High Court Karnataka High Court

State Of Karnataka vs Shivaputrappa on 13 October, 2008

Karnataka High Court
State Of Karnataka vs Shivaputrappa on 13 October, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA' ' ; f f  _

cmcurr BENCH ATmpHARv:An%i'jjj~.  *Tff .

DATED THIS THE 13TH DA': 0I?A.r')f,?I"€).B:'Iv3 R---2(}{32§_.V '  T

BE?QRE    é %
THE HON'BLE MR.Jus1?icfi«: RAM §2i~fi HAN R399?

CRIMINAL  N.o.39g_  c%)ié'V 2003

BETWEEN:    '

1.

,.?.:0.PPAiL

s’rATE%’%o£f:;jT5«iAR§m:e;ii=¥A
1′ S; G .._B°ASAPPA KARADISHETFAR

– ,5-GED”AE>OUT 28 YEARS

0c;c::A;:’+Rzc;uLTURE
R{O”.’-KESOOR

{A TALUK KUSHTAGI

VVSHARANAPPA

s/0 BASAPPA KARADISHETTAR
AGED ABOUT 43 YEARS
OCC:AGRICUL’l’URE

R/O KESOOR

TALUK KUSHTAGI

GURAPPA
S] O BASAPPA KARADISHETFAR

N

1
l’

PE’!’I’I’IONER.

:2:

AGED ABOUT ‘.29 YEARS
OCC: BUSINESS

R/0 KESGOR _
TALUK KUSHTAGI. REsP<31§D.I-wrs

THIS CRLRP FILED U/s.397 Am-..:4nj1.¢R.–é._¢'
PRAYING TO CALL FOR THE REZCQRDSB 'A2~*1r;)'_- .SE"F 'AS~iDE. _
THE ORDER m'.2o.12.20o7 PASSED ._EéY THEE-ESSIGNS ,

JUDGE, KOPPAL IN CRL.A.NO.18'2/ '

Tfiis CRIMINAL ?VE"1'..'_I'I'I()Vi\t"-,. 'V'CQM§:NGvv…_QNi3 m:§»

ADMISSEON THIS DAY, c:uUI~2'i'_'e MAI3E THE
FOLLOWING: " j:

Petition by tbs State, invoking

Section the Cn1nmal’ ‘ Procedure Code is to

V'<H)fiit£i"vdated 20-12-2007 in Criminal Appeal

V pf the Sessions Judge, Kappa], dismissing the

— ‘jgirliitompctent

.. Admittedly, Section 378(1)(a) requires the District

” ‘l’v’Eag.s’: ‘ txate to duvet’ the Public Pxzawumr to present an

appeal to the Court of Sessions from an order of @uittal

passed by a Ma$W::’atc in respect of a comizabk: and non-
baiiablc ofiénoe.

return than appwl papers for proper

smuring pezmissicm of the District9Mag;is&ath.= .1: b ‘

In the cimmnstances, ‘ :ti::.t_:. is plejrit 2

is accordingly rejected.

KS