High Court Karnataka High Court

Sri Javarayi Gowda vs State By Pandavapura Police, on 19 August, 2008

Karnataka High Court
Sri Javarayi Gowda vs State By Pandavapura Police, on 19 August, 2008
Author: Mohan Shantanagoudar
.1.

IN THE HIGH mum" OF KARNATAKA AT'.5f;€V}§aé'§R!;GR E

snares THIS we 19" may or   & 

THE HOMBLE MRJU smte MGHAN Si~€AiK!}E.?§\4t$:.JAé%<3u£ID:/%(:§'.

 

cam: AL  N$§35§??2®§

Between :

1. Javarayi Gowda   '
8/0 bore CrQwda,=._ ;_ V     
Aged aboutifif?     _V  " 

2. 8mt.13Qrafi:;iia;«:.:;;;._ .V  
W/ii) Javaraffi Gaivcia, 
Aged abaut 56323113» 

Both are E2/of  , 
Maramahalliv Singap;;t'a?« village,
Fandavapura Taiuk, '

.»?aIand}*a E)istI'ii;;*%,.__ _____ N _ .. Petitionem

.'  . .,1:,=.3:_ 's§;f C{1v;.gmanda, 85 Smt.Asha B,.L,, Advocates )

Stafé  Eafidavaggura Pelica

  by Sizsafe Pub-Iic Ptoaerzutor,
, Pii'gh_&Court Bufiding. ., Respondent

.{ sysrg A.\f.Ramal;rishna, HCGP)

This Criminai Petition is filed under St”-zctiorx 482 of Cr.P.{?..
praying tc: set aside: the murder datad 12.2.2008 passed by the
Presiding Officer, FTC-Hi, Mandya, in Criminal Revision Petition

“3
..’,_,..

N0.138/2007 confirrned by the order dated E:.’?.200′?’ pass-c(;i by the
CJ. (Jr.Dn.) 8sJMP’C., Pandavapura in C.C.N0.41tS/12003″.

This Criminal Petitirm coming on for admisaiegyxx the
Court made the following : T ” ~ ” =

By the order dated e5:z.2oG.?, 5;;T’g:.é:.;$igm;1é;saaozzg-:heM’~M_

trial Czmrt has committed the “£11:
trial, inasmuch as, it has that tise jneeds to be
tried exclusively by _’I’he Ai’;rViA.§} Court has
p-rima facie capgluded committed the
oifence {PC and therefore,
Cfnurii. The said order is
qu&stit:v3 1’1:gi”b_+; hereiri befon: the Revisionai Com’:

by filing ‘R€:.€zis§).n Petition N0.138/ 200?. The Same

” V’ – t§;<1ismig§§e;d?'by the impugned order dated 12.2.2003.

fiéiifion is filed praying for quashjng the oxtietr

b§'t§:"eTv:Revisiona1 Court.

a £1′ it is Cflfltfilidftd. by Sri G.M.Ananda, learnetd counsel

on behalf of the petitioner that on an earlier

‘(fie-ttzasion, the trial Court has decided to frame the charges for

the ofiences punishable under Sccfians 325, 3223 r/W. Sficfiflil

fir/3

the

-3-

34 cf WC, and that therefore, it is impermissible for

Court to again pass an order by prima facie. A’

offence under Section 304 Pafiri of IPC also is T

3. The said submission cannofi be:_Aé;r:{::pte$iI”u:nd&r

facts and circumstances of the inasigauch as, ezihaisgés

can be altered at any stage of
the order dated an the
material, prima facie founcr fall under
Section 304 Paxtgi if-*6. to commit

matter tegv {ha in View of the same, this

Court does noffind impugned order.

_ Petitigfi is thexvéfaréf dismissed.

Sd/-

Iudge