High Court Karnataka High Court

State Of Karnataka By … vs Aswathanarayana S/O Mannoji Rao on 16 January, 2009

Karnataka High Court
State Of Karnataka By … vs Aswathanarayana S/O Mannoji Rao on 16 January, 2009
Author: A.S.Pachhapure


Ariiiiciiwi-i’i”éH COURT

..-.-n. uvun nnntifllflnn nsuri t-UUKI U? i’mKflATAI{A HIGH COURT OF KARNATAKA HIGH COURT OF KARN

3 flififiim

THE f”§Ql”I’fil..E ER.

CRLA P5 ?5é GP 2&3

BETWEEH

…..—-u—–=-na-c…-.-.—-ac-n——,..

1 srA’rEa=:<Am'rAxa A g
av suaamaswa mama W e M w
my Sn: We w3ww§%%

#1113:

»..«.m……»…..–

[min

.a.swAT%+ A§:iAR{#f:’fi.§éxi’ Sifififififiiafi’. am
A&3:3m;’;fi; %
%
F5fi§.&£E_§§.fT’Effi££§;E;E.E”f»§;&§_r§vfia§£a’

%

2 srgwaassma
S30 mfiimfi
,a,mme::.»*:’ %m¥VRm zmxmzz
méwhts G.rr?a.~%M~%2g§ mm; mm

:a§aL:,Es:s»¢ma¢4

A mmaam
(*By5«:?~: fi:fi?%€3¥€%?fixTIL:

{:2-1% cmfazrw. mrm IS fiiffi fi{Sg3?fiEj} 5: :23: c2..ac am’
% %s*r.fl?E mama: paasaamm ma: ‘ma s:r£rE emwaa
: f’§.’H;’$i’—..T}*§f{S I-aszrmg QSELIEE” gag? as paaasaas “m %

?%hEm&% §a ms fig %
%k§L%%%««3u.12.2oa2 @5353 aw’ ‘E’!-‘3 mm me; me, Am $3,;
T j-.fié..fi€i&£.&RE am :24 CP&…£.¥i.fQa 2:399,

X “.RES§’0l’%iDEF¥F-fififfififififi ma mg GF§=E¥<£€E W35. 324,. 342
% % " ms 355 as 19:: Ti'§E?£8""f' aatmrass mfig Efifii? Rag? at

TEE MUWMEHE ST.

fi.§fifi£%*§fig%.$3§.§§§E ‘ A

£’1’§.i&..§?$s%fi

nu}

ma Juasrssmr ma mam DF mwwmiaéa am
seramasa am iaxw pgsaw 3*: ‘ms ’em mm… c.w~s.,
aacmnmom IN c.c.m. 16546,!§4, mmmrsas ‘ms
assmnnsms-Accmsa ma me mswcm ugs. 324, 342
Am 355 CF 19¢.

This A9:-tad coming am far hearm flats dwg-2;

passed me falfimuirzgz

:ufiFfi=E%?*3m~%% %.

Tha app-atmt has «.z:§’:ai§1e?ig_§ tha
rampendmts far chwgg 342 md 324
read with 34 ma mm by me
Additional Earwgam.

$392.; the wctsmufisn vmim

mfelded Mfig%u-m m i

I_7E”‘§§§%$jVi§a..,refmng as fine puma as per M ‘

_ éi~i’T~’:~’_’=in’:;’v_v.t’~;:::-i,’t:i**:V$fe nurpsge Q? aarwmimce.

AA rawpmnczlazm hfléfi wag azzcusad imam the

4 me! it is an G1.02.i994 fig PW»-»1, szmmm 8% a

késiééawt ef fiwfifi Emstm, Bafifiwfi

fifie

is me fitfiarnmrya Pim Mica smm. 3-32 mm

JJUKT OF KARNATAKA HIGH COUR’;f_0E_:KARNATAKA H165 COURT OF KARNA’¥’AKA HIGH COURT OF KAIINATAICA HIGH COURT OF !(ARNA’!’AiCA_ HIGH COURT

b/\

~”‘-“‘- W -v”””‘nm- nu-in kVURAbIA \I{‘;nnnNA1n£\A rm.-n1 uuuxl OF ICARNATAKA HIGH COURT OF KARNATAKA I-KGH COURT or 1(AgxA;m|(A H|¢;g.g cumu-

? €%’%%%

restang fimfim his wife am 0&3 {sanity rmbars. He had
a shep afitm imgrfi fitorm ma he uses ca-syigg an the
hminm mé an smmew, in awe rmmirug as .a:3aI..:EC§;.»..’-3&3

am” he named ‘me sharp ma ahmfia Eater én _

amut M15 pm”. PW-2 ca-w ta Eés shQ__§:V…i:.§f.

cigwatte and am dasm €15 ‘. 4’ .9 ” V

P’w-2 Sri. Ram Kama” ta .

simaad new the of as
nrcaméng, we mar-qrde
am a gym a? afa§1g,:§j$ ma pa-mm
sized flue Kama Kumm
dams: ma once ma thaw’: filé

afts pLish’:r’*z§ t Exam :4}

“In. The; was man Ea

Srfrana mym r~sam k; %§~a%;5ia

‘”‘~.i_1e 锑sfiv——–*.é*«’;«fe amusazi auwumasi mm m as

-‘ am ham Kuma wad fiwfr fiséer and

m{s§:r1%:§v &nam ammm wm-s mus, as: m

gxasfic giguzeém and am mm mam, ‘§”he3;’ we sag.-2: mm the

‘ in beawaw if3.3B§..s*r§. tn 2.33 am. am subjected

2 am xr§@Ee:*:s;e..’1£ $3 may

% 7mm: mm was-1 ants! man: in M mtavrificshasat at am: am

uuuau ur nnlmznunlut rilurl 1.uu|<"§ u:j ISAIINIRAIKA 3-mm UUUKI OF IEARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT

3 cmmmaws

mm. wring me ma, we praswidasn Wgnw M~1 tn FW4
and in euédsma flu 9:32 maiaed ma decummts Exhihéfi — 9'1 tea

P5 mt! $30-1 11:3 MG-3.

4. The Leafned fififianfi City
desad me evfidmce 9? the arawuflan *asfi’1e K V’

was 319%: pmducesi by fig

vim gaabad «mad fiweafia “fig:

md 2 was rmarcim_’L!’%é£3fi_A_Se:«§:i’fiiA.;3$=’§””a§’ mg-.4 czzaé. ‘They
have {dam fire éfiflififi af fear! my
Mace but IE? §P43’a#-«E firm “Era!
cam-2 get mwaascaénn ma
‘ “”§§ fifia’1cm saw mas,

arm’ as’ crarrssfimzn me

mpangm wpr zsachea ‘.iff1ae ;:.’:a°3ur% :3: am fimnfi my ma: ma

:u¢;; ie;«.amga§ak§ gm cam. Bio. 211 {am am me

ha hmfi 31:3 315 {fined S¢amEsn Judge

‘v sefifing awe the mrwicfim mad gmtafi
._ A “c::*a::ig’ acgim sf fin sfiwgfifi Aggriww by the
_ um sfiate hm prefmazf this mm.

é $.”l’1%.i1.”a’$3U.”.33

5. E Ewe hwd M iewaw far am wpveifimi
md aim ma iwrm Qczvmammé Adxawfie ms’ the

rapcxrzdarrm.

me rmngzt 3-sat Mae fur mar deg-assan Es: T

me gudgemmt ma tha nrdaa

gassed by fin Méfianfi my mi

Bmgaese mam we am.m<:£-' fifiaTV §§a1cs»%~% jg T
secuton 342, $4,. 3&2, 355 ms W34 afmgnm

Cnde ls ifilsagfi and pers:a~se?' _

a. TM Ema-fad' : V. finpalma

m.fiaa'r£%l:e& 3% fiiifie V. W§,r.1 and FW2

me ma ga
that es.«mm gs' ma have %w'a
a::c;@m£;;?.:§.r Tim am ganvfimfimn at' the

M am wmsm me P%§!~%, the

Wit'-1 aid PW-2 316

Vivnjury c&'¥fifi{:§&1:'Bmih§£ ?-4 ma fix-a5 cawmwfifi the "'s¥fi"'§EfiEE

PW-2. its §'% ti

_h"§e* sf five rfipnndakm by tfie Earned fiaddifimnd €Eti;r

T. V ' '- _ Sawslam is fiagfi. DL

COURT OF KARNATAKA I-HGR KARNATAXA i-lIGi-I COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIGH COURT OF KARNATAKA HIGH COURT'

V-aahluflii wr m-mmvnumna-\ ruum i..%..M.éi:iM..Av.«.«$;'E'"' KAKNAIAKA HIGH COURT OF KARNATRKA HIGH COURT Oi' KARNATAKA HIGH CQURT OF KARNAYAWR filéflfiflf

Z' ('1rlA.75fl'Nfl

7'. 'me learned Advocate for the
that the incident in qumion took piece in .
10.30 pm to 2.30 am. and that

knowing the accused

identification parade were heid me me
Police took mm: and stated
about the historyof and at the
time of fili\g accused No.1
though the identihy of
accuse&__ bk;.iA.,V'L?'io*j:- as some unknown

A hetei:teh§i.:thecefere me seamed Acmionas Gty
cm has taken into consideration an these

has passed the order of acquittal. He

the State has not made out any groenm to

' 5L.%t*eh?enttrieinterfes'et1ce.

8. Ihave scrutinized the, evidence lead by the

by ” prosecution and aise the documents produced during me

course of mat. It is unfortunate that though this incident took

place on 31.01.1994 after the complefion of the investigation

IIIIFII Vlinria-3′: Vfll cnrxuunwruurnnu-u nuuwpun ww

8 C:’l..A.’:’5e

thoughthechargesheetcame tebefiieci inthesame year
and the Invemigating Officer cited as CW 1 m 13 as
witrmsesfor the prosecution includng me attestfnghf ”
for the mahazar, the recovery of the
reveals that though accused appeared wrrfm
on 12.12.1994 the matber was
charge an along an 13.02.1993,
years time to frame It is
theceafizer the %%%% obtaining
summons to the on 06.01.1999,
PW-1 examined and thereafter ‘mas
..!;§on;Bei¥ati|e warrant to cw-1 to cw-10 and
% to cw-13 and posted the maeer on
% % 1s.ds.1999;dc3nk%d:e said day, the accused were present me
reissued. There is nothing in the order-«sheet as
u happened ta the warrants issued earfier but the ma;
issued Nen–BaiIab}e Warrants and Bailabfie Warrants ta
% cw-12 to cw-13 Mm a specific mention that the Bailable
warrant and Non-Bailabte Warrant is issued as a test chance.

On 03.06.1999, witnassa were not present the warrant were

v/\

= Iuuulu Ur ARKNASAAA filial’! LUUifl..-£);:I” KRKNAIAIUK HIGH CUURY ii.’.W’* §’%’%§?i£’aiAYb”|K.R FHGH COURT OF KAKNATAKA HIGH COURT Of’ KARNAIAKA HIGH l.’UUKl

§ Cx’k&.’a’$sQ%

me ififiéfi Additififild

mt acacutm In five

City Men-apalizan Magistrate Statirg mat sufifimt __nity

is given tr: the prssmfim cfczsad the asédaazfi
proaw..:§m. It is fit mam:-sg be mine that
Court tam}: fuur 34% ms frame ém K V’
chased me eaidaxte cf me $%§ac:..s§:$’.’.;-:i1__ V’
they are rnany cm maxim Ewe ” L’

‘ma: cam ta sacm me ir.~.*i’trtw5m §.jefr§Ee.fi1e is
nothing In he orda’ as the
wawmm iss1md~vb3{§tf’:e eacacutw oar

mt if not –. sum-:’m$ was next

gmmwas 52 as Q*:.P.C. dea ma me

gumsmma aver: Sam”: 59 am wttln me

m wdi m the registxad past. In

gas m summms Wm net waved to fine

_ ‘g 3’53 wart fm fiscrefim if} Ema Baiwe
31:! Non«~MEabée wavam In case me mwmw we
wcecuwd can same grcunds, me as Court Em am

mtfmrity tn éssue pmcianafim as ps~a\:i@ unda’ Q of

Dd’

vs: wan-ururnu was l\I’\lIIIr1tr1lIl”I uuwnl wwwlwfi veawt uwmnswnamnm €’Ii\3’Il \u\I|’lUfll

C.R.P.C. Sc s«-:%we:’ses.ra* rm 8&3 ix :r:arr§1’w:w in a cae,.._§_t is

the air; 9? five ifirm Judge Ea: 53% um $1 ma

prwided fur szmuring vaeimmw ma mdzatmtad

lmncrtawt Mfimsw. It is

the case as’? ths prcsmfim, if the Q’ fi$$E§§Qfi »i.§s_–v_ i.’35E:a!:

Wwxe fine Mama Mm b’:e”‘é§’urt. if 11$ ‘V

that wiflwaut new we m§m-ba:ab1e
warrant mad saitapse me Learned
Magstralce This mule!
wt to &mag3-mtg éd in chasing
the mfortmata that the

card-er daéinqg’ me’ arm mt chala-zged

mat the AA

nnuqvuu vvruuun 7:

and the $5 fie: fig ta: raga: %m we. ‘fine

fnur was um Ea Eyazim fie dame

v€!£3$l飒E– six mm mm”: efiner impartmt

Illl Ir’ -run

mm j,set :9 ha amraérm muaig: ma inv«mlJ’gatirg

‘fifiné? when refistareé fiwctirne, afiaer mam to

Hrwzm, 562$ 31’ 3% vaewarzs atc. It is figfiwa

k A ta note 8-sat sad-amt 94 as smbzt 9»: and ezxhfbit

P1 ma P2 We mama and itwa mmw m bring fiwe

-u-an-Ian’: 1′: u wnaam swmm-u a nun ll

contracfiasns and amimfsrz ta fiuae rmae cf the irwmgafing

nun: uwunl -vi Iw1u\Iwr1Ir1Iu” as-us: yaw-us vs -u–un-wry-1″:-u -u-us: “‘h2¢”.$:>'<-.1»-ttiavi H.-..u.,-..,–.",–. …',.. _'.',".

ha'-JVKJKK i '9u&?¥"' é£'§,«Z"'v<;'-.E<

I

"<££"*&fi&"'\i\P§ TKKVWFI W-r'hJ'KlH\I !\«l"I!'tI'l'\Irl"|l'\l'l II

E2'. firfififffiiiiffi

n-mm in the eeidwae a!' ma pmsecufiari m :ame$ct…_a'ed

mam-e ma ma: me awe mg mnuécéan Es Eimfi. %

I da mt ma my amaazxy, pmasity in fim Ly
The sate hm rm: made suit '
intafswamea. It is just 3% ga'egg'_§=:1s

the leaned mm, ma Wgfiflvemudw A

made' me mater -~ v1%«%a§ a-gag me
pmme af me wimm. g: am efiratm
tn sevcwe to: claim the
e-«Edema. mm? mm nae ta

tie £233? is"; gm vmfrrzumsfiawcw, I mid

that 'd1e mi w wmaat

fiw fiairtt in gwaém aw

I; aw faamng ma:

A 55 ésmiswfi, fig saw.

Sd/–

Judge