‘§”‘I%E;i §~§é§
EN THE HIQH mug? <3? §~:A§zNATAKA…§"" '
{3iRCUI'}" BE3i\§{Z'1H Pff' DHARWAD
E)A'I"E}D THIS THE; 23% DAY {)§fM0cToB£;R–,iii29€)'§ _
BE;:1E:*m:«”,:=.,.,
CRIMINAL REVISION’ “Im;1:g_’r:0ré” £e.§}2i74g 2003
B BTW N :
Safayad ‘- _ .
8/0 Pvfaktlzmsab Mafia
Age: 46 y.5:.’:9;rs ‘– _ g V A -.
flee: %§ar–y€si;ii1g Gr:$i1_’ >».:;tor._ –
R ,1′ ii) i3€’€gi11Lévst’;”{‘B:iga”;:ur –“~{–?: 585’ ~25€}9
PETITIONER
(By gigv; 1
~ ‘fmiiar Saheii?{a_::§_..§§:a§<ka1'€
– & V” Kafkhaixae Niyamii, Razma Péagar
~ fi’immap2,:i;._’Fq. Muéhoi
iigsgzgagsajsgat
. ‘=i€’ep:*t:§é’;i-nifzé by its Managing
A §iI€:c~%”0;:f’..’:i’»11x°i,Tippan:1a Pair’:
Ragirgsenteé by RA. Holder
S1133} M.”f.Pa’ti1, Aga: Marja:
V * afiame: pmcumment Qfiicar
Rjjo R 33 K S N Raztma Nagar
V ‘.§’i§:11mapm; Tqj Eviusihai
1:23:32 Bijapur « 53? 313 RE8P'{}?»E§}Ei’;?€”F
(By Sri: ?§,LgBa£a£{uri<i_, fiziv}
This (rm? is mad under Sectizcm 397 marl x§€:§".}’,._R«’}f’i1d’i}¢}._g_. A
This Cri.R’P £3 c::>33:::i;11gV.:22r:’_ Ear Eadifziission {£33}, :*:he:_ ;
Court magic this foflowmgt
@gaaa
Respendcnt had ccsmpiaint in
P.C.N<3.3"?;' Ear: N0.239;'2003 on
the file of tfijé 'iE"§§rf;..L}'V":::t against {ha getitienex'
£331" <3.f€f7€21;:v:fr::: =':p%;ii.:if$§fi1:.e%'§?.€ ' Lmficr Section E38 of the
Neg0§iabfié"L§_z1A:sf;"1j{::éi%1Vis" 1881 (heminafisr itferreai '£53 as
Kz§: shaft} This: C{)E3}}l£s1.'i11f. was camested by the
:'pe*:£x§£0néff .}B7y..Va judgment mid an Qréer 0%" C{}fiV§€fi€¥I} éatad
L5§'1§:v"'.p€{£ti<:n51* was cgnvicfsd and $fifl§1€I;1€t€é for
t11e""a::fi"$::_)§-<,4€~. gfiiznishabie under flit: fist by impasizig a figs 0f
: 'i?;s;i%§S5",iE§:fi{}j~ and if: wag srdszrerj that gut of fix:-: fins
e:;sf Rs,3,5S,80§/-3 an ammzzfi Qf Rs.-3,i§5é§,§§Q;'~» has
..,f.a;§ be gaiii ta the wmpiaizxmzt as compmisafian. 33 per
VV Srzcficrx, 3:'??? QKPJZE. 311:1 {E36 mmainixig amatmqi sf E¥s3.%.5,{){}€}j –
1
‘:3 be cispasited as fine, in default of paym:-211$ Qf7_fi;_:§é~,._ ‘aha
é§£§(?fiS€d shail underge simple imprisonment f;;_i%”a%« Vg2;:1i_é:>d__’ bf
six: manths, The said conviction a:1fi’–~v–$7é~:1tt:~_r3:cz: vfiasg
questioned by 1:115 petitioner «
Learned Fast Tmck Judge’
ciatad 26.07.2008 found 110 gin and as a
result, ‘the appeal ‘f§;€:_ii.£ia:;€r Wésfl dismissed.
Aggrieved, the accusacil ha3.v pi7éf¢§.¥red this pfititian.
2. __ gxéggé sx;~,*»?;R}Dé£ér, learscmd Counaei.
ap1)&zii*§§iV¢g: “fa; » VS3:i.l’»E.i,..Batak11r1<:;, learneé
C0'uns;t%i ?a«p1j3a:;éfsa§~ffol1~.. ..=re;s§0nd{:nt. Both the learned
Camggai .1*1éi=;:eV1,a.§»§é:1 i11e 7ti'i%01zgI:1 tbs rmfrerd of ma Trial {Ewart
" '~ _ ~Eh:{~:V i:r;:pugnf<ééi' '$–r:'f£V@1*s.
féj;j;:V,R.SataI, ieazncd (Lieunsei fax' 316 ;3€'£i£;i011er
cA:5s§3_te:1§;3&clif;h:at {£16 compiaizzt flied befers the Trial C0314; was
Agni 2x;i'ii§§£.z1 31$ presctéhead gerieé 0f fims and §1€I}.C€ Gaga: :0
" Ezavé' Exam; rejactsd. H6 3130 raiscé few othsr gmurzzis agaizisi
im.p¥..1g;1e:i azrziers. in 313$ View, which E am taking, which
gags :0 £316 root of £3345: mattm; it is §1ZiiI1€CfiSS3§'}=" far ms 'EC?
k
./'T
y
{learn Efoficmg the rival aentsntiong and the aferesa}:.§"fa(:ts
with refcrezzce to the provisians contained in I
E42 sf the Act, it was held that, a c0mbine_;i__.i:*'€:1;diiifg: Qf _
'two sectioms leads I10 room for -::1(:aub;t 11:13: 1*."iEm_ c-aus é'–Qf_;§iéfj%Q£i«
for invoking the Section 142(]::) and
snag. it was further heid tl1at=» .i!e.e pefiodhfer :€*n;é'1.;;({}fzih for VV
filing of the zxanrpiaivni… wiIE <'I§eaA _:2'e<V§ic:2ned ' «j"Vr'€}m" the day
z"mmed:'a£e¥y fella-wmg ti_ay'en;:'£g$hifi:§?zV:V_zf?g§ gfieriod of 15 days
from the date of _arfé<:a¢i;)t fhegirawer expires. It
was further.–vfi«?'{d1:AIj::fi};at;' §z'shwb;gEfe_d .gf§::3.%.*§e:>d. ‘
ratic $15 Law iaié aiawn in the Saki C336 i3
a§p§i%d :z3.’£§§:’Tfacts ef tbs instant case, it is ciear that, the
‘V’.”{:a,AE.},S’€ “o f ‘a€ti0:1 for fish: ccmpiajnazzt ti} file the comfiaint
Efifi issue Gf ‘ihfi zmtircse dtéi’ 18,! §2i2GG5 as per
5%: $153 in terms 9f the timfi fixegi undar the statute , tbs
u campiaint might if} have bean fiifid in the Tris} Cent: 0:: er
E
/5′
ORQER
Petifiarz £3 afluwed fmVpAz,zgrwd.V
Smarts below are set “i _ i’5i’2s1e_
czmssed/peiitianer is aoquitiéd. –__The V’
executed by itim an£;?_ F~;£,$ sL£r’.reiy V.;<3Vii::§2'I
ctvarzmiled. Wig c6z?:pfai:fi'«.§}ia{;c£s }':2T§§;zTz'ii$se:§:i an
the ground gf bainigf ?ir??1"?:€:'i'i_:'E;*zi