Karnataka High Court
Shivakumar Agarwal S/O Shirodi … vs The State Of Karnataka on 20 January, 2009
IN ml: HIGH cwm 012* KARNATAI-{A AT
msmlza TI-{IS ma am my 01:' Jmmatéy 5 " ,
BEF0Hr£O
'rpm HUWBLE = O
Bhmnzh I-§.au£E1@._La':::ij.?",.
_~E'.ao.2; 190 fies: .m.1aLd
'B1'1¥£fLafiy9ut
% ass, ...mm1ozmRs
&'.Adv.. for
K Raddy, Adv. ,1
m.,._.n; "
State afKarnatalm
Q By Mam Pblioe Station
Bazjre.
2. C.P.Tayal
Aged about 53 years
3,! a.H.K'1"aya1
---nu-1r'I§.l"l!\l"I mun OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH Ci
Salaharchard
(By sn:B.Bana1uis1um, PI{3GP'fi:u'R-1
Sri Pawn Cha.ndra Sheztty, 4f¢r*R-2] V
This criminal petitism u,.I~.;.,4*~a2«. :.':.z~;1==,c:,
praying to me: aside the arda 25.3;*2$§3!{ pginsecfi'
by VI ACMM in C.C.Ko.2.139l20G4i the
application filed 1.1! 3.320(2) 'ad {:33 ea!' cs-.20. be
allowed and nefer t11e,¢;aseéVAVib £'.,M.M, in
place tha cane baiora and clause the
This mm W éian this day, the
. . ' .
up fiar heanng' , lea;-M
@r& Caramel for aecanci
subzmt' that the part1es' have settlad
an mxnplainant Ins not supported the
V' case 'p}osacuti+an. That dispute hctween the:
......... . ..,..:.n. V. m-mun-nun nlun LUUKI OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IIEGH 1
% 2. The Iearngad trial judga has mgecm the
under Section 320 C:-.P.C. by wzlding that
V. the afimogs ':1!/med against amused {petifiorum hmwe.-in)
m. '
coznpoundable. W
3. an' M.T.R'n.nm'ah, ?
appear1;ng' for peut1o' ' new r9.1®_ '
Suprme Court [Nikhfl
Mwcharzt Vs. ._ tipuian and
azwther] and and oflrnem
Vs. State of oomendcd that
.....,...... n...-m ;._u-gar or KARNATAKA HIGH COURT or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA men c
thi under Section 482
Cr.P.C Em if it is mum um
pa1'ms' betweeuthem.
% k% ism-ad = %« vV"!"'C§§*:.2me1 wcmld submit that 'Secharn'
limit or efiwt the: powm' under
§{P.C.
V _» V The mm Crnmel fin" the amnd mspansaient
zmpport the abmne sutmma' inns.
5. mm Iearnaad Gcvemzmza;-¢z1;t Advocate wouid
submit that power imam Saotim 482 Cr.P,,C. tofiquash
J
m.
the pruoee-ding on the grcuncl tlmt
campoundable, has to be spar?ql5r " M
7. The pawn' af this
Cr.P.C. has to be spar?1t1g.-'39 V
power urxlar 3ect.1::' n the
prooeed'?@ an the of dbpum
J
:3. held in the gamma
cf mmprnm'm:: of mm
beaten» 1.: imelfwuuld not he eummm
that mm' c undm swam' 482
Cr;F.C..__~'§a.L'«:iiaoeaswy m prevent abuse of pat% cf
' H " 'T £'..o1;:-i s&r"otI2m'vria-e ta: swmeends crfjuatice.
..... ....-?_.nx.A... us m-munannn nnun \...\.JUlH Ur IKAKNATAKA HIGH COURT OF KARNATAKA E-HGH COURT OF KARNATAKA HIGH 1
9.Int1'zem.sennhnnd,itap@:~a.tmrewaarc:ivfl
dispute bctwerm parfim. It appears second respondent
–.- u-w-u . .
(first iflztaaxzit -~ CW-1] had. executed gal poww of
atm-may in fivaur cf firat petitiorym-‘ to elm] with his