t’:1jé I-Ion’b1e
Supreme Court ,3 19 of
the Prevention. of Section 197 of
Cr.P.C. has and course of duty
get where section 197 of

regards section 19, it is

“thus factual aspects are of lime
not thereby giving a clear indication

_ _V S tinder section 19 is a must in respect of

it gpbffencesiipnnishable under sections 7, 13(1) and 13(2) of

Thus, the findings of the trial court that as the

Vvispetitioner was on compulsory Waiting as on the date of

taking of cognizance on 27. 1.2007 as such he was not at
all a public servant is an apparent error and the same is

liable to be set aside. Hence, in View of the

circumstances narrated above, I hold that the order dated

}’LQ,\.uu:&uL\J.L__

I lthll I I..I|||.n-Ls. lull.-In

‘Z’1’LRl”.]322.U7

13.*9.2-IE3? ymaaaci by the Spe>cia1Judge. Belgaum, in Spl.

Cage E»’a’s:;=., Ci£’.?.No.12f2DD’? ‘3 liable to be set aaiie. ‘

Court. pmchidad mm taking cognizame a

aancléan mrder arfl in the

sanmmning autl1oritg.r has refused to

E wauld be served to caiifiinge %

the trial mm. As afichz hm no
powam us take mgzmw we in so flax-
as the. ggfiitxixzxxm” of taking
mgmr” 166: as %s§§ aside and the

accused. is aimmj %%eé1cf¢mJgfi’e::cr;s%1eve1nad agams’ t h1m’ .

   .    sd/-é