Karnataka High Court
Sri S Prakash Babu S/O G … vs Station House Officer on 8 March, 2010
3
239 of Cr.P.C they do not seek discharge, but sought the
foiiowing reiief;
"It is therefore not possible for the.
address a negative argument to show_j':how.::there_:"is.
no material to frame charger' law if
makers in their superior hafvepfjustly'
this burden, as the dutygof the Vprose.cuti_ori...toi show."
the evidence collected far is valid, Cogent and
conclusive as iiaccused. Theprosecution
cannot shirk this legal mandate.
Hence, this app'Iicatio_n." the prosecution to
file genevnihg-"'i how the evidence
would bring about the
V~ihg'red;?ents§: to "e.stai3iish"the offence aileged together
V'r._Anames "offithje with the circumstances that
tiieix spea.k."'f , 'V
Learned triaidudgee noticed the application was not for
» :V'se,ei<i.eng.pd.i¢st:h_arge but was an attempt to seek a direction
if'--to-.,theéR.I'*nve.s'tigating Officer to furnish information and
stifrngndvagriisifw rejected the appiication. It is against which
A' ordervthe petitioners are before this Court.
4. Firstiy, it has to be noticed that the petitioners
have on their own voiition did not seek discharge on the
ground of insufficiency of materiais nor did they point out
5' 77 ,
4
to other circumstances which nuilifies the allegations made
against them. On the other hand, they _al.l_ege'~..vvthe
Investigating Officer has not disclosed;{incrimji*inlai'ti.fj'g_
aspects and the materials collec__ted,._t'0 sus't'airi'_';Vth'ei c'harg_e.fi
This attempt undoubtediy is mi'sAcoin_'ce'ivefd.- .:'Th'e:7i:h'a?rge
sheet, which is the ofA'V-investi'gvatio'n«,.,,, the"
compilation of aii the .mater,lals,'~so=far col'iec,ted,i It is the
final report under seciion for all intent
and purposesfcontains'hprosecuition'.rifiaterial to raise the
charge. arefnloftillilnlculpatory in nature,
point out to the Court to
seelcr..discharg'e;:':-if not do so, the Court trying the
offence'V"shal!,Vfollo'w.'.'t'h:e_"_.»aprocedure of trial of warrant cases
isrequired,togexamine the final report submitted by
rift-h_e ..pro,sec"u.t__ion and to examine the accused if it is
'«,ne.cess'a'.ry.. 'for ascertainment as to whether sufficient
m4ateri.al'is placed before it to make out a prima facie case
it against the accused to put them to trial. This exercise is
requirement of law in the scheme of trial of warrant
'Hcases contained in the Code of Criminal Procedure in
Sections 239 to 242 and is therefore incumbent upon the
trial Court to examine the materials so far coliected.
.' K"?
'ile
/ \ 5/
"K1
5
There is no question of the Court directing the
Investigating Officer to file any additional statemvent-«._to~.Viist
out incriminating or inculpating materials._;Tihe:"di'rectio.n~.»
sought for by the petitioners is tbere_fQre_~b'eyo:n.d. t"ne'_'sco-pe'V
and ambit of Section 239 of
certainly was not maintaina'b_l'e~..for suvctia relief."A"«1.i§;'%vgtatly, the'
same has been rejected. I Ad.ou:not'=fi_nd a'n'y'..i,l_lAegy.ality in the
order so passed calling for
5. the ._g_'petit-ion} lfailsll and is rejected.
H0We_Ve.lT,_u"'tyl%li3:'1.:::;!3CCLE§Q(:lV"A "ca:nV_5certain|y apply seeking
disc|'iarg*e' b.efere..:t§:e"'itri'a--i. Court, which is the substantial
relief prtix/1__idedVtmder"Se'§:tion 239 of Cr.P.C.
.....
JUDGE
mv*