High Court Karnataka High Court

R S Seethalaxmi W/O R K … vs N Ravi S/O Ningappa on 23 November, 2009

Karnataka High Court
R S Seethalaxmi W/O R K … vs N Ravi S/O Ningappa on 23 November, 2009
Author: Huluvadi G.Ramesh


IN THE HIG I-1 (“,()L’RT OF K.;\R;\iATAK:\ AT BANGALORE

Dated this the 23″” day of November, 2009

B C fore

THE H()N’BLE MR JLEASTICE HLGLUVAIJI R” R

C’rz’minal I’etitio:zs 3305 / 20:;-:r{” L?}»;4″240:5 /.;2a5}(:1§«._

Betweerz:

In CrE.P 3305/2097

E R S Secihakazxmi, 74 yrs
W/0 R K Saiynasu-:y:1nz1 S1_1é*:.f,_y

IKJ

R K §a§a_ja1<shi, 48 yrs _
Wm R S Kashi '§:"}sh\w11;at'h"" — "

3 R V P1’z1b!j21.1r;a£hi,1%iRyrs. R _V
W/0 RS “:’\/€nR.1uIif.3VSVE’1V”‘~._ ,

4 P3(R1J£1j£i_ R SVLi146£$$=}’f;- yxfv. ‘ ._ ‘
W/0 E’~,Lt1’e:s’h

All are 1″/o°”L.z:x’1:1.i VB;1zm–‘._
C;_§1itV1’a{§u1’g:: C’i.!3.}(, Chi1radu1’gz1 P<-ziitioners

V. A V .V { 'S1'_';VR"I\»'! .i%]'i1'(%'If1'1'1211}, Advfi)

/§.i'2/1.':

I IQ:-V1_”»-‘i’S./R§~’NiI1g£1ppz1. 30 yrs
R/Q 3V§;iHé1pl11Tii Viilagc
x T CTE)i11f;1.§:11’gaTaluk & Disirict

” Aé1sa1r Basha, 45 yrs
Pvt. Building Contractor
R,/0 Near Mazlmmnzx Tempie
I–l0lz1E.ke1’e Ro:1c’l._ (.’.hii:.r:1durg;:
Q.’ I’

‘E

– 3 Police 1n3pc1L’.1()1′

Chiimdurgz-1 “l'(_w».~’n Poiice Stazion

Chi§1’adu1’ga Re spar’.-‘.'<ieQrI; A ~ .4

(By Sri Y S Shfivaprmald, Adv. For R1;

Sri D R Nz1ga11’u_j. Adv. far R2: Sr”: G Bhavami
Singh, SPF) ~

In CrI.P 2406/2809

Ansar “B35112: S/0 Abdui Raxhced Sub

44 yrs, Building Contractor __ _
Near Maramma Tempie. H.()la11~:ér’o.Ro21riA A _
Chiiradurgzl S77 50} ~ _ 2 ‘ ” Petitioner

(By Sri D R Nagaruja. Adv.) .

And:

1 State of Kzrr;12i1=:1E€g1 — by AP’o1iACeA I?n§;;5éc{oA1§
T0W’l1AAPG3i{1C ASlatioift,”C11AEEr>:i(‘1-rugrt A’ ‘ ‘A

Eu

N Raw”: S10 Ni11géx;rp21?A;S2j/1’s_ ” _
R/0 MéxiVla1p!.1’rz1 V.E_II.a1g.e’ ” ” ”
ChEEruLfL::-gar Tc} A

_. . 3 ASé*ctl1aia >{Ai1*1i–, yrs

” W170′ K ‘Sg1tyn:1rz1y:i’r1’2é AS heity

4_”ARK§flfi&§fi50ws

A ._ W/0″ R. .Ka1::hAi’ “V ixhwamath

A AA _5 V Pr”i1i;hriv’a1ihE. 50 yrs

W/:3 R33 Venkatesh

AA AAPz1dmz1ju R Surcsh, 39 yrs

“»wmRssmah

=’>§<"'

3-6 are r/0 L;:xI11i B21'/gar
C'I1itradL:rga C i1_\,'. Chiimdurga RcSp()n(fC:}{Is-._

{By Sri G Bha\'z1:1iSing:_E1._SPP)

These Crimimli Petitions are filed under $482 of the CILPC~pvfé139fi1g Eo M

quash the proceedings in CC l()3l/2()07 before [he J :\/IFC, .C32.iLri:d;1rg:,-1:. .

These C :'in1i11a-2% Pelitioms Coming on for A(i.mis§:io':1 li"1i;s'd;1y,'..t'h.§: Comfi.
made the f<.)§1owin;_-_'_1I -. * ~_ ».

Petitioners in E11696 two pc;§i£i()r1sVA2s:*exifiL§fe}5en'dcnt'cont:i;;cto:;' and owner
of the huiiding in question. said btlilciing, the
deceased succumbed to:"Lh_E_: inj1:;rIé:'S"doo ghe compound walk.
The brother of I'ii:o the poiice. The potice

after ii"IV(3SU_g8a[iL)i]. f1'i'és'§V chztxrge .~.«:hc"e15_

Acc1’A:”;1si1,n’}§e cannot be hauled u for the offence unishzsblc under
__-b_ _ ._v ._ P P

S.Lf§()4″A, ;{1″_;a;i_ _t1;oVV’c’ié’211I1 has taiuzn piacc due to coiiapse of the wali.

»..Sit11il3.-;’;ly,LA’j1–ei11’necl counsci represcmin.g the owner who has entrusted

work petitioner in C1’1.P 3406/2()09- subznits that they are not liable

in any wzty and they are neither negligent or rash in their act. it is only
attributable to the seixap dealer/independent contractor who has tindeé’tL’il<,e1i to
demolish the building.

Heard the SPP.

lt is seen police after investigut ion havzj: filed e’h.:’11″ge slheeti ‘–Al.lVVth’i’t>ugt«1

petitioner in Crl.P 24{)6/2(){)9 submitted that theTm2it’ter has

the Workmeifs Compensz-ttion Cominissii’o,net’iand a1h=:)ui1’tV.h;[1_s been ‘paid as a

matter of settlement and the gireeeedisigsiiha$”to”‘E>e qtiztslied’ there is no

negligence on the part of the petititiner.

What is _m::’¢eT.:i l(lf’3″dll”.._lll£”1§~’__’0CClj:’!’€d due to the collapse of the wall
during demt)liti§)n oi’ the h*;ii’itli_iig;.__ “Wlietlier the death of the deceased has

taken place due to v.11eg’lig’_ei1ee or rashness of the petitionerlowner of the

.V biiildi.ng”or the iniiependenteontraicstor or due to the negligence of the deceased

1i’m_.a§¢1=::,’¢ctg1a._bc lt*h_rzii_;~,hed out by the learned Magistrate looking into the

lT1E1[CI’l¢l__l plaeecl. ancf. after hearing the parties.

lf’thel;1etiti(>ne1’s are entitled for the benefit on looking into the material

‘ pi2’tced’ianzd if the Mzigistrzite comes to the conclusion that prime faeie there. is

W.