High Court Karnataka High Court

R.L.Kotresh S/O Laksamana vs State Of Karnataka on 20 January, 2010

Karnataka High Court
R.L.Kotresh S/O Laksamana vs State Of Karnataka on 20 January, 2010
Author: Arali Nagaraj
INWHfl3HKH{COURT(H7KARNATAKA(HRCUFTBENCH
ATDHARWAD X7

DATED THIS THE 20"' DAY OF JANuARY_26-i'Qg'..'.j  

BEFORE

THE HON-*ELE MR. JUSTICE A:RAI_,.4IiA.N2&GiA.RAij».':.4,t,_iJi...A;v T

CRL.P. NO. 7asfaI201i0  p '    
BETWEEN:

R.L.Kotresh S/0. Laksamana " _ _ 2  1', =
Age: 37 years, Occ:_Au.__to  "
R/0. Hosahalii.      it  

  V     ...Petiti0ner.
(By Sri.Hemant R. 'Chganda'r1«g6'i.1d.air'; Advocate.)

AND:

State of Karnat.a1i<a,
Represented by SPF', _  _
High C0ur§cbE.Karn"at.aka,
Circuit Bieirich-E, D.harWa'd'§"""i
 ,  _   ...Respondent.
(By sir; _P;isi,agt:stt1ans1i, HCGP.)

g Thisiiiich-iimiihial Petition is filed U/S.482 Cr.P.C. by the

"'ad.y'0e'ateg fortiie petitioner praying that this Hon'ble Court
 Qmagyfbe pleased to set aside the order dated 7/11/2009 in
"~[}_VCr1i;A.N_o';173/2008 passed by the Pr1.District & Sessions

' .-I'fu.d"ge, Beiiary and restore the appeal.

<.s__'sZ""""""~"*x,,,.



This petition coming on for orders this day, the Court
made the following: ' '
ORDER

The learned High Court Government.”iéleadegriiiH V’

directed to take notice on behalf of the

2) The present Criminalg?’e_.titio’n.is

of Cr.P.C. by the appellantiiiliflivn,_ Cri’1n.inal ‘Appeal

No.l73/2008, aggrieved the 2.:Qr.deif’vvv.;idarted 7/11/2009

passed in the said appeal :ij’y”‘th’eilera.r_neid District and

Sessions Juvdgeti’§5e.vlla.r§§ii, the said appeal for

default.

3) _T_houigh V_thisi”Cri.rnli”i1al Petition is listed today for

orders on rnfirntairnabiliitijflof the petition, having regard to

the iriatuifefioiffitheligt’-.i-impugned order, it is taken for final

disposal i””and_’Ha~rguments of the learned counsel for the

_i_p’eti’t.ioner§aeC’used and the learned High Court Government

i.”iW.PleaderV are heard on merits. Perused the impugned order.

:””””/”””‘”‘\,___,.,—.-..

¢__,,,,…3.

L»)

4) The Criminal Appeal No.1″/3/2008, w’hich.~-came

to be dismissed for default, was filed by the

accused challenging the Judgment and

17/11/2008 passed in c.c.No.945/2c-fos by the iieaineactiyyit

Judge (}r.Dn.) and JMFC, _i§uda’iafg ia,
convicting him for the offencei§’:p’unishable_ill”/iiSiecs.279,
337, 338 and 304-A of dismissed
the said appeal foradefauilt”aisifthiespptlsepairiiiepdi{counsel for the
appellant~accus.e.dl–iyy’a’isi:: and there was

none to represent’.t_l9ied’:-i2::p.pe.l:la_nt.ii

5) the .Vsetjtl_ed~..:p’rinciple as laid down by the
Hon’ble Supprernie..,iCourti”ini the case of Bani Singh and

reported in AIR 1996 Supreme

Coui’tl_ appeal filed by the accused in

ii’.:–yyVCommitt’al aggrieved by the Judgment and Order of

4: _hisiivpeoraivieictioin cannot be dismissed for non prosecution, but

.f,i.’asii’toiibe disposed of on merits after hearing the advocate

appellant. It is further laid down by the P¥on’ble

,…..(‘”””””*–‘-“‘

Supreme Court in the said case that, if the counsel

representing the appellant-»acc-used remains abserinifiiyi’-thee

Appellate court shall have to appoint a lawyer tlie

expense to assist it and then dispo’sie”‘o«f_ they

merits. In the instant case the Appel’late«._Court;sdi’si’nis4s’evd’p

the appeal for default on the t”‘h.at”theiizileiarned
counsel representing remained
absent. i it A

6) For Criminal
Petition is 7/1 M2009
passed in Criii’min.ali by the learned Pri.
District and fieisisioilps..J’-udigieigiiéellary, is hereby set aside.

The.ApVpe”lliatie*Couprt is directed to restore the said appeal to

its origiin_a.lii hear the arguments of the iearned

i”Vi.ieioiunsel for the appellant and then dispose of the appeal on

iil;f_the”‘ learned counsel appearing for the appellant

the Appellate Court shall appoint a lawyer

r

at the State expense and then dispose of the appeal on

merits in accordahce with law.

Pending disposal of the appeal, the

imprisonment imposed on the appeli’anit”‘by¢_ t«he.;'”I7ii1fie.l

shall be suspended subject to the ap’pel’l.ant~ac.’t:lis’edis.h’alli’=,

furnish to the satisfaction of the CoLii*t_aV’self.ii’oEond for
Rs.30,000/~ along with one_.”‘:g.ure:.’_{iy i.1fi’:oi’ri«._t_hi§’uli_ke with an
undertaking that he shall appiecarlheifoiiei.ithe_*”l’rial Court or

the Appellate CVd.urt;c’i’i.fo1′.,i”rec.eiVi_ng–dsentence if the said

appeal is dismissedim”aI1d:1vf,pvthiefjfiiidgiinentiuland Order of

conviction is confirnied;

A copy o1°v..thilsi’*orde1i”s–ha_ll___be sent forthwith to the

A ellatei’CVourt’*for-i,nfo’1°m’at.ion and com liance.

Sd/-I
JUDGE

Mme