High Court Karnataka High Court

Sri K M Nagaraj vs State Of Karnataka on 27 January, 2010

Karnataka High Court
Sri K M Nagaraj vs State Of Karnataka on 27 January, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA 
BANGALORE ' 

DATED THIS THE 27'?" DAY OF JANUARY   _

BEFORE 

THE H_0N'BLE MR. J{}S'E'ICE Ir1UL:1UViAii}l_iG.:RAii3i'E'SEEiii

CRIMINAL REVISION Ri«i;*iiri'1Oi*~i M). 1' i'{);i~"--w2{Bfi0

Sri.K.I\/i.Naga1'aj,V   '

S/0 Kotraiah, _ 4        
C/0   

Near  ,   "  

Hospet,   3 V  

BeilaryiDistirierf,   % E ...RET1TI0NER

(By M/s."M:ihiesh 

AND; " 

 ii  Qfiifiiiifiigtl'.iiiIE££i(2l,
 __B:i11_.ga1E1Q'i*ea.i -    ...RESPONDEN T

(By._Sri.A.V;'Reii"nakrishna, HCGP)

 '  A '"~._This Criminal Revision Petition is filed under Section
ii .  rfw 401 of Cr.P.C. praying £0 discharge the petitioner and
   Eogdrop the entire proceedings in C.C.No. 13%/2{)0() pending on
 -"the file of Addl. C.J (_}r.Dr1.) and }MFC, Kundzipur against the
" petiiioner herein. ~. 3/
39*:



This Criminal Revision Petition coming on for adrnission
this day, the Court made the E'ol!t.)w'iiig:-- ' "

ORDER

Learned Government Pleadei’v-Es”directef,l to.taE<e_itotit§'e.

2. This revision is aga1ins”tztii’e order’c’lat’ed.=2.lg10 passed

by the Add]. Civil Judge ili(.uhdapu1’a in
rejecting the application for discharge in

A case’liw;1s”boolge’d..against the accusedwpetitioner for

the offencles__’pu,nishal5l.e “u1i_dei’ Sections 32, 34$ and 43(1) of the

‘_ Ka_r1i’atal_{a E.xcisie'”Ac_t,__vi_t appears. Lifter filing of the complaint

-wrhev.,4charge’ –sheet. the petitioner moved this Court under

Section Cr.P.C.! wherein this Court by order dated

l”..,2l.8.09,VV]§;as rejected the petition. Before the trial Court, when

” .the,_ shatter” was taken up for t’2’a1it1ii’i;_; of charge against the

V. …_accased_. an application filed under Section 227 r/w 239 of

Cr.P.C. seeking for dischz-ti’ge and the Sttmc came_.__to be

dismissed. Hence. this petition.

4. Heard the learned Counsel it”t)i'”‘i§1e l*;3et-:itiori1erV and’ the

learned Government Pleader. _

5. The contentiotfi. of Tithe. V”ic.:…_u71ietlp_ Counsel for the

petitioner is that the learned application of
mindlonly on {_llli!:Iu’:.lllildiltflllmlllall petition filed
under oi’ by this Courg
to dismiss the application
filed for pietitit)11ei’.

V _ 6:.”‘«ltiiie”s.ee’n that the learned Magistrate on the decisions

ref°e.1jred Vtol.il4)f..3/the petitionei’~accused has held that the said

i ‘”=__ii”‘citati()ns…¢ii’e not applicable to the on hand and that the

‘W. materials are seized from the l()l’E’}”‘ of the accused-

‘ ” “‘p’etitioner. ft has also noted the observation made by this Court

in the petition filed and acc(ii”dii1gj:ly, has t’orineti an opinion that

We

there is a prima facie case against the petitioner. Though the

learned Magistrate relying upon the order pa,-issed by”thisf”L:CIezirt

under Section 482 of Cr.P.C. has come to the e«t.jhc.Eus.iiOn’i V’

dismissed the appiication filed see;i<;i11§___¥_"'i'e;' 'disc:'im_r'ge_,.f01'i the

present, the order of the learneci _Mz1gisti'zi'te c:1:1:j1 at ah ihdependent
conciusion on mérits, by the order
passed by

AeCti}’ciihgji-yt,iipeti 1-igiti disposed of’.

Gevetfiiheiit Pleader is perm_it’ted to file his

_ 1i’2e1_fi0s.t)i7ggippearzitjce within four weeks [tom today.

sdké

Judéfi