High Court Karnataka High Court

Vinay @ Ashoka S/O J Nagarajappa vs The State Of Karnataka By The … on 4 August, 2008

Karnataka High Court
Vinay @ Ashoka S/O J Nagarajappa vs The State Of Karnataka By The … on 4 August, 2008
Author: N.Ananda
IN 'I'I-'IE MG}-I COURT OF KA%ATAKA AT BANGALORE

mmas ms um 41% mar op AUGIJST 20:13 

BEFORE M  
Tm. I-IGIFBLE 1Im.JUs'r1<:E    ff 

 

1.

Vh.ay@ Aahnlm
SIM-Nasatvsdappa
Aged ah::ut33 years _
R}a.Matadabee:li ; ‘

2. J.Naga_1fajappat 5.; _,
3/o.«Jad¢31°ua;lrap1§§;”‘ _ _
Agadvahqut . .

Rf _ __

, W}
abmgt years
Rig-.Matadabeedi
Tewn

…..W[a. any

.n..~…., …uum ur M-mNA:AM\ I-HG!-1 OF KARNATAKA H16?! COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C£

Aged about 32 yuan
Rf o.No.2I79,’B
II Cmas, Byraweahwara road

nun Luuxl or KARNATAKA HIGH OF KARNATAKA H16!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH Cl

K.R.MahaIla
Mysore.

5. mm}r
Sfmshivaawamy
Aged abcut 40 were
I§'{o..No.217’9[B
Hfitms, Bjmmea-liwuararuad A
K.R..Mcshal]a ” ‘
Mysore.

6. Bmi.’1’hanuja
W! mr.Vijaya1mmar
Aged about 28 ymrav
R]o,Na.113′?IEfA ”

m *5′ Main, 11 Stage

3:’ ”

fiE¢*53:”fib°’i’3’=’5%5 . V
R]o,..H,a.113′?fEf.fi ”

m£;3* Main, 11 A

g 0+0. ..,Pbt1tionera
(By

V ” offlalagur
‘ Staflrm
“‘Mnnd3:a. %*Z1;11’ct. …Reapanient

(By 31% H.Han1:.wt:hamyW, I-KEG?)

‘\’v gag, A

…… . uwwnl vr nunwnannn rllurl OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

Thh CrLR.P filed u)’s.39?’ rlw. 401 Cr.P.C.
ptaying. has set aside the ovdar dated 10.4.2006 pegged

the SJ [Fast Tmct Cour-t–l]),

S.C.I’¥a.142f QDCK3.

‘% pcstition minim on for hearing tllifi:

Court the £’o1lnw1ng,

The petitioner: are as £5 7
in S.f3nNo.14-21200.3. ..mdge”§-amad
charges against puflkhflbb
undnr ;,vav. and am far
afimcaa 6 of the Dow:-y

2, -imblic Prosecutor filed an
vadditizmal charge for an ofietrloe

Sac.3£32 rm. sac.34 me. The lwrned

the app1ica¥:ia11a.nd pushed the
can 4″f;».:=1f:-l’*;. addfional charges for afimeas

: under ‘Svec.302 rxw. Sec:.3-4 me. ‘x’1n-awn,
was before this Court in
.].VCr1.R,.P’.Nc.1E32I201%. This Court by order damd

N. 9’/’Ag x ”

27.01.2905 disposed of the matter and remanded

mm1:a*rto’£:-‘ialacaurtwithfaIlaw@di:-ecrtiam:

‘There is no discussion

mastmiais indicating than nfieme O’ %

u;’a.3m tfi’IFC. The power of

of C:r-.P.{: tn aim am to
dependent on the mabwriaalg %
diackne the ofieme.

mad akang with swa¢;,223O’e-f%O%i:£;F.(c.
powar of adding a éi”:§a;gé. on the
mabcriah which me

emu doc-91″ mam-ma

me. cam to the

an tafimzice

34- oi’ IPC. was to ba

was remanded an 10.4.2006,

Judge passed impumed order

.”P’PI3asfi1edapplic&&cntofi:a1ncaI1:e.rnate

p{u{a.302 of IPC. as charge has been

IIGH COURT OF ICARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

framed by this Court far the afihme pin/s.49&A]

and 3041B) ca-fIPC (mt legible) 3, 4 & 6 of D.P.A=m:
only.

1% Court pasted ordxer on this

5.12.2005 znzuting that a1tm’na’bs .
ofianw punhhahle undm Sec.302 of
rmmaa. But the I-I1:m’b1e
dam: 211.2306 in ¢r.Reviaic>:};.P.§Sd’.’i0fi{§6′.Vi:§£: ~« A
wt amide: the samse. amfixagthgt,

exaemim the records and imam mm
conclusion am it mm for
omm puniahabxe mam: it can
fi’a.rwe it. the
n of
oavnwm’ t cauplaaidx
hflcme m “ZN …. are
avafisle to far efiemae
punumbze um§;- ” %
‘re of ‘ :1 stands
am at the; am there arc
fiamn akmnabe charge

. j9;u;s.3a2%a: gamma.

bymeahmm: afiactthe

‘ ” _ ”

of a11m’% chargep[uIa.30′.2
arm %

nun LUUKI Ur IEAKNAIAKA I-EJGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HKSH COURY OF KARNATAKA HIGH C(

T #113136 11,’ 3.392 of R313 as altnrrzatc

, T0′

HGH COURT OF KARNATAKA H16!-I OF KARNATAKA HIGH COURT OF KARNATAKA WGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-I Ci

4.. The application filed by tlzw learnad Public

Prasamztoxr, framing gr adciitional chaxge 591- an
purfiahablc under See.302 nae was baaeagal

0 I I mm and the V
cw-29 – I)r.H.lI.Sheka.t and cw-Sta
17.4.2005. The team session; O

impumd ordnr has not It
‘m needles in mm gavO H by
the S-ew.22’7’ and.»:2:28 Scsaiom
Judge in ho;;n};1l record. 1: is
only an if Sessions Judd:
is of nyinsau an presuming that

3

V’ on hand, accused No.1 in the
: Accused N932 and 3 am the
F No.1. They are raidenm of Hnlagur.
. 210.4 in the younger aismr af accused 130.1 and
V’ Nn.5 is the husband afaacnaad Na$.4–. They are
“Frmidcsm af K..R.Moha11a,. Myacra. Accused no.5 in

r\2.&~c»/-»e1»-‘

-{I61-I COURT OF KLARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH CI

Inarnerl Seasirms Judge. the impu@a1 ordet oanmt be

sustained.

2:. In the mun, the crinxinal maion %
aeoapted. Th: impugned order is get*’aaid-eg K V’
Sassirznn Judge shall frame

pmvniom at’ See.-3.227 and
Cr1.P.Ho.I09!2006. ‘_;_JI1dge shall
Ora: each of the
amused charm ayirxat
mm, of being heard 1::

mm and learned Coimwl fior

V ci’n~ec’tad to amt! hack the reeurda
ordvar.

561/ -L
Iudge.