IN THE HIGH comm OF KARNAfm<A £1'I"'B=z§I§G;«i{;QKI:'§ ' * k
DATED THIS 'THE am my (191? §iU L'£ Qtjoé'
BEfiQRE 1
THE HONBLE MR. JUs3§i:313',NA(3A:éAJ
CRIMINAL"£;PPE:i £--.'1€i{$.}"'?i€3§;gQO8
BETWEEN
M / s.Sri I)j_s*r; Vrj.3.N0.753/B,
» am; Cross, 10th Main,
Staga, Srixlagar,
. I:"3a{1j1ga10r*€~56§ G30. Respondent
Sri B J Mahéfih, Sri K S Venkattish and Eesh &
V’ Efifih, Advs.)
This Critninal Appeai is filed U/S 378(1) and (4) of
Cr.P.C, praying to set: aside 1:116 order dated :6. 32.2086
\
ceunsel for the appellant fiisd a memo
stating that the said (flrixnirlai Petifion bg mv¢m.eaA M
Crirninal Appeal. The said cn’min é1 pcti:;o::
converted into Crirninal Appea} éuxiléier
Cr.PC and the present fggifitemd
accolflingly.
3. On of <;~i'§i"e:r, it could be
seen that it_:111der Secticn 249 of
Cr.PC \a_nd'a::{j;i;:ii:t§§ti».§§I'i«'%é_: Section 249 of Cape
doas not? proadé é._fGf " of the accused. On the
u it' fixwrevidcs for discharge of the accuseé, if
"ih e~ canépiéaéfiant remains absent on a date of hearing
éi;fiVd' th:=; '§§1"§'<%i1ce alleged against the accused is caithar
compnfifidable or not a cogxizabkz (me. Since the 'I'riai
' ' C',§i:i:f*t has used the word 'acquittal' in the impugned
' V' cirder 'instead of using 'discharge', the Qrdar caring': be
termed as the one, 0? acquittal}. Therefera, this Criminal
Appea} I1<:'3€dS to be Heated as Ciriminal Revisicn Petition
t…$'"'9"'"""""'\p—
filed under Section 397 of Cr.PC. In this View the
matter, the ofiice is directed to convert. this
Critninagi Revision Petitiayn under Section _
and regster the same accordmgfiy. ‘
‘ 4’ The Cemplainant flled gt p:’§$*3$;C ,
the Triai Court against the ‘–»« for the
offences punishabic SeQ§i§)11$»%5}2Q_, 4672 find 468 of
IPC. The Trial order dated
16.12:;20£)6 % Section 249 of c:,
‘a{:q11itted” the: ‘ on the goufid that the
._ comfiaixéant absent on that day.
of CZ’.}3C provides that when the
pfageegibzfis’ have been instituted upcn complaint and; on
‘as
any fixed for the hearing cf the case; the _
‘~~¢0ir.§5lamant is absent and the offence may be lawfidiy
-~-aionlpounded or is not Ci aognizable ofienoe, the
Magistrate may, in his discretion, at any time before the
charge has been framed, discharge the accused.
c~SMV#’\’°”
468 of Cr.PC is hereby set aside. The said
restored ta its orignal file and then it shafi _
with and disposed of it in 31″-::::::<:r1'€;.l' .é¥1<";,4,_{=,* 'zviih {Sf
this order shall} be sent foriahwithéte '£136
Cr1.A No.79?/2008 shall disficfiétifv-k3f"1~g1;.§VVVbeing A
eonverted into «–R€1?iSi0Ii Efctitign.
Judg7§
Bk'~1,1–~,