IN TPIE I'”IIGI'”‘f COURT OI-7 KARNATAKA AT I3A:\IC}A.I._,ORIC
TE–IE3 IIONBLE MR JUS’I’E(3IZ KN. K1381-IAVAl§}A.I{AYzi’NAE7 ~
Délflf.-.’.d: This the 13″” (my 0fJ.2muz;L1’y 20iO
B{*ZFOR13’I
CRHVHNAL APPEAL Nq; 04/200:? J
B [QTW E EN
{By Sri K M :2¢’x§k:v£iU:\j§;€§f{§ . ‘ ”
SRE K M RAVIi\lII’)RA ..
S/O. LATE, BK. MUNIYAPI-?.A
AGEI) ABOUT 40 YEARS V’
R/AT KUM1-slam.g\Gr2g>.Ai—1-mI’2r1
BANGALORE I_«:’A_.sfr–‘ *i’A_i.:;;;<, "
BANGALORE DIS'I'.;_" ' J' = .
” 1,APE-‘[2I4[,AN’F
1:-3m ‘B K KR”;Si:1ANAf51-W
S/AC1, LA’E’Ei M UN I.K’1j31,I,A.I->1I>A
. _ AGED gxaom’ ’70 YEARS
E3
SR1 ~vj2NKA*I*1;;s§–I
5,./.0.4V1»a.,K. KRIS}–1 NAPPA
” T. VA(}A£;U*.JA£:.0U’1*36 YE./\.RS
SR} A§;@t}N:r<AJ1J
/0;' BK. KRISI–INAPPA
~~ _AGI%:1::) ABOUT :31 YEARS
SR1 HARISH BABU
S/O. BK. KRfSI'"{NAI'PA
AGED ABOUT 26 YEARS
ALI, ARE R/AT KU3/I['3I£I\3A AC} R/\E IARA
BANGALORE EASI' TALU K
BANGALORE DEST.
5 STATIS BY K[\DUCxO1″f)I POLIC E
R/ BY S’I’ATE:C I’LIE3LIC I’ROSiCCU’E’OR
I—IIGI—I COURT OF KARNA’I’/\KA
!’3[\NG/\LORI-*1.
1–{1;S12O_’m’:’)VI?::Sif1’s 3
(By Sri 13 RAVINDRA. ADV. FOR R1 ‘R4’*._ ‘*
SR1. B. BALAKRISIENA. 1—-ICOI–> FOR R5 *1 ‘
CRLA FILI-=31″) LJ/s;.3*;*;3V[1} “-1>1«:1,i’;zx,R’1′.;r>12AYi:\iO “‘1’1–1.A’1′ mis
}-IONBLEC COURT s14:’1VAs”i1.:’)L=: ‘1’;—11;
ORDER OI’ AcQu1’1*1*A’1§ _mSOsi’:1j ‘I-*1-.;\_I_’)£)I,. CI-‘HEP
J UOICIAL MAC—1S’I’RA”I’ jjBA:\1 ” Ru RAL DIST. .
BLORE EN /29021. “:)R’Ei§2:s3p(mciez1t.s 1 IO 4
OI_ O_’ffen(:es purlishable under S(,’,(.’.ti()l1S 465. 467′.
” 371. 420. 506. 447 r/w 34 Of’I.P.C.
‘J;
2. The appcllam. filed 2–1 privat'(* (~.(..)11’1plaim
Lmder Section 200 0!’ Cr.P.C (J11 l.7.03 21g;-1i1T1sft»._fi1_p
respondems 1 to 4 alleging ElR)TCHIE'{‘1i.iOI](ifEi:’l’lfiT(1Vf’l’£I(:’S5-,1___
‘l”l’1e 1(‘2l}’IlCCl lVl21ggist.1’21lc* bel(.)1*c Vy\;§lb1()n1 ril’1’é*” ~-<}0rfl'pl21iVI1{.l.
was filed. referred the (?(.)[Tl}')l&}i:l'1l
police under sect.i0r1 l56[I3:)'_'i':)1_"u
and report. 011 tl;1c.=-' ";~'3~1_,lA('l1 .i;C'l'l?_IfCVl'll'f;'. the
jL1risdicti()na1 police ixwcstigaled
the matter ;–1}'1d L1l;t'i1nlai:ély""l7ill–r:.d V-tl7.é" ('rl'1arg_{c=. sheet.
'c1gaiI1St II) for the af01'ese1id
c)l’fb:’.aL1?e.._$;. 1 TI’!1l.€”COiTl§34l.2i~l_I’la 111; «V215 (‘éit.cd as one ol the
\Mii1’1€SE:§:S l :1 l.l1_el <:l'l:11"g.§~ "sE'iCCl.
' 'V 3. 'V trl;1l,.l3y l.'nc j1.1c'lg"1't1t:r1I_ under appeal.
' t.li*c= lei::{1'1'1_1C'(T_l._ lVl21gisIratc- 21(:?quiil:c(l all the £1(.'.(.'LEh(',d of
._l'l1_<%.(%'l1éi":;geS:V'vlévelled e1;.:ains-31 tlicm. Agg2;ric*\~*c*d by the
séiid jv~fL.l€'1.g§'i:]@ll1i of a<:quit.tal. the con1pla1'nam l1a.s3 filed
l n thl:-3 é{pi)<2211l under Section 378(1) of Cr.P.C.
4. lmrllecliamly 2-iflt-:1′ filing of ll1i.~’3 apps;-1}. the
H (‘)l’fi(:(‘ had 1″2i1iscd 0l.)_§e(‘l.i01’1 almul Eht’ I11-‘diI}'{«’.-Illlélbilily
()l’i.l’1is a}.)1′)Ca1l. by Em’ (f<'.)n.'11.)la1i1'1e1m. H()\V("'V-'(?l'. €'l'1(')1.1gl'1
:§J3/W»
4
no order has been passed on the sziid ofi’i(_:e olajeeiion
raised i*egarc1i:’ig r11airi1aii’1abilit.y. the appeal céziiiie. 1:0
be admiiied for iieai*ii’ig on 13.3.2008. U1icic”1?l”liiij0$lc>.4
eii-e1.m1sI’anees, the appeal had been llSl’fi’Cl’l’1._fl1′.l’if:}§.l.1’l’l’]§;{m” l
yesterday. but none appeai1efd”l “(jun p_ ‘bel1«a_lli”‘ (if “the
appellant. Learned eoim . in e l’
appeared and si.ibmi’i’.ted :a;’;:p_¢a.ie ihe
complainant’ under is not
{enable and is not: it is liable
to be disn1i2SSe’;;l.;’ H€i\ve\:’er_ “li1_l(‘J’l”‘C1l{-.”.E.’..~:[‘.() give one more
()pp(;gi*t.1.1_1’i_ity710.i_l’1e a«plpellz1.1i_’i’. the matter was directed
to be ‘listed t.0dé13%_lj{inf-l%iea_li?~i11g. AeeL’1§ll’IltT’Cl (‘()iIiii._.’i€.l for the appellant’ has remaiined
V’ 21£’i~:l_ there is no 1*ep1*esei11at.ion on his behalf.
..”l'(:§juvnsel for the resp0rideni.s l to 4
‘v.eli.e1″i1fiéiiilyll e0m.e1’ided ifiliai the aippeai is not
n1a.iiif.a.i11able and t.heref0re it’ liable in be.
‘ .. d_i_smisssed.
T’
5. in this ltac.-half. he also plavtad r<-=31i:;111(re on
the d€('.iSi0l'1 of the I)ivision Be-:nc.:l'1 of the i.)t'_rlhi High
Court in the Caise of Abdu Ram V5; Siam and otyhprs
r(~3p0rt.e:d in 2002(1) Crimes 76.
q1_:esi.i011 for Consideration is. whet_I*1e1′ t.hiés:_”e1pp.§:”211′”if’ ‘
niaiiitaimible. Seclion 378 ()ifCi9′.P’.C’,_ prc)xr«id¢’s§;_ fonari
appeal agai-nst an order of a(1q1,iii’ial.
section (1) of section 37E%«,fi(‘)E” Cr.P..C§’-ii.’i1c;”.:i5int.rict
Magistrate may di:r’e..(.j_rt’. _7{:l1C’_ Pilb1i.L? P1′(.)$(3(?VL1I.()r to
present an appeal to the C’_o1_ii’t’S_ess~i()r1s from an
01*de?i’ of ;1cé’q5a~ii.t.Vfci’i«.pa3SG§i by a Magistrate in i’€Sp€’.(.T1′ of
a ttogiiizabler’21n’d:’nO’r1;1bni’ie1bl€* offence and an appeai
to the Hiigh ‘(r()t1.r:1 ‘E7r(51″~:1’Ve1r’1 originai 01″ appellate order
(H7.fl.€tCQ11i'[,i_&1l by any (~.o1,n’1_ other 1.h2.m a High
A from the veiy readiiig of SLlb*S€(?i.iOI] (1)
inf’ of Cr.P.C.. it is clear that an appeal
.’ .L.1’i”;der«1.’}*iij:? sectiori can be filed only by the State
di.re(:{.”1’VI1g the Public Prcisecmiir to p1*ese?nt the
.’ _ gzppeai 21g21insii the jiidgnieni. and 0rd<~3r of acquittal.
'»S_Lib#Se('1i()ii (2) of Section 378 of Cr.P.C rela11:es to an
f()r(.Icti' c)f2;1(:q11itt'al {.')E1SS{'.(1 in any caise in which the
5?
S
Lanider St’.(_’iiOl1 378 oi’ Cr.P.C by 21. c:’c)m1:3]ain2mi_ is not
tenable and ii: is liable to be dismissed..__ as
i11<t()r11pct.c1'i1. In t'hi5 \»'io\.=v of the rmittei'. t11is:."jéi§3;L3<~;éi]A<
filed by the appellant Ll/S 378(1) of V'
maintainable and ith<~31"ef01'€ '..1i21_bl_{%"'
dismissed.
Acctordingly. the ciisfiiisascd not maintainable. 1 _V % M * JUDGE Dvgtz 'V