Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 9]

Karnataka High Court

Agricultural Produce Market Committee vs V.K. Patil on 10 April, 2019

Author: John Michael Cunha

Bench: John Michael Cunha

                        -1-



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 10TH DAY OF APRIL, 2019

                      BEFORE

  THE HON'BLE MR.JUSTICE JOHN MICHAEL CUNHA
        CRIMINAL PETITION NO.7031 OF 2013

BETWEEN:

AGRICULTURAL PRODUCE
MARKET COMMITTEE
B.H.ROAD
SHIMOGA - 577201
REPRESENTED BY ITS
SECRETARY
SRI. M.A.NAGARAJ
S/O. ANNEGOWDA
AGED ABOUT 43 YEARS
APMC YARD, B.H.ROAD
SHIMOGA - 577201                      ...PETITIONER

(BY SRI T. SWAROOP, ADVOCATE))


AND:

V.K.PATIL
S/O. VALJI KEEMJI
AGED ABOUT 47 YEARS
PROPRIETOR OF
SRI SHANKAR VIJAYA SAW MILLS
SAGAR ROAD
SHIMOGA - 577 201                    ... RESPONDENT


(BY SRI NATARAJ C.D., ADVOCATE FOR
    SRI PRUTHVI WODEYAR)
                             -2-



     THIS CRIMINAL PETITION IS FILED UNDER SECTION
482 OF CR.P.C., PRAYING TO A) SET ASIDE THE IMPUGNED
ORDER OF DISMISSAL OF THE COMPLAINT AND ACQUIT
THE   ACCUSED      IN   C.C.NO.3886/2009   FOR  NON-
PROSECUTION OF THE COMPLAINT PASSED BY THE
HON'BLE III ADDITIONAL CIVIL JUDGE & JMFC, SHIMOGA IN
THEIR VIDE ORDER DATED:30.04.2011 PASSED IN
C.C.NO.3886/2009 AND SET ASIDE THE ORDER OF
REJECTION OF CRIMINAL REVISION PETITION NO.124/2011
BY THE HON'BLE DISTRICT AND SESSIONS COURT AND
FAST TRACK COURT-II, SHIMOGA, IN THEIR VIDE ORDER
DATED:13-03-2013 AND ETC.,

    THIS   CRIMINAL    PETITION COMING    ON  FOR
ADMISSION THIS DAY, THE COURT MADE THE FOLLOWING:


                          ORDER

Learned counsel for the respondent prays for time. No grounds made out for adjournment. Hence, the said prayer is rejected.

2. Perused the petition.

3. Petitioner is aggrieved by the order dated 30.04.2011, whereby, the learned Magistrate has dismissed the complaint filed by the petitioner herein for non-prosecution.

-3-

4. Briefly stated the facts of the case are that the herein in his capacity as the Secretary to the APMC Yard, Shimogga, filed a complaint under Section 200 of Cr.P.C. read with Sections 8, 65, 66, 81, 114, 116, 117 and 117A of the Karnataka Agricultural Produce Marketing (Regulation) Act, 1966. On recording the plea of the accused, the matter was set down for evidence of the complainant on 30.04.2011. The complainant did not appear before the Trial Court on the said date and his advocate moved an application under Section 309 of Cr.P.C. The said application was rejected and consequently, the complaint came to be dismissed for non-prosecution.

5. The learned counsel for the petitioner submits that on the previous date of hearing, the complainant was present and for want of time, he was bounded over. But on 30.04.2011, on the ground of marriage of his daughter, -4- the complainant could not present before the Court. Under the said circumstances, the learned Magistrate ought to have given an opportunity to the petitioner to substantiate his case, as the complaint was filed for non- payment of market fee by the accused/respondent herein amounting to more than Rs.3,88,047.65/-.

6. On perusal of the order sheet, it is noticed that on 06.01.2011, the complainant was present. However, for want of time, he was not examined and he was bounded over and the matter was adjourned to 18.02.2011. On 18.02.2011, the Presiding Officer was on leave and the matter was adjourned to 30.04.2011. On 30.4.2011, an application was filed on behalf of the complainant seeking exemption. However, the learned Magistrate rejected the said application on the ground that complainant has failed to adduce evidence for more than two years after filing of the complaint. Even the Revisional Court has dismissed the revision on the same ground. -5-

7. In my view, the earlier absence of the complainant should not have weighed with the trial court for considering the cause shown by the complainant for his absence on the date on which he was required to be present before the court. The order sheet reveals that on 06.01.2011, the complainant was ready to go on with the case and for paucity of time, the matter was adjourned and he was bounded over at the instance of the Court. In the said circumstances, it cannot be said that the complainant was not interested in prosecuting the petition or that he adopted dilatory tactics as held by the Courts below. Insofar his absence on the date of his examination, sufficient reason was given by the petitioner and both the Courts have failed to consider the reasons assigned in the application. Taking into consideration all above facts and circumstances, in my view and in the larger interest, another opportunity is required to be afforded to the complainant to substantiate his case.

-6-

8. For the aforesaid reasons, petition is allowed and the impugned order passed by the Learned Magistrate in C.C.No.3886/2009 dated:30.04.2011 and the order passed by the Revisional Court in Crl.R.P.No.124/2011 dated: 13.03.2013 are hereby set aside. Application filed by the complainant under Section 309 of Cr.P.C. is allowed on payment of cost of Rs.1,000/-. The cost will be deposited with the trial Court within 15 days from the date of this order. Thereafter, the trial Court shall proceed with the matter in accordance with law.

Both the parties shall appear before the trial Court on 26.04.2019 without further notice.

If the cost is not deposited within 15 days from today, this order shall become in-operative.

Sd/-

JUDGE HJ