High Court Karnataka High Court

Rajvir Pratap Sharma vs Dr Dilip Kumar on 6 June, 2008

Karnataka High Court
Rajvir Pratap Sharma vs Dr Dilip Kumar on 6 June, 2008
Author: H N Das
IN TIE HIGH COURT OF KARNATAKA AT BANGALORE-V A   D.

DATED THIS my. 6"' DAY OF JUNE, 2008

BEFORE

THE HON'B1.}.? me, JUSTICE H.N. Naiémeam DAD    "  % 

CRIMINAL PE'I'I'I'I()N}1\T<3. 3159/mus

BETWEEN :

annua------------:---

S1i.RAJVIRPRATAP SHARMA, ms]  j  

310.1»: 0 SHARMA DEPUTY CQMMADRLNT D '~

GENERAL HOME GUARDs&  '~   ' 
Exo1?F1c1oDEPmYDI;£.EcTcR     
CIVILIDEFENSE    '      »
PRESENTLY B~ISFE,C'E_OR

GENERAL o1=.mLI"CE' 

SOUT'HERN,RANGE  _  D

MYSORE.   .     D PE'mI0NI:R

(By Sri. H P  agbfo,» 

cu-uumum.-4.

1 ={')R"$B;;.1P'E~iUIvIfiLR
'~ .SUPERi1'\.3?.T,EI\'33E§9JT or POLICE CENTRAL
BUREAU as INVESTIGA'I'I()N,
N036, V315,: .L;»xaY ROAD,
' . V BANGALORE.

 ~ xAS§£OK.NHARNAHALLI

'  CENTRAL GOVERNMENT
"STANDING COUNSEL
- .V  HIGH COURT OF KARNATAKA,
BANGALORE.  RESPONDENTS 1

THIS CRL.P IS FILES U/S482 CR.P.C WITH A PRAYER TO
QUASH THE ORDER D’I’.31.3.06 PASSED BY THE S.J., 13’I’C–VII,
B’LORE, Di CRL.RP.NO.358f02 CO G TIE ORDER OF THE

;\\j,=\.-/
\/
‘.,,.

No. 2 – immediate superior officer of accused No. 1 and accused No. 3 5-

the advocate who appeaxed for flwm before this Com. The Trial

under the impugted order dateci 19.10.2002 rejected the complaigit

agam’ m accused N95. 2 and 3. am is, the 1*espc41d6:~.£s

ground that there is no material allegation and :5

implicate these respondents for the ofi”ég1§€s.V_ ai1eig”<;d aggiiiat

Aggicved by this order of the flour: 'a..cr'n;}§:1a1
revision petitien before the rexvisiojmicoané. mam
No. 35332002. The rm".-mug: C9uri 1iI;dé:f 'a;-czar dated
31.63.2006 dismissed 12»o:?.'§:5t_i.(€1»z1_:$n(i_"V'ti1e order of the

Trial Com. Hence this '

3. I*{ear§IV”‘E:i:”gizm£-11:3 lrjixzlzfitlxe pemsed the entire _

1)..

4. Sn”. Lee1«aci11’_’ar%,% 1¢a:::¢d”¢om{s;e;1 fix the petitioner contends that

the_ ‘made in the compiainant and also in the swam

iiwe we sufiicicnt to establish prima facic case

He further contends that both the Courts

conutxinedfit-éitfir in not taking ‘me consideration the relcvamt

‘ ” ehé ‘c4§znpiaint mad aiso in the sworn staiament and as such

‘:;+§e”a;§:’::.=:h.a.s iesuited ‘m failure of justice. In support of this contention

_is§p1aced on me following decisions.

r~…/

d/W

and circumstances. “Therefore the law laid down by the Courts in the

decisions nefcmed above have no application to are facts on hand.

instant case the $1231? is a cencurrent fading by boat the CGIIITS

-the wave is mported by mzéerial on re«c<x-'d- and-fliey am '

with law. 1 fmd no justifiable gonad to: imrfém

orders.

8. Far the reasons stated    rejected.