Karnataka High Court
P Shivappa S/O Puttaveraiah vs State Of Karnataka Rep By … on 24 July, 2009
,3 uanjam,
.. {By Sri.Kém §;araju for
";"!s:xi.;a:11v;:*_t3:1=ené Chamber, Ativ.)
'T of iéaraatalm, -
T? " Unanahhaiat :i Felice Station,
. 3 -
IN THE HIGH COURT {JF KARNATAKA AT BANGALQRE}
EDATED THIS THE 2473 DAY OF JULY 2009
BEFORE
THE H()N'BLE MRJUSTICE SUBHASH B...riijI' 5;." J _
BE'}"WEEN:
1 Pfihivappa,
S] 0 Putaveraiah,
Aged about 43 years,
R] at FWD Quarters, '
Bangalore University W ._
Gnanabarathi, '
Bangaiore.
:2 Venkataiah; ' _ '
S/0 Madahisi, ' ' ._ ;
Agcd,abo11t~f_iG
SC/ST Asétzéiafion i3xet-sj::1e31t,--
Acatitmic 9=l'.'»(3"f.i';'€.Vi"i_-'~*.,,A 'E°io."3.,A ---- ' %
Gna1::abara&i., ' ' V'
_
£'.gédi,a{bout 60 years;
' Vice Pmsidcnt,
_ Aéademie V%'a';ion, No.8,
" ._ T
'_i3anga}Qre3,_ ...PETITI{}NERS
Rgpzesented by'
gg? '-
- 2 .
A330 mpmsented by its pubiic presecutor,
City Civil Court Complex,
Bangalom. .. RESPONDENT
(By Sri.I~Iom1ap;§a. HCGP)
This Criminai Petition is filed under Secti0n«...4_§'§£.':'(§3i; 1:i.s:';.
praying to set aside the order dated. 19.12.2008 pa-3scd"'i;3%L:"t11€.._I_II
Add}. Chief Metropolitan Magistrate Bangalore i1:V'T'V.C.C;'Ii:5.
2515712087 and sama was confinned hyhthc FTC?-'v',--.Tii'-3Iiga§<)1°cvL.i:ti" .
C3*1.R.P.No. 19/ 2009 dated.1'7.i2.2009 and by a;.No.19/2009 dated 16.2.2009 on
{he file, Fast Tra£ii:--.{§f§uzjt:~V, Bangalore.
' ..}_:1ad. filad an appiicafion unclear Section 311 of
V Cr.§'§§r recalling the PWs--1 to 4 for c:mss~--
cxa m1'11.z44=,'1"z::'..g;a;ii,V Ivlagtistratc has obsczvcd that, F'Ws~i to 4
' '*.sijc:ce' examiized, they were 139$ c:ross--cxam:;a::ed by the defence
.1aw3};er"and as such, the cross--cxamiJ:1atien W38 taken as 'nil'.
~ E7x.r"c'1iTi.I1 the applicafion under Section 31 I of Cr.P.C.. nothirlg is
4°a "1:ft1en';:ioned except stating that the Wimessea am not cross-
4: 'v'.TIv{I'\fI§i.IA% *
examined. hence, they should be mcallcd for cro$s-examination.
N63 reasons are assignsd as to why 'Witfi6SS€§S are 'iewbf-;
and dismissed the apP3izcatio11. The Itvisioxzsaj'
cofisiderizlg all these aspects has fou11{£»t}:at, u
given. to the defence to cmss--cxamine ':«PW;é§-1:
application, no reasons are sta§¢§:i---.V.as L'
recalled except stating that, be (ions.
The application under allowed only if
it is necessary. When no ref-;r.=:.:r1:--,~:~z {here is mgr error,
which can be or revisional
court.
Accofdingiy. ms: and same is dismissed.
sd/-3
.....