: “{.§3’_S%’;i.I;«– $1 5 fiasmarxiaz, my’. )
;.,.x
34 THE s-52:3:-s cwm” OF KARNATAKA AT BANGAL€3.§§’Ep. “‘.,’
same THIS THE 12?” am’ 0? JUME, 2j:$v33 ‘J”- i’j–«
BEFGEEwm_u T % A
*2″:-is %~iG?:i’Bi..E E~§R.3iiSTI§E:§’1«3A’€*§A*é) X’
czaxssazexm
BET’2’v’§Ei\é:
:: viivizsstrmuaa FZ§ia5ii**§”t;§ Ev§~éf:*é’i2§§é:*s&s (REES)
§e’§fi-KAYHAGALLE, LIEJA-!’~!;!’~!A”:?AR s:.:1;_z;;mi»3,
i-§U§i.£, 5′; HS ?Ar’~1″‘E’i”‘\i’E§§r’; §~ii7R.Eg$§_-f:”«5f=is., ._
$55: ‘:13K_A§;§:g1’ ‘.RE’x;_:_’.:i3ai”:.§E€fiL.P;;’~ V. ‘
MMMM .,.Ap?g:,,LANT
::§*:’ s;v3V’2*i §Sz5¥xr’IT?§;’5;.”§3. ADV’)
Am : % M X
« _ %¢E:..:fLAt3;3reeA T9;-‘>€.,’:»t;,
% w%wve<§~r%%a_?*:3L, ?v§A§QR,.
S R55: _i.¥.’.3fH–i’.iE»L1¥;,
. . .RES:””ON9EF\iT
V -=CRL.;’-‘A. FILED i,};”S, 3’38 CR.P.C¢ BY THE AD%iflC.4’-WEE
‘ F€.?R “E”!-SE APPELLAN? PR,A’f’I¥’§G THAT THIS HQf%i’B£.E €.T§LiR’¥’
? -.i’=é.«57s”I’ Bfi FLEASED T0 SET ASEEE THE EEEQGEMENT ST.
Z§.2.2fiG2 PASSEQ 8*?’ “YR? II ADE.” C,J.(.1R..BN.) Afiifi
‘ ” JMFC, Iii {.3-QU§?;’¥’, HLIBLE IN CC 5*-§0.’?81/92 ACQUITFIPQG
THE RES?GNBEf’.§T/’ACCUSEQ FGR THE Q?-‘FE¥*iCE WS, 133
cs? 5:: ACT.
0};.Q4/
“ms agpeai ccmifng cm far hearing this flay;
daiévered the foitewing:
‘This is an appeai *a§ainst:t_ha j£4.§«i”§:§ é§’2T£’e&i’si_fi3-E;S:5Z?«v &ia;*§ iégi
Tfiai court in QC. i’=§o.,?r’f::1;’§2 é6;%1§’§”&by, tii2e;”rA§§é}’§¢ f;;:d’Hé%:t has V
beer; acauétteé 3?’ the ‘:.:§*sfiarfi5é;~ %ji5{‘r#.§4i:_§1§-..:;ffenfivé” fiunishabie
unfier ihé prmfisicn sf Sé;ii’¢$13.g$*–. §f’__’_t§2e Negatiahie
Trigéa ffi _§t;i’§%2 sVic:§§=.,;s, . . ‘
2. V The ::,::é§’€’}§é;>:ii;*a§TA”fa’ts are:
_{Tgrz3p§?§§::§r;i,.’.a fi’na r{cia§ §§¥?S’§§f§£iE@’£”I, gzresarzted aetitien
“‘§–fi¥fi’§€§’«§§§..,”fiéiiiiizfi .?£:§”‘éf the C::P.C. té seek prasecutican Gf
cffence pumshabie under Séfitiéh 133 of
t’r”{a fie juriséictiwai’ Magistrate tack cognizance
tha”s§iid affente and secured nresence crf the accuseé
“‘L:i}§;%’sc:’;_’.1jf”::~s¥st&d the amsecuticm.
3. Charge wag framed far ofience under Section
133 6f the NJ. Act is whith he pleaéed not ouifty
3..53¢/
fiecessitatina triai. flaring triai, carnpiainamt ex__a;rru%?2§.f d___fé’s:_:é
Sri.KIrӎshr;a Tukaram as its witness in5
evidehce five documents. The accuifiad:§é;:;ii3z’2ed ia.: Se:aziL:1″a’:ff{‘
evidernze in defence bat mat__up *a_ c£efenV<:é: ..§f«' dé*;':ii*.s-i "w
Eimpiiciter.
4. Considerirsc fhé;*exE;fié’fi}:€i§éV§dV:by the appeI¥ant~
ccmpiainant, the.j{earne;i”‘t%’ié2′;jfidfie.Vh€$§d..1.fh’ét the exacuticn
ané issuarzga’ “e::f__ 1f. ._aé§’;fi s éd am aassirsg csf
r::2¥1side;s°ati’t::;:T.V.A:ig:sr’ t’i”§é’V”~§héfiu’a–v§é2as issued far vaiuabia
cansiéefatiisij in View an’ the gnresumption
avaiiahie u hc*g5 rvvS&fii€:7r:_”1~i’E3,, N.I.A:t, However, the iearfieeé
%.vtAr%af_’jLj3;3fi§;é ?fI_€§C’i fha:….i.n«§rder ta iaresecute the accufieé, the
Lfc:§ff:¢§ai’::.§’::tV’«V.§f#a–§ requireé to grove that it haci issued
st§e:tii1’t6r3f “r’;*%:%Li:4£4*V:.évVas mquireé under ciause (b) of Sectian :38,
‘.V_’:”‘5.IA’c*:=*’; é~:}d as amcf regarding service if such statutcry
A V~ ‘ficA::t’T$Lci,aA was fiét tcarsvincine, mgnizanca crrruifi not 1:3 taken in
‘ x$i’g.<=;+v§ of the eméargs uimiar Secticm 142 cf the Act. Ir: the
'= fésuitarct pcsiticm, the iearnaé triai judge heid that as the
statutcry nctice as required 222163;' the Act was net i$sueci is
We
the accused éi' served iéiiéfi him, i.'Ii'€3S&CLiti§i3 si3ffei'erj.i"'fi%crr:
iagai infirmity and CGi'3Sa§i,i&3"!iiY acquitted the ac$i,2S:4§§i':,".~«'iI"~V'.
5, The iearned ccungei fur the ap_p:°e_i1i:§rzi.:'~ii§:iuiti«'
ceiiterid that the dacumerzt
the zmgiai acknewiedaemen: in §h.:w§f*V.cf sé.ixii'§'ie"éfi«:
statutary notice E$SLiéé by the é";=.ifié£iant ti1a.Vtfiié:.V-aciéiisiféd arm
that was sufficient fiffifif 'cf c0%i*i';fiVii'fai*iéi:;:*§»"'tsftiauéé (ii) sf sub-
Séétififi {1} :3? Settioii 23$ i:rf.i', t'_'..wa$ carntefidéé
that the ¥€$i'¥'!é§ii4?ifi;'}?i5 Jia_da;§_:%ia$«»Ai§é'iied….t§? éonsider that the
dacurné::1ts__;§?6é.i;:g§:;«.by…Vifi§e_ ayzigmiiarit, that is the cap}; sf
the ieaai iirmiczie anfl ';i:§i*e:_4é§i§r:6wieeiaement shew it was sent
ta thg' azzfiusiéci-.a§"t¥1e.'V'i<rz§wr: adéress. Ii"! this regard the
iéiniiiifieii reiiéiiiien the éecisiori cf the Samba'; High
ii:-'.,rfi'zi.i%f!"i.Vin:5§i2–:§;"V_a;é.$é7'af " ¥viAi.ANEAI RATHAPARKHE vs. GOVI?~.iD
2 L R. Ai9i«QTz?-;vi3'£.,iA!§§€iD Ai.i0THEa:' reraartéé in 2302 Cri.L.3. 1133
;ef:2£:e;q.€§ that Gfifié the aasmpiairiarit had aeiit notice to the
at the carrect aédress, tim Cmirt has ta accegt the
.fa$tui=r2 sf sarviate without insisting an pmcf. Thaugh
' susapcsrt i§ Sfiliéfit frem the saié decisimi, on ciesa reading,
the principies iaid § herein xiirtuaiiy are against the
.""
‘ 3
aweiiant harem. The principie iaid therein is thaiV—when
theta is no diapute abaut fiisyatch af the nsti;;Me:_” f§§;9%§:§aq?v%:V
registered west at the admittaé afiéress of
it wcmid be seirmis5ibie fer the Céurt”€é’fira_v.}j i’::§fv.””;:.”§§.¥’i””!’_’:§:ii’ff§A¥*i éi
deemed service keeping in mind “pf::3ri:§§_%:j_%’r;: :2f’$_ é<:t.is«n
the Genera? Ciausés Aét. §Vut._:'E'::%»théV' $a.i:3._§5_;;er;§'s:iv6ii"'iifieif,'"'
fiench cf the Bémbay vkiigh C;:':;z'z"E..'V%§"a–a'$"-mgarnéfi'-itéééf by the
fciiawina ebservaiian a%§d},T_'r&i"y'.i::§'§' fiecisien of the
Afiax mzsrt czs; th;i:s.. _g§i;f:A:tH. "f§f%:a: d.é:is§é;1';fifitiiitates that %:he
Eench cf i}ii'§V§:._:.<:~{:V;:':9ft flaiiiiéfiééi itseif in the
fé£i¢wér: gw§"rdVé:Vi-' .
Sriéhar £~’§.,A.’s case
féfsrreé iagfsi eafiier éacisicn £21 the matter cf
‘sta=:e’*cf« M’9;K:*’;’H:rasas§ reperteé an ::1<:«§5) 7'
f_ *S,2%3 h§s haid that presumptiean cf deeméci
"*–.%'se%"x';§£'¢ if:':"i ?{'§0i a matter cf caurse in aii casefi
a:1.é"§.&"e:23ed Séfviiifi E$ to be actapted in the
n T f'1av::',€"s esf each cam, The said decifiiarz nawffiere
V' ""~~s§:seai<;s abeaut the abfiéfifié c:-f areaumratisn of
"deemed servite ence the party is. abie tr:
efiiabiiséw that the fiéiifié has been §i3patc:héd
by resmtered peat with the cerreeit aééress sf
flag wager writtefi 6?’: it. It orfiy “ruies that
M
5. 2′-‘rem the said ebgervatién, it ii ciéar t%:va.ijj:’$ssé ha1t
it imsiie$ is that inétiaiéy buréen fies
csfimiainant tr”: ESi3b§¥§i”‘! tfiat th_e…..x}§tic€:””wa.£§’_jv.fi’e%;t. b§j ‘V
registered pofif. with the ccwrrect véi:.c:§d;€_’e:;s; ‘a1’:i%;’is;;’r.-‘sési;
menticned an the sever. Thefiiaa sf Ftfié ::::2r:1:§’§’la§V§.i<:jr::r:tV must
aisé be thai he £333 dang aii ttf2V_3_{§;'ss:ja_s+~V_§€:séi'b'€;eivénfjvvfiréquired
is have the rmtite servéfi…én_t§3§ desvite it, if it
was "ret;2rne<:i",4_t'%:§n t?1é"'.i.':3*:fie:~."sV2.vi*:*rf';::§}'jti'.~*.§.'tz: v§é?:v.v"é;.eerneé service
amid be drafwfl cEr;éi;'§%é s:iiéii':ie it shsuié bé heid
that nefififigfyégé.5:5:_§3§t%_;;fé V§}§a§V:§§§ :'é:;§ defauit cf the fiendee
and rza:'i£vv.At§':«e' a firizgégiticn i3 not avaiiabie
when the éu;ffr:";:%;a§Vfiafé'i.'.t§°:§%g*sseives came up with a case that
seir"xz.§s',:;e;Vifs~ grerficrsrajf S4F:i'§fi§& iike if? this case. in the
ififsiaat .:ass, :the_ aiea nut farwaré by the campiainarsi was
§i::tt;"*:ieé%i':;*§:fi._:~;T§1r*§xi<:e but neticte was dufy' fierveé on the
V ~V a:¢%.'§se§fi;*–V:AV. £i1'f't30f thereaf, they have praduced szmstai
°"A4'"V..,g::§<;:.§w!vé'éfiement wfiich was urzsmned. The pestai receipt
–‘s$$é”fiot waduceé, her was there any tartificate afitairsefi
T “Rem the {mast efiice that tfie cave? cantairzinc mtite was
served cm the accuaed. In the circzzmstances, the Triai
W
C} L!
Cami fiad rm Chéifié but ta cansifier the évidarzce $9 b;fQ_;2£;i3i
an retard The cempiainant C33’: have 21:: §rieva:3cé.«jt:»e :’*3 iJ3_&
it haei faiied ta arwfuce éirect arm? cf se§vi:e.._§§,: *
Certificate cf serviée <.'¥-*S "
ackfiawiaéaement §2"'sd:.:z:ed' ._fs'i:.§_wed'v- it V fg«si'é,$A '; §'§*:vS§fi":f"!éé, = L'
Héfifié, the ieamed Triaé 3ué§;¢…i*i]a'ti_ rightiy' $1955 tfiat there
was rm tame? sf persenéi-:é'e1rvi«:§V§«.3$iévé:'s..»fiu.::ter:de:i, In the
cirtumstantes, the__dec§si'ér*:§f':ré¥'ie§.tiafi'.t§'§é7§éa:'r:eé CGUf"sSE§
are fifit af_afiy4_ aééfiistvajfigé._as.;iiicxéeiéciséargs are on 3
aifierentsstoi f'a'c'§5«.., :
7. %;?i%1et:VV”tf:.§é’.’y:é:»§§§ié§nar:t tifmtéfsdfi that the Cam”:
.«v..’mms.t.§:A:.a§:c’e§2t it%;”i;:§e§____;:;i’ service, the burder: being ugaen it
aisf:fi:i~»a;s i.;:’t%1’a absence cf it 219 ceqnéizafnte cczuié be taken by
f:;ui°:s.§”_§’zs’:=ié§i5di§i:i:-;:»z*;’.a’Vi’é:e:.;:°t3 far cffenie under fiectiém 138 ef the
“fie Triai Ccurt haé §’ifi?’!ti’Y heid that the
g§)f;3’sa;;:;’Ei’ér: suffered frem bask: iegai infirmity and
icjfiééfiaarxtiv acauittad the accused’ As the fiéffiifiifiifiéfii 1′
T éfipeiiafit have themseiveg fauitecé in piacirzg the éféflf that
U was withirz théir reach and they are Cfifitéfif witfi ésaumergi
\
‘-.0
§){.’r-“5, as fauit cauifi be feuné with the faa$e:’2i§z*§’:’*:§fj,ifs.e
iéamed Yriai 322633 ihat the apseéiafii them$ei%£és ”
taker: any stepg ta arrive this aspect; fiiéé ‘_v%:’§*.~’I.réé?sc.”§’.z%:«. ti: V’
interfere with the irnfaugneé jué§;:é:.’:%aé}§_i””T¥an’1c3?~.
Canfirmefi.
sac* 54’§. “. €}”x ~ ” *.Wf