High Court Karnataka High Court

Mr Ravish Nayak S/O Suresh Nayak vs State Of Karnataka on 25 March, 2009

Karnataka High Court
Mr Ravish Nayak S/O Suresh Nayak vs State Of Karnataka on 25 March, 2009
Author: V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25*" DAY or-" MARCH 2069}

BEFORE

THE HON'Bl.E MR. Jusncaé v.;G%.'%$A3iiAaiIkk '.._% 

Cri. P. No,5326/2'GC):6~--
aewweerxz:   

3. Mr RAVISH reAm(~.   _  , 
s/0 suaesa NAYAK       
MAJOR, SUB xwspscroa Sc}? PO'L3CE'v %_ 
:ND:APoL;cEsTA':1o.2s:      
31JAPua;DIs?azcT 2:  

2 Mr. R.iX3AS:3H_,EKAR K"--NAYAK;  
f:;'EPUTY~ ;F3UPERIh!TE.NDEf4T cw POLICE
z:4@oI%su3r.m:zs1o;~;%Tx   %

Iasm, sIJA9uRf;.  

 PETITIGNERS

 "  A{'sy%%§}i/s;k:: D;WAkA'Rix'8: ASSOCIATES, Am/s., )

i   S"£'A'!¥"E' §5é§ PROCEEDINGS
INITIATED BY THE DIST. &.sEs5Im1...Cc§u.::.*r_AND SPECIAL
mass FOR A.TROCI.wf~..fAT*--_'BIJAPU'Rj'" IN PRIVATE
COMPLAINT NQ.«133,:os.;zEGISTER;E'E;;_AGAINST THEM.

"mzg p%§2*m;mi ;::: r§1a::~s§;j% E03 HEARENG THIS
am', we cam:-:7 M;%§9E%j*H_%E F_GLLC}WING:-
 % A 

_;Th§s pe2t:t§s_§""wa'é flea en 13.11.2005 seeking fer

 ifye groceeéings initiated by the District and

AE£'éss§_<:hs C:§V;ar§:;=a:hci Speciai 3u<:$ge far Atrocity, Eijapur, in

 _ the""'--.cer;dpi-rééhf filed against the patitianers, P.C.

 VV}xm.VT1M$3}'2--doe aiiegiag that the petitioners have cemmittecf

_T._th_a'«effences pumshabie under: Sectmn 3(1){ ) of the

-Sezjheduied Castes and Schedtfied Tribes (Prevention of

A ' " V Atrocities) Act, 1989 (hereinafter referred to: as 'the Act')

\,~/s



-I 3 Z-
and Sections 554 and 536 of the Indian Pena! Code. It is

contended by the petitieners that the averments matte in

the cempiaint do not make out any prima facie__...c§a;e:e"'e:?:g~ri'ti

the order referring the compiaint for  

without jurisdicticm.

2. This Cetsrt.eye.prdeiriidatetiflié'.11.2665'; granted
interim order for a peried'lgff-threg,.r:_ree'et_hs or untii the
disposal of thep'etition,:=A__wi;iehever'vi'iéia.s'__eeriier. Thereafter,

there was      
3, ....  _Leet':1e:.i__Stejte__VP£1b.!¥.;H_Etosecutor submits that

after eitpirgz *oftVtiie:'ir§ter'i'rrt:er.der, investigation was done by

the Pe¥ice"V-uhderVV'3_eLt§ohi"_3t§e(3) of the Code at Criminai

 Procetiere and  ijsurramary reeeri: has been fiied.

'A«.%--£iA:irder the circumstancee, quashing of the

eefi1'pViaiVréta"et._tifiie. stage woum not arise as 'B' summary

V «V repert bee been filed against the petitioners and notice has

'V'Au"'3--.eeen.¢_.¥sei}ed to the cempiainant =~ respondent No.3 herein

were .

” 4′ – ._ euma

.:4;-

and wherefore, this petition does not survive for

consideration.

Accerciingiy, the Criminai §’ét’it’£cm_ its.
having become infructuaus. V i-£oi}u’ev:?’e_if; di§r’n_iesai’~
petition as having become irifr’*L:jcf5t:1x:3us; weuidj”net:,v»§’%é¢i’ude it
the petitioners from ciiaiig-ngir:ig”‘a55:f t:i”rt_her e?e3erA’t:hat may
be passed affecting thee?

‘ Iudga