High Court Karnataka High Court

Sri S Narasimhamurthy vs The State Of Karnataka on 20 July, 2009

Karnataka High Court
Sri S Narasimhamurthy vs The State Of Karnataka on 20 July, 2009
Author: Subhash B.Adi


” ‘B_angej€>7:?€: E(:§i1j.’,~_ ———- –«

w1_

IE THE HIGH SOUR’? or-* KARNATAKA AT BANGALQSE
mm’-ED mis THE ;20’i’H {JAY <3? JULY, 2009 . ' Q
BEFORE xW » .n
THE i~£ON'BLE MR.JUS'I'ECE} $L;B_;§1As§-i" 1'

0:2

£§RIfi§fiAL EEETITEQIX 13$. y_

BIBETWEEN:

Szti S.Na1’a:3imhamurthy,

S013 of late: V -V

asatyaxxarayaxxa Shcity,

Aged 63 years, v .

Resicien: of; No.114¥§[_1, _ ‘

I~{o1mdi11gRoad, IfI.aa1as.uru;_’ V ..

Bangalore-$60 0%.  « .    .'   
 "      ....PE'I'ITiO1\fER

:’%(?Bf§ Sagja-gt]-.v,&’As’sociatss, Advs.)
AND; V % V %

The State of Kézfiatakaz A
By Seslgjadziyura i”~’~;f:§<.f:é: Stéadon,

RESP{}§'¥BEI'»§'T

.A'j'_-gay SI'i.H6I:£I1ap;::a, HCGP)

"I:"'h.is;"a;".7';1"iV.i';"-". is filed UfS.48f2 of C:t:P,{§. prayizig ts direct

: k3§f££het :he (ZLW24 Nagfish Kumr, W110 Baa laid the charge
"-s.f1r:e".:.,_ (3; any {imam Stzpericzr ta him to the

___ S?ésfi:afiripurm RS. :0 flnther iiivfisiigatg tins case in

"~C:f}?§a,1.1é}'2#3G8 95 Seshadripurazza 9,8. and em,

T1313 gsetifion coming an for orders fizizs day, the Cxzuzi

made the faflowing;

Giigfifi

Ptztifioxzer has sought for ditrzciion to fhfi Investigating
OfliCer–ClW24 who has filed the charge sheet to make Vfgrther
investigation in respect of Crimf: No.116/2008
Seshadripuram police for an offence punishable
489A. 8. C. D. E aw 4:29 and furt.E1er~»r,i3§’ a:;_e ‘

IPC.

2. Police an investigation the S§3i€:€VtH before
the Learned Magistrate. T115 ..1¢arr1éd ofivfietiveipt of the
charge sheet has commiitefi the’ igazned Sessions

Judge. Now the icained Sessions

Judge.

3. NO {}.{)¥;1b{ ;14’fi3 :(‘8)”‘.0f thfi Cr.P.(3. confers power can

the ;;>0iir,:c» tg Afuxihéf izfivestigation and submit a repesrt to

Ieézrtieti.’?;e€{a§s£1Vat$;E$iit it dcaes not coriitsmplatzi any power ta

$%:£_:1iS§¢§ further investigation in 13:13 matter. Apart

fmm ghé’ is net committad ta: ‘aha learned Sassions

.._1″_j:..«.,}i1dge. ‘FI’i1::f1carnec:i Mafisizate has no jurisdictian ta pass 3113?

.._a’1;€:i_::zi.: E’1fi, this Case, thr: iaaxneci Magistrate ézarzsiéering {ha

._’_’i*!¢fq1i’¢st mafia by the amused has passed the considsrefi arder

“‘L€:a3l§i::g thai, no fi,zrti1$>:’ investigatian is Wafffiflffid. in gush

azircumstances, i find :19 raasen to irxterferr; with the mtier of the

M

Ieamed }’viagi$trate in Qrdsr to grant any direction for fumiher

i12vas1::£gati0I:a..

Acc0rd.ing1y, this pctitian Stands dismissed. ‘ ‘

mi»-2

mp; »