High Court Karnataka High Court

Sri Kadappa vs Smt Kallawwa on 18 March, 2008

Karnataka High Court
Sri Kadappa vs Smt Kallawwa on 18 March, 2008
Author: C.R.Kumaraswamy


E

EN THE §-flag»: <::'3:,:m <3? :1§:§: _

D.AT’E}’_} THIS ‘mi; 38%: DAY’_QF,_3″3fisEZCE?£’*;2{§€§8′: ” M’

BEFQRE°g:”*; % V
‘TE~+I.E E-EQ3\I’8I.,,E EviRJLES’FR’i_E;~..§: RKT.f%§.riAR’§flSAi¥;%MY;
GLRi§:iI.NAL RI?;’v’ESEO§’§ F2:*;f:%§f.r%;;2~§ M). 1.i@£3’v€}F,vé%g0Q?

§ETWEEN:

Sxéiiiaciappa V A _ ;_ H .4 , V_ .

S/G Ba5appa?__Ba{:’stawa:i’ 4′
Age: ?2 §g’€.;’§.{*ss,” £366:-:-E?e111s_§–::§na5:r ‘

R/0 Bastawzgdig._’I?§..1:Hn}s;é:ti’_’ ._ V’

Elist: B£~:iga*:_:.,1;:}.” . ” . R .PE”‘?.’£TI(}E%E35:I

{By :i;;fi:i:2,ai;:j%;?;.A:§;a;i::Lg;i,__A:i::;

A333:

– M 1; –

_ [AU Suftjarae Kuchari
” ‘V V :A yaarsfi €}é3C:A§’iCuiit1:’::

._ ” __ .F<';'r§'*.Ba:§t;~:£?va<§, Taifiukeri
A V ' Bis:tI3§:.igaL:§n

. Sjfi Su¥:.:1'a<} Keahari
"gage: 46 3££*3:'s, OcC:Sert..2*i{:e
R/'0 Eélutaga,
Ta}; 35 E}i$t.:B@1gam11 ,..RESP€}§\§E}EZN'F$

{By S1';i.:Sha-rarxappa Ekfiaitmr, fifiv for R3 8% 2)

Q/'

2

This CI’i.RP is fiiaé m”;fie:” Section _.;”~%9′?’ ” .
prayingj I:$ set axicie Eiae Gfiifif dated 1.?,G8.2€I-$37 ‘;3aS3€-if
in C,:t*LEP N0.387;’20O5 on the file iyfxhe ii-‘§§:£E,’_”Séi$si@I1s
Judge, Belgaiinx an the I’€S?LOI’a”iZi(}f§; ap” ‘ ii._€:é1€:ic:13- aingri ._a1i},4:}a€T

this }f’€’:YiSiOI1 petiticsn with Casts.

This €3r1,RP wming 01: fig-::j adzilisgitraz ‘if}1i€§_”e:%zrz;g?,~’:E1e w L’

Ceurt. $113,618 the f0§}c§wi13g:–

@RmgR

This €:1i11:§11ai filed ullfiifiy
Sectian 39′? by Cmlzisai ‘fer the
Ffifiiifiiifii” \.:~3V;§i=g:Eé’ ‘ {ha erdar daietgi
1′? 38?)’ QSGS :32: the file af
the H A €id_1{‘Sfissifiiiég–Q,§{i.§’gc:;” Balgauzn. on 2313 I’€~:St0ra’£§::2:1

appiicafieri 31:51 al1{}w *3}€ revisian pefiticzn with Casts,

‘i?h%a;1g}: this znatisr is fiisted fez’ adlfflififiiifil,

*s¥;§7€’}*;-.V{}i.c5’§§%:g:1S’§¢3§3§*€; Q? .E€:a1’fi€d Sminsei €33′ bfith Siéies, the

maiiizgf E3 iiaard an I”§1€E’i§LS.- ‘file materiai piacsd “i::efo2″e

V’ ‘..jL_*»§f1i1S”«..A§”101:rt is suffiezient E9 iiispase 3%’ {he case at {he

‘ s§.;9.g€ Of as:’in1iSsi9::z.

2/

3

3′ E E19536. haarzi ‘iiihfi Eéameesi {i@u:1$%:}'” ‘f<:¥f%;j' _

petitgiaizar as save}: 3% it::3_:':'2e§'L p C'§e12;:éSe}.::'_'vf§§:'*. 'ihé:

raspandézilzs 33.6% 1 have ;:»eim,:sat1 the j3}.3.'iT';:zl3¢"€'"'$'Tf¢3(T~?3¥ 1;'§ S'; :3 A

4. Leajmézd €3»0m:sé1.._V;f0r_ €116″;1r¢’L§t:<§;:<;€1¥. '5e%;:b:;}::iit.s * L

fzhat recaiiing the Qrde;* i$ bad–§%:"L'v3a$ar.. Lforhfixev .::t3..::§<;;;1T: that
@1131: 01136 $136 03.53% is the Eearfled
S€SSi0'f1S Judgalifsas 13:5 "flxa ardaix He
further su1}mi§'§$V '§?5£'€}I'fi givezl $0
the };'t(3{€;"§E1f£§E'13 $:1IA"":Ié;%"1 spits: GE' it; they have

faiiad fies; airaii fi-1V(i:V:{:};i3:fi{.::{:§f;fZ}é,;i;1'i{l§';';

; 'ii, _ ieajfifid {:{3{1E1S€l for $25 I'espem::ie:1tS; Su'§31::a.§€:

'?:h;_'–fi' :'{:2{s

” = ..1:.-he case was §iSIZ{1§SS€(i far 1″}{3ti’1–pI’®SfiIC1i'{.i81″1.

&/

6′ in Viaw of the at-eve s:,1’t:>:1}.issi{}3″:;§,:—“{i’:¢ ;i§i:£%:§i;’–T *

that ztrig-55; for 112:}; CGI1Si{i€1’aE.§;(}I1 –

“W§1@{h€§’ €116 i é3af:1é{i S’z=::::; 5s§sr3:::;s ” ”

Jmzigfi: car} r8¢a1}”E}i:t;._<3r(i€1*. 01" :"101Z:'?"'

3'. It is the ._fi:u3:§é'«.i¢arfiv<%{iV vC,0111§S@}
fa? {ha p€€'it:iGI1e:f_ that Judge aftei'
éismisging funcms sfficie
and '£i1€'::2'€f'-:€3§?§:f*. <:§ r€Eer.

__ {'§ deais with §Zi§uré;: 11$':

is a2i:6r A»:’:§;i_ ‘i;tT§?i€’¥§;_.’;ti4:};:€ GI’ .fi:1.{ai 0:’~:”Eer yagseci E3?”

it. L..;:««:m..}€:* £6 z’ecV:131 is éiflérezzi ffzafi the pawn’ ti}

Zaéiffif} 9:5 ifeisiézigr the jilégllfilli. in the instazzzt 5:353, ‘Q16

“1é.:¥;fr;E€l=::f. ;3;3.§;1’~§s:§~V.T’VV§;:~;1aj,é* the: 1@arI1&& $fiSSiOZ”3.S J’:.2v:%;g§ $5 am: on

§I3€f’}:’§”_S? V-._’§b:f;”E?3€ has 9:11}? §}:$3{I}i$S€€§ {Em mvisiaia ‘p€Ei§fE§§1

. Lgieféiflity Lfiarneiii Sessians Juaige Weuid have E1aar{i

fIE.1é35;i:aEta:’ mid film: daciéie {he case an I1″I€I”‘fi.S irgabsad sf

‘ V’ “‘:ii$p{:»si:”1g {if 3216 Same by way af digmissing far dsfatlit.

§*~§m’;12ai}:¢, the §~£:igi’3. (Ti£:2:_1r£: hag gs? iziherem. pgwar :3

V

5

meal} the ercier §13{SS€€§ by it Whereas ‘z-,IE:?{fe ‘

Sessiens Judge is {mt having jllifi-3C§i€i.iCtI1– ‘EZC: ._€’fit§3?C,i$V§:’i%._tft”£{ii;».V V

powér under Saectien 4&2 of A’ ._

case, the {earned Sessions Juaige exercising hi$§~-ifiéwér ta ”

recali ‘aha (}}’d€}I’ may :1::}j: “5§:zi;t§:f1′ }3:.*Li:2e;éip>i€$ of
13:52. Tifis court she3L1};i §§;;e’;}f’13:’.1a£’i:0 power if
retzisian a11c£ ,c:a§§:jz_ct ‘miscarriaga of
justice ta ;;;t1e:1 the casfi was
dismi$$eé’f€;;’:;;ié§ii§1}t \%f3:i:i;’10;:it””a*ié:;i§pa:si;1g ef the same 911
xnfizitg},,’§§dm1#i}§,'” the Crimma} Rcéxstisiun

Petifisn fag?”-fifzfawiétlgfi fiat be pmper and it Shouid be

“”‘«–._}f1€:}:1§f;i :33; :;:1erits§;”‘—-§r;”th&3e circumstaltzsas, I am 8f the

‘:,-flatter 219$ is be ramitteé back :0 aha

9:’ . ‘Sé:_s$iens ta hm’ the matifir an maxim aria

*._dis§e$::j fiaf the Same.

Leazfned Ceungéi far’ the peiiiianer at this

T “‘;3:’taga submits tixatz tbs mafia? is at” the year Qfifié.

Therefare, 3 dimctian may he gven is the ieameé

fix

S@$$i{)$€ {if 316 ::1a€.i.e:* t%:Ti?;%’:§:1 $222: L.

::::<2r:if£2S.

ii}. 131 ‘i:Ii:e$€ <:17::T'(:1m:.s'%:a1'},v::r::':$, 'iiiét _ E':::.»3r:1€:é:*§' i?$€::5sié;si:V1S'§._:""~

Juiigfi is direirted 113 difspase Gf {ha :,3.1.9.ft,$;:'"§a;i§L11i1i' sijx

mfiéiéths fram the data 3%' I'@ceipf z;§f 3 Qrdei"

afié. aim aftflr haaiing $03: $.i:5i:3§§A"t}.i'é 7 ~

with E31636 eE:{s.¢.:"i;%;37*:;_i0IiS,' .t§': is '_ Cf'i§1§1§?t"1é} I~2$Vi$§i::»::"1

Fetitéan is di3pa;Sed v .9