IN THE HIGH COURT OF KARNATAKA AT BAN(}ALORE "w.
DATED THIS THE 04TH DAY OF JUNE 2093- S f
BEFORE .
THE HON'BLE Mr. JUSTICE H N l\IAGf;--MOH4Ai*f,V'4i) 1§vS_
CRL.P.NO. 52:11 OF_2#30'?'--» _ *
PANDURANGA @__SATHYAB0:DHA.V:V..... .. . . .,:'.. .. .. .
s/o BHEEMARAO LA,*<ME:':-tamvnra V ._ . _
AGE: 04 wags, occ; 1~zt.«;'r11~u:=__£) s:+;rz'v1c1;:TV%.
R/O RAGHAVENDRAVKRUPA,» A "
opp: DIST. coum' QOMPELX, *
P.B.ROAD,DHAR'§VA};,-1
' " '""§., E'ETITIONER
(By Sxi : cV'%I?i'§iA:3;é:,A\( $5}. 15:}; KUMAR)
;'S'i"'A_'_1'E Oi?' KAR?$ATA¥€A"' %%%%% " "
BY LOK_A"i'U_£sZTA POLICE
DEM-':WM3 ' -
REF'; .1i3'{_TH?E .-s"T.AN;3ING COUNSEL
V' ._ .v,M.s-.BU1LmNG : ~ 7. =
T' =; " 3ANGALoR2:'§se0' 00 1
RESPONDENT
4(53 ;§";:~;<},%RAJENpRA REDDY, ADV.)
CRL.P max) U/53.4852 CR.P.C BY THE ADVOCATE
FGR_..Ti'HE PETITIONER PRAYING THAT THIS HONBLE 3
'-..,<;'oa,u:~:'r my 51:: m,msr.«;u TO SE1' ASIEJE THE 0:-zm:::<k.__
'P}'iSSED BY THE PRL.S.J 85 SPLJUDGE, DHARWAD IN
j'SPL.(I(LA)"".. .CC.NO._1]2D02 " _Ii)'I".1_8.6,.200'3',, THEREBY %
£€h'dEC'i'lNG THE APl~'LlCA'i'l0N FILE!) hi'! HIM U/55.9}. OF-
THE capo,' *
<j)\.,...»../
day? the court made the following:
This Criminal Petition coming on for admission
ORDER
Sri.S.G.Rajendra Reddy, leamcd.Advocat:_3
to take notice for respondent
2. in this petition the peiitioncr
aside the order datieay in
(KLA)CC.No.1/2002 passed %.¢¢saj;:o%J:+ejccting the
application filed .V I
3. that on earlier
occasion the tine; Lokayukta submitted a
report on 13,V_1′; 1_98Tr:.ifi1.’v.§:;;–1_§}’oN5.1 /1986 in respect of the
fimpertifcsv fife jiofifioner. Ten years thereafter
‘t_1oe pmcfiedings against the
13¢:-i5.:m¢:– 13(1) and 13(2) of Prevention of
Confipéfion.-AofiE’..–io C.C.No.1/2002 before the Trial Court.
” Before Court the pcu’tione1_”fiIoci an application –
1ii§;ie:_ ‘:&3ection 91 CRPC to call for the report dated
,;3.:?.19&5 in V.C.L.No.1/1986. The Triai Court under the
ifimpumod, onder rejected the application fikzd by the
petitioner only on the ground that the report of 1986 may
not have any baring on the present case. This reasoning of
the Trial Court can neither be said legal. sound and
d\g/\,-“\.,