High Court Karnataka High Court

Veerabasappa vs The State Of Karnataka on 15 January, 2009

Karnataka High Court
Veerabasappa vs The State Of Karnataka on 15 January, 2009
Author: V.Jagannathan


EN THE? E*§{}§*%Z {ZSEEEQT {T}? §{§§;R?€TA”.?”§iEiA

{1EE<';{3E.fi§'§' E%§3NCE<§', E}%*£A¥RA'W;%{')

Eiigtezri me 2353- {$3.}? ef éamiary :2{}%9

:E«E¥'ORlE3:

‘§;-£5: E§{}}N’BL.Ei §»z:R.i;:_;$’:’§£:£é:%gjg.1;_A£3gfare§é:§:35}*i2ai:~;A V’: ”

CR_'{%.§I?§_AL ?E:’r;T1<}§~: §s:;%;T4i;I.i?.1$}.%;fi; X'

E:§E'?W§EN :

3,

§’».)

_14.)

v§:E’,RABAsAP§>A , *
3/0 3&§~£NA’E’H&MM;’~%EPA £::–aE:;m{;:.._”V.% _

AGED ABSUT zvevgs _
R/G RAN§BE;NNU’}?3, ::1j$’m2:c:T; .V»;~:A*szv1::;:;.. ; 1-

MARiéB–é§PA 7*g_” _
sgo :§5A;L;;:>?,g'<:=:~A'R§::e.,_ __fa§}'.«s'C)C&TE§,
ACEEE: g.B':::m*.f;;<.: Y§2;sT;-.3;'V§3 m:xs::3;a::~»:;~m:2

313*}; mvaaz ~ _
${)MA:;;.;~s£;a§w,

4 3; :3 ;~:A§s2;52:»1_A':%T;§'A.?pga :~4:«::,Avga=:;:g:,
,_f '?§x{'§_E3} V,a3::*:*~ ‘RS
” raga} réagrgzggwzxxzm, z3:::~’:’:*. §%1?;VE1§%fE
R Eaj’$5§éé;T-?:1;2.ag<A?Pa BU R&§}EK25fE'?§

-.,’z’–‘s.a.””}Ef_”3_”s%.§’*;}V?L,?”£” ?5 ma
‘ ‘:3″2j{(F.§:f3:§’*I’IB$PET*%E}R, 1:213″; z«;av§:se:
“§;~§’:A§«§:~ezA?% ggxmwa Ea§§}AMA£\EE

;>»,<:;§i§ ABGUE' so ma

" '*-._;2;G Rfi;NfBEi*€N%i§§2, 32$'? §§A'%f§3';.§%3E

' RUBR£';P?A QEJRAPPA £}Y!%'v'£%E{§ét%LAE?AR

AGES &BQ€§'§' 58 ':'RS, R58 i?A'T"E"E§§A}{.,§,;E?
'E'Q: %fifREf§{Ei3£'UI§E', fiEE:§'1€". EERVEQE
S2%NKz%P?A Nifififififl EWRVEEE

AGREE AS{}U'I' '38 YEIXRS,
Eff} E{2'3&§23é{}E, REVERE '?Q 85 533$-'S'§'.

ES,

1%.

52

E~%AN§}§*§§%N’?§i§’:PPA E§E”§EVAP?i% M§}E”>§a{}Y§VAN§-2’A¥&P5,-‘–.
£36337} Afliliifi’ E38 ‘r’§I;f§RS,
E~3[O KARUR, RANEBEZNNUEQ ‘E’Q

E~§A”%’E§E DES§’T.

E%2AYAP?A N’AGA?P§~. TEMBAD
AGEQ ABi)I.J’§’ 58 YEARS, :

Rgsg; CHALAGERE, RANEEEi’*J%\}’U£~€ *§'<gw A
HLPaVEZR§ DIST.

AGED 53893;}? 52 YEARS,’ ‘
R/C} MUDENUEE, R£aNE§ENN’¥;§v§”TQ
HAVERI SIS’?

VEERANAGOUDA RUMAQQUBA’L:_z§GaNsa<3:éz§§§g§§ 1'

L%.::;:x’ ‘:”aé.’ru;,
AGES ABQUT 45 33533,’ p
Rm RANEBEN?€LER,}:fAVi€F<I._B1.$'T" "

” _
gags ,A_:;a::yu*:f_V_5′;s: vE.;aie?53,–… .
R’; :2 ;sg:,A9,:;;~:fAm’:, .;T;;:wg§’::aR’:~W s.;=_::ts*;’*

KHAN. §5:AN’;,V %

AGES g’%BOUf? ‘;:–{j:~f£§;:_ é’s, @523 ,1 <2 ;%i,§~J§3EN§~§L1'§
§–iAV§i~F§_E ' 7 =

A?é§::BL:{A§§M §;:%%AN §§.E§E}%.§;5–MEABBEJFE

;S *£3F.<.:i%«§g:,§;;£*»;:,} " "

V. *’;aG,E_L:2 gB:;*1″ «§s..:_r:_e:A§e$,
_ §e;'<;R1&;:a:;3*§s§:rx%:s:%;§, §~EAVE§%EE BEST

?'£"?E'E'§=-.1"Jf*IE§§4ZS

' gffiagz ze.:§.v 2Ig§E:~»{sa*r;~;, ;a§;v<3cA2*%:, 3

.% N

" = 4_ @592 S'%S§;'§'f§ Q}? §{.éRN3§?A%{§

'§El?'§'D. BY E~§2§LAGER§ HBLICE

Ss §}§i*3"§': h"é,VER§§ EQGW §€E§"'E'€3§:3Y ;%'E'E%T§3-3

E§'C';,C3§*' E{Ai7<'E'€§f?AEi.§; BEEELEEINQE
E3§..N€§£LQRE 4f§é{II SQ}

THE fiSS"E"', EEEG§$"f'QA§r?T <3?' C{1*-Q§3'Ei§€§%'?iVE Si3*£':§E£'E'§§i§3,

§~%i'%VE§§, {}§S'?'§€E€fi'2": HAVEQE.

RE3S§”‘{}§’€If}§2§\§’f”‘§§§

i E?’ SE? ;%P~§§a.§’é£} §~{.N§%Vé%L{}§’?¥§;%TI€§ S.? §~\ }

KM

C§’§1};i.i§”i£i} Patiiiaia fxlizd zmdzar Sactiarz 482 Qf ma:

{3r,P.C. praying :0 quash tbs entizcfi pr0ceedxi:iigs._Vi11

C.Ci.N0. 853/2894 an the me 0f the 2 Jixq?;.«:,.3;j§,’_’».;’3_”E’.’§f§«”‘{“;f;,_

Ranibennur.

Thia petifisn coming on for ad1f1 fis–si§;::’1t};”:eiS”f’§ay’,; ‘Vigifaé

<;'.0m*t, made the foilowing : V
0 R

A Compiaint was . ziQdg$~:E" ' _ Assishzmtv §egi$m*a§
of Covoparatéve: S0{:ie"j€ié3"{}?:R§"3§§»),_: .E%¥zf;;€.%€é,{*f¥N, afleging {hat

E318 ?§.$e€i§;§C3z":%;5:f5 the Chairznan and
Membeafiss = of _ i:}*1a "–~._§*'£z:b:;inis'E:*af£iv:2: Zarnmittes <3"?

'{'huA:1g3bhf§a°d§' a_ ' C0-flperativa Symning Miéis

. V. Tfiiiifi, Ranifienmtzr Bistriizt, Havtzri, haazh

é§<it}'ia";i?t'-1:135 w"§x<§a:misSion of the GOV€I'{"iII1€I1"E., said C€I'?.Zai1"1

:na;g:h§:1r:rié:':;A £0 awe EV?/3 Sazhyanarayaxfaa Spinmng Eviifi

;:d., Andhrs. Pradesh, fer Rs.34.4® xakha may

ff§i€37'$f@I'€3 Ehifi gaatitionars havé aaminitteé the 0ff€Z1€Z'EfS

-»v—-.;iE§c~’:’ged unéer Seciians 496, 418 mad wiééi 439 3%’ iijzfi

EEC. anég as such, a{?'{,§{)I} ‘bs $3333 agairzfi, Eémm. “.%’§-’13
said iiismgiairfi wag bazatzd 93”; $26 repart. giver: by {ha

‘§’ext.ii6 Commissiamsr. Téxe saié ::0)::;p§ai:1§: ie¢ §%}._§I:e

Eaarneé Magistraze taking Cogiizaflce an a. p_§::*u’3a_’§—‘E:§j;£~: _

e%2arge-5;h$e2: afié ha directad i$sua;’;.Ce_.::;+§ ..é?%\11:iia4ns

the petitioners. it is this 0r€ier:=.Agiatedj_

aaileii in <:;:.1estion.

2» £ have heard’ ~..§h€ ;*’2éa’i}:f;:% &=,_Acoz.§£:S€§” for the
peiiiiarxars Sr}: learned Aéidi.

8.13.? far 1.53:1:-;*«.T: SLfat<:3__ £5:;*7{éii§\{3~.._.§é;{§?x§ava,§gimat33 and

perused {fie e_;z?4'1*i:_afif3é';'1r2a,ftTéifjé;a;§'a*;*7:7:: re.s;c:;rd.

3. ‘?_ha~. ‘s1:i:$izai:’3f33;:311§”*–gif”‘—-t;£1:: Iearaed cmznsei fer ‘time

§;e£i§i:;11e:”z–:.__:9s Ehé: ti:=¢” C(}”é1ti”{, xvitkzmgt sxamizafizg the

_ <:ha:a:?'–ge~?sh€:€t ffiatsgjai, sfmj.gh%:awa;§: difiicifiiii isszzanea 0f

'§;fi"?G53;(fS-3 ";'si1ad £115 triajé cozm: exanzirzad the <::}';arg@–

siaéét it wonié 136%. have fafled ta natice §ha*£ the

necésséxy Vi;T3§'€d§€l"}"§S af ihe aiiegéd afihnces 3:6 36%:

A C_' $12: in the instant case. Ta fG§'§if§f the abeve

' sgbzgiissgioii, Eliza learned courzsei subfiaitteé 'shat, firs: (3?

31$ {ha machinery which warfi said were waste maiariais

arid thé paiitioners had the fi§C€$S8;i"'§i gwgvers '{6} sefi

them by szi3*t:1$ sf {ha byaéaxxxs and 31:}. p8I€iC"é}.}&I' §}:é:~§£:«3'w

&

'ti

§'~EG.33{i) Ci€&i'}§? mantions ihat 3145-: Bearfi 5312:} Ema-*_¢:__'§h€:

power {:3 rent 02:': or 361}. macféizmry or stares }3€:{G;§§;;i;r§g

:0 the Mil} net requéreézfi. 'éziy ii. Tharafere, %:¥:1erc¥::__:'is. fig"

impedimamt. far' gaging {ha machinarfis' b3?-;i:h;a .:B}'(fse;rs:ti1é’ {.’-0xI31Ii’irssic::’sr”‘ s.’éeki:’1g’

pemaiaségn, yet, it ws.s””@Ifl§i{ S§’111 ght f’GI’ as 3. 1*o7i1tin€: but
it was ncri ess$:1?:.,i:§.} ~–.rt:<jp5;ire':11 €12Tt.; $31 View 0? the

af03:€:::{1e::{.i{)f1;€dg¥:f't1_1::.,ii1 b}f_é~-.13;2év's–.—-»»':

4. ” iarward ‘rs ma: me
aiiageci $3113 ‘sit?-_§iV$’.V.%]:£€ year 2:332 in me ,m$§1£h sf

F€:§f:»i*uai*§; a_*3<§" é:f£1{=: °.a£i{}it. yepsri. mg? is S:1é:::::i£:.*:.£:<§

.:f%;L:§§}e%i1: 9é%i"~€;h€ p%;€"£§§::ar$’ Méii fizoxsazring {ha §}€§’iG{§. §’§.”C%E{‘;

_ §;.[;_§’§f[3zl’€S§€}–«§V»” % 3}..;%.i£@€.}2 hag gm: §mm§ {:::..:’£ 8E§’fy”‘

if’:fveg:.;§33-°§§?y E3″: {be 3335: $5 $15: wafite 11::a’i:€:*§a3w E’~§ adazarsa

‘ AA ?$mai’§§.$ “S ms ‘:36 fmzzaii $3: ‘$15 audit repari. for tha

faiévani: geiiréod and? iharafara, {ha qu€$1:;’19:”: af £326,

” pfiiiéififififfi ::0§:1§:”:i”{%§.i:’:g file afiifigaé Gfiafica af itrémiiaaé

‘%3:’a:aC%i_

‘T

5

ii ‘?2′:e E:’ni;'”d gezzmd urgsazi £3 ifihai. the S€ate::’:<:3§::._g§v§I1

by fififi Szxéhakar, 95320 is {ha sacietjfs é.ss§sia11':'_I}:1f€§:'£:jr

sf Comagmrative Sacieties Audit aiso meniigéfisy

entéra a:11z:;u:1t sf the sale of t1jtc:""111z.%c}fi_:3€r§;' T3:';s:"iV 's§;a£'s:

paris has been remitted 3:9 the SdCi§}cy '*tha:;:§:'

been :10 misappampztiatian o'f–. :tI1+;=: f:.1i1ds;_§ 'izhe V'

:1€:{:essar§; elements ~..a€:u'a¢ii;r;:gj ii-":3 aféfeziientianed

sections of the §.P.C. are ab_:3¢'1"1i:;. »

6. $116 gfzéxt 5f$u;_h1}:1:§ss.i;:).:”: .__11i{2;;s1e ié that there :13 a

previsvion iii” ?i;?;3€; Kargataéika -C0-operative Ssciaiias Act
§x:}:1ic’i<3_ e1'z1pwe’rs} bemg cmzducted in mspecé;

sf ~ m”ati€=rsf’ and Section 64 af the gaid Ac’:

“:aI;§$’ 1r.’:’:f<?§':'cj.*§'(§.A€£.:<3 in regard. it is than submiited that

"~<;é:*:T::r:: A . f:i::é?,£E1:{:i:' is already Saizeé by '£136 {',o–0§e:*afi¥e

sm2e:§e,s% and the f£'€f30I'1'. is 3:51} awaited, Eris

H _: (}1}f';S§Z}:O §i.Of Criminal prasecution baiizg iaurichfici against

the' Tpstitioners, therefere, amaunts ta abuse of the

V' ;::émcas$ sf Eaw and in the Eight: sf fths afamznenfiagafid

gefizgdg, Eha iearrzeé COURSE} argued that firm trial c0u;1:'t

was in arm? in Rat taking mate of 21%} me aboafs fagtgrs

iv

,)

but mechanicafiy directing issuanca ef 311zn:11ons"'-and,

as -.e;u€:h_, tha imysugned aréer naeds :0 be set 3,si_<;i_r;~… ' ~ "

'?. {En ths oiher hand,

submitted that the cha.1'ge–sh€%§1;

arm? the petitioztgars, i:1*1e1″é:?’e:>_§9*c:~~,._A aI’é:” at ‘is °L1rge’ ~ L’

these gounds bafore the tz”i.:.*::?’c{$_ut’t’i;-»

8. Having regard IA _ .V V’:VvSfcfbmissi0ns put
fsmrard, is whether the
petifiogggfig far this court: to
mterfére , __ ef the ‘aria? court in iakégag
c0gniza%§cL:%;’%. ibis question, if: is also

Ffiifiéffigflfii it) réibrég {hfi law Iaid ziown by tbs Apfix Csuft

‘ regzgré ‘«i$’~.:he parametars under Seéctiorz 482 9f {ha

‘£i:’;’E’*;C; ‘<:£}L;1r.*;§:i';";iI1g {he inherent pewers at' this court. In

tifi' :j:é135€: iaf Préya; 'frat Singh Vs' Shyam Ji Sahay,

A% 'gegmed :11 2608 AIR Saw 3712, the A§ex Cami has

émvn tiaa faiiswmg principies:

“é. ‘§h\’3 Seating dares 319: confer any new
§ov;?€:”‘ on 1:116 High Cami. i’; only saves {ha

inherezzi poxisyyhicézz ‘”315 Cgurt. posasggeé

befam {ha aflactxnent 0f the Ceds.

emzisagefi three Ci£’C’L1IIiS°§aI1C€S undar w§f_:§:?}::”-.””~

the inherent juriadictimi may be eXe?:j”§£is€§}j[,’

nameiy, (i) ta give «ssrflect is; 1′(i’¢§i*’=é;;{;}é”~–:i5i:’=’

dssirable in 19:55?’ dO£¥V1}…. :a7;’1’y”‘ ..§:1fléXi79%.¢A $115
which wouid g(v)’§;”z%é”erS apex”: fmm
%:«f;_:;;p;*e$f;;T’ ».’gj91fbxzis§.{§1″1$_ _ =:_:~f iaw W}.”}.§€i§’1 are

n<f::r;ei;~";sar3.:V §1§.f~.}j'1*Q§@:.r~*' discharge 0:' functians

_ andL3{:i~31i'§le3ViV–Ifl;:.;0S@é upon them by iavsa '1'ha:{

i:S1 'i§,1€ dg7%c:t?;%i,:3_§,'e%ihi{:%1 fmés expressien in me

:f:§€::f;i;§§n1;:;.V wfxiciz meraiy racognizes and

pfegégfikefi' inherent pewers cf the High

C;oui'f::5;V All courts, whezher civil er erimmaé

~~ p}:'3;sS&ss, in fhfi absence of 5113! express

AA ' pfavisien, as 1'I';t3ereni in their comstimfien,

211% such pawars a$ are necessary is da tha
right grad to unda a Wreng in ceursa of
adzziirfiairatien af jugtice on the §3:*i.m:§§3a
"quarzde {ex a£z'qui.::i aéiciéi mnwdit, cenaeéere
zsidetm eé id sing qua res iysa 3335 330:3,
gamzesz" éwhan this law @333 3. person

31»

' ii

anything it gives him that wi'€.Z1out wh§c:h

camaot exist). While exercising pgwcré' "

under the Sectian, the cmirt do-:5" :1»z:;{%'i*

function as 3 cam': of appeal 91* 'i*éViSi=:)f1.

Inherent juriséiction u3§1de13.._ §13e¥ 's;:éCti 0*'::~-LL,___ AA

though wide has to ba exé1*ci$:=:d spazifigly, .

carefuliy arid with sau.f:ic;1} G§:§§§_:
gush exercise is j:;$£–.iff1é:d""-~.,;b}? 't}1"<:v…i:s.:,5sts
spacifically iaizci 2.j:1?.§§":§§:f:§iis:}:1 itseif. 1:
is :0 ha exercise;;:1V_ ['g=2;: :0 dc
ma} grid, for the
a<iI1:1§.rii'.§é"£f;r;i§5a'¢:$V:f:.V0£fV:L.As;§i*:.i;:if%: ?;3_1<21f3.;=3 C0i_1I'IiS exist.

5-1 ;,._£3.§ exists for
2:dvaiiEié:r:,¢§:£«.0:”‘j§:s:ic:& if attempt: is

mé:sdtt:– ta’ .VVé.’1{i;1s €5-~._«_ii19:i authority so as ’50

produce” §IV1j;;sié;:é:’,~~–“Vth€ £39111′: has p{>wer :0

prf:*;ent’gi}z.1_g ¢,A. It wczuid be an abuse Qf

p§=:’;€,<=:4s9$_ 0%' the cam': £0 aiimv any actien

x1?§§:'§;s;§*1§:.Q%;11d xaesuit £11 irzfiustice 511$ pravani

pr§x;:1:13:.i%:§i.i$;'1 of jugficfi, in exercisa ef the

" péagférs aozzrt. wmiid ha jugiifieé £9 quash my

* s gfbctsediizg if it finds that

fiziitiaiimz/c0:1€.%;1::a.:2c€ 9? it amomzts {G

akuge of the gmeess of court. $3' quasézirag cf
these p:°'<2c&ed%1"1g$ Wouid eihenvise serve the

ends of ju$'{.i<:€. "

)5»

‘ 4

1%}

9. Haeping tbs. abmze pxéncipées iaid aigwzfi’-.T€§1€

pffififirfit case nezzds ta be axaminedk The 0n1§;’«~~a1§e.’g:aiii:§i’;,A

in the camplajxzt is that :19 permissioxa wa.S,.A’_’%33£aj:3€:d E}: ., V’

the. petitianers bafara sailing the :1?fia::;’£§€:TTp

Qther spare parts. ‘§’he S<}c.izéEjgf'$ bfifefiaws pi:3:;"{._"' ,

of the record anc} to whi<:h .attéfl:§.§§fi v.?a ;s drawn
mention that the BGE?.:}'€T1. :.:}gEfiS:._E}'J;ji which have been
em1me1*ated at.'.bj€e~1;:~;a:–v.hE\Ig3. ' The reievant

¥3ye–iaW is.3.Es{';} ~2%;§:1;c1::. 'reads 3;; j';::I"id<§f:";

f*"i'oTV 05¢.' (§'1"»._f£~;-3}} iii-a¥::i'1i1::z€:13: or S€OI"'€S

:ji<:.~€ requirad by it."

Theraibre, ‘ ‘£5236 – T*Bc{:ard is empowared :0 $61} the

” 7£3V1§5i.s:*.}.1ii*7ia:3:*3€’,..& zvhééfiw ‘aw; HGT, :*equiz*r:::i fig it. If {ha

p$3:*t:jiis sioi: V f::}f.}~ the Gavemmenfi. was i’f?:C§13.3’_;?€d hafcye

S??;E’§%.§}g._’ .{11]!é””‘Waste matarial, them, Saie by the Board

w;%.?§11ou%;.” ssuch p<~:rm%.sSian wmiid be a defsct that sazxid

1:0:-A"have escapad the mefice of the S0cia'£ty's auditers,

" " 'igsfizo have submitted the audit I'€:pG1'€ caverizxg the period

chuixig wlfiéeh the machinery was 501$. In {ha rep-mi 0f
Ehfi a.z.1d;i'£o:*, which has been §,)i'(}CiL1C€é bafore the court

39%

':9

11

b{3}{“3W covering the peried fmm ézpril 2091 to March
263192, there 1133 been I10 Sufi}: ijrreguiaxity noticed by the

a_2_:<:iitor. Apart from this, awn in respect of the

that was Collected after sailing the waste _

repcrt sf Sudhakar, Assistant Director ;<;:i" ~:%§;dit:::ofAV (:'<;:i«"~~

omrafiive Sscieties, éated 14. T: 1:;-2(}€_.}4

Entire amaunt of the sake prcgaeds-vaf the 7 as,'

Wiifl as fhfi spam parts, "imam femvitteyili to the
Socistfs account "arid, t3£j§:réi'<§i'€;; there is 110
misappr0priati{:'13__m' 1v'i*6:1gi:'uI' of the amount.

in f.a.{:'t: —regfiort of the auditor Qf {ha

Sa»ciefiesV";a:,t;%%d. report also mentioning that,

é_ utgdégrv '3e5::1:i(}:1= 9f the Kaxnataka Cwoperative

' Si0c.iet.i¢;S~A ';"'~.;<.é"§i;, the Assistant Director has taken, {ha

fespbnsiiiiiitfif' of enquirifig inta the vary matter, it is

obxriouégfléat the present crizziinal procefiding in respessz

A C" 3i§7¥:"3«._6 Very Saiflfi subject matter is nothing but 3 paraflaé

' _.. A fjimceeding.

18. £1′; {ha Eight. $3″ the abeva filaifiliéii farming part of

thrs: record? the Iaarrrzefi trial jtidga, therefam, Ceuid mat

t,//”

‘J

12

have erderezd issue sf summans merely ‘m:€:a1::3e”—-.§he

:;haJ:~ge:-sheei was submitted and, in my _.x.ri¢2xf:,” “i;h1<:%g

garesent casa, iherefare, $011133 'svith§:1V__ éfi1;e' [A_f<:;;f €}*:e_

catagories of cases referrefi ta §:§,f§¢j.

case sf State of Haryana<'Efs;__. ,i'.'..Ci'v?,"'V'-fi.'V€'".':N1§{}:I'§L5§i .

1992 Supp (1) S.C.(',-. 335

"{8} Where tha' iziiaéxléffivéffiéd. £:.f§€gati0ns
made __ir:a ti1:§i~?: the same (19
:1etVc}isi§.1é§€ ‘ f:f:<:< V'i;;t§:I.ii:1§sSi;)ii (If my efience

1311:: 'fiaélie (Exit; :~3gt::§:is,<-3 agéiiiist the accused."

11. As”V-sash,”a0i?ti:1i1g:rgi§é:1 of the crirninal praceediags

§&*h§%_j’;Ii t}1er6″i*.:::.__ Va:1r<f:a':i3? an anquixgz Grdered by the C0-

» ;£x::_ieties Registrar which is pendirag befera it

E ._ hut an abuse af Ehe precem sf law.

Ti’u£e’§’e’$’£)r:e; V in the Eight. sf the abava reasaning and

2 ~ pTa:f*1:%{:fi..1a:’};3: havmg mgard to the varieus grounds urged

the ieamefi 291121533} for the getitiexzers, azsséiish

gmuntis are at’ sash a natura as to draw {hrs inferemcsa
that necessary ingedientg of the afiances aliaged in $115:

€E}T1aI’g€-S§}.E:€€ hazing :19: satisfied, E am of {ha vim? that

%

E3

333 criminal pracaediags against the ;>e£i_t13;m€:-:*3,
é:he§*efo::e, reqzxire H; be set. aside 10 Inset, the ends 9:’

justice and, as such, I pass the feflowing Ofdfifl

The peti%ti{)n is allowfid and the iznpu@f:’_é€1’M_

the trial ;€”31$’=pf<s¢€~:%:é;§§';g$'*:;i::

C.C.NG. 863/2084 are }*1er€3::)j,%'–.:;§t;a§}:f3'$i. V