High Court Karnataka High Court

S M Shobha vs Srinivas on 19 January, 2010

Karnataka High Court
S M Shobha vs Srinivas on 19 January, 2010
Author: Huluvadi G.Ramesh


This Crimin:.1E Appcsui ix Filccl Ltmlcr S<':.cI'i011 378 0?

CI'.P.C. praying to set airsiclc the i11'1pug_11c:d order LEM). E,.1_.('H in
C.C.N<").i6934/()3 on the file. of the XXI} A.C.M.M.. ;:}1LE._X}{I\f'
Addl. Smafé Causes .I'uc1c. B;111g_21E<m=: city A ;1cq{;.i1't"i-1J fg_ we

:"csp£')11c'Ie.11t/ziccused for em c.)f"'§"L::'1c:<: P/U"/S. 138 0!' .I'\.':..§IA."..;~\':."«'.V.'._' i.~

This Criminaf Appeal cc')111i11g_<mfor' t1«:'3;12'i1i"g ¥:iiiS C§.'¢'_1._d\~",_ the V

Court cic1iv<::*cLE the foliowingz

,lUI._).iE_3__D»<'§I€N'ii'.._ '

This uppcui is byfiat: <:om–p!;iim1fi=t..being' 'zigg1'i.a°v-'cal by the

order 01";1L:qL1it1aE palsstxl 'bf;'I}:LéL..v!.'¥fS':E3' ,-=\_(ELi}:.C'?\!EM_, B'..mg.:L101"c in

C.C.No. z%(:.93f1/4:3;

‘2; Acc()1’c1iV;€g ini]’1c:_’iipp~a:1lz1n:~cumpl:1imum for §’1;1\-mg ism

an a,:’nr_)L:1’1{ or Rs.’2v.f3(},(}()()}~, the 1’c.x’p<'):1cle:1t had i_<.: “szi”ic3.’_ sum cl;-ucd 26.2.03 clrauv11 on Stzuc £3;1nk 0%’

.H’§«’__d<:z'21b€i«;E.,_ E'./VL:1E*i"cs\v2a:'21111 B:'z11'1ch. On p1'c:s(:11I'Lzt.io:1 :<incc it was

diS:h()E}€.5LlE'Li'{,1.VIE0!' i:'1:§LI§'f"icic:11L !1111(E.~_; Ihc. cam: was fiicd ;11'I<:r

"i:9;~;u_i11gNlc:§,g21E notice. Tiwcr Eca:':'1c<.i §\~'i;1gist1'as1'c. '.-t§'t'c1'cm.;Lti:*y. has

':.'jismisscd the complaint. Hcznce, this prcrsrsnt appeal.

W

5. A: the inception ét’seif’tle1e iezmted M;’:gi.~;m1te has taken

21 tliffe1’ent’ View statting that no notice is :se1’\-=’e£.i, :1itltt.:u.gh.<there

is endorsement for having received the notice 1:g\_»-'.–t't'Ee x=t~1§t'eb*':' '

accused. On other aspects regzt:'cling;"'h–;1.bility e;e}.;~fjt t1v…~f;',:€'e.£

u

been death with p1'0pc1']y by the iea:'17*n::d"l'_v1:1gisté*z:.te"exeep_t"i.11Vha."

passing reference.

6. In the (:tE’Ct1V1′.”1:e~i..t’3I]C389″[f}i3.E’i{i(§’ti.._ES ;1l’EL’)’we'(l and the
iznpugltecl order of zleqttittari V;);t$’s’eCi is~«.,§e.:.>jm§i(‘.Ee. The matter is

remitted bz1ek;”tt’.i’*e;wt§5.e t’:*i_;=1EiCTt§11:”i”1′(’51’–.”‘déspitsati of the same in

&1CC()I’dI:l11CE3’\«Vi{1’iEitkfi/1,4Va,E’Tt4CtiT,_i.S’:3.Uin}; notice to both the p£11’EiCS.

Sfi/m
ififige