High Court Karnataka High Court

Riaz vs State Of Karnataka on 31 May, 2011

Karnataka High Court
Riaz vs State Of Karnataka on 31 May, 2011
Author: K.N.Keshavanarayana
1

IN THE HIGH COURT 0}?' KARNATAKA AT eg;:<I(;;z:L;-C§§{i::_. '  %

DATED THIS THE: 315'? DAY OF .1' 13) 4

BEFORE; ' ' ' _ V
THE HONBLE MRJUSTICE 
CRIMINAL PE:r1T1:3N.._No. 2:38': QF  ' %
emweew;  V' " V' ' 1
 S/0 Hakim Sabl 
Aged about 22 years,.  ' T   _
Residing at No.91? 4mWCI"QSS,. 1 

Ramrahimnag_ar,__  _  - 
Mandya Dis§i'ricf;;,.e-'    " _   Petitioner

[By Sri . B   ..i*0f"vSIVi  M . Parthasarathy
and Sr)' .Ad\"re-.e;aH1E_eé}

AND 

State of Ke:.fnata1;aA,"«._b' 
Re1_:§resented"by V

 Mé;&:dmfPo11ce,""'- -------- 
, Malxdya District.  Respondent

A   Sr:4.:(EE,:\zi.:.S§iniVasa Reddyg HCGP}

'1"hiSA«:'*'Cirimina} Petition is ffied under Section 439
CR.9.C';_ praying to enlarge the petitioner on bail in

---  ..Cer:me'~N0.4«73/2010 of Maddur Poiiee Station" Mandya
 forfhe offences punishable under Sections 302 and 201
 _<::f EPC,

'i'h:£s Criminai Fefitiem eemirsg fer erciers en Ehie

V H "€§8.}?§ the {?{)i3};"§ rizaée the feliezvirzg/__;

=5'
1
5
em

gig///,ee



9

ORDER

In this petition filed under

the petitioner who has been arteeigneti
in C.C.No.IO2’7/10 on the file éofhthe :s’1§;gg§iuht;g
registered for the offences”on’r3isheb’1e_
143, 12o(B), 302, 379.gnde2o L {PC has

sought for an order

2. T the brief is as under:

One ffsiliiyaiah resident of
and one Girish were
habitn’aIVV’ fivere involved in several theft

cases anct:f*they,i;1se’d to’ commit theft of valuables like

go1<:i'Va'n*(i'Vthey used to dispose of the stolen

=véi1uab§e"o'ftt.ieies through accused No.1 and others. The

said \7enk:;tesha was not visiting his house regularly

and 'i;Vs€:d to remain outside for months together and

sonie times he used to return home after several

Aioienths. As the said Venkateshe. did not return home

Vt Vofor near}}; 1%; yeafs prize to }5.8,2GIQ9 the said

Biliéyeiah iodgeé; :5: :'e;:«::§"te <aJith the EEG, Eviaddar ?eEiee

'x
5 's x, /u
a///,

3

Station reporting missing of his son \?enl;a’tesh_£L:M_

the basis of said report, the police registered ii;-,

Crime No.473/10 for rnissingflof

investigation. During investigation, it xvasi-‘eVealed’3 th;«1t’g

the said Venkatesha and used to

dispose of the stoleVr1..prope’1’tics;tlirougnléicciilsed No.1
and others. On petitioner and
others, it xxfas-Lrevealetlgxlvlfenkatesha and
Girish Wa:_nted__ of Vqnlslntity of gold which
they sought the assistance
of acenseclll accused No.1 along with
other eiocoseci “Vn2iltcl3:.et1:élJficonspiracy to eliminate said

Vengkatesho Girlsh and then to take away the gold

x¥zllitol1’\\e'{h?;};intended to dispose of and in pursuance of

‘ec¥nspiVf”rVaoy, when said Venkatesha and Girish

elp~prog:e’1eé:ilaceused No.1 with the gold intended to be

ncltsposecl of, accused No.1 with the help of other

l’ ae.c_t:secl tool: those two persons in 3 Marathi Van, killed

flooth ‘Jenkstcsha and Glrish by strangulating them?

t,hre:ai the dead bodies into the $§:nsh22 rivet’, took ezway

ihe geld which was in the poeseeeien

Venkateeha and distributed the

*:heI:1se1Ves. During invesiigaiie;1″e§ -the -eaeeg? if _wa::~f{‘aEee

reveaied ihai: this pefitiener «.

eonfeseien before his UneIe–.__E:’e:1feesiI1g’ the e’e1§%i:::issier:”

ef the offence. After eemgaletiiig t§f1e”vi.11Ve’§etigatior1,

charge sheet eame tcftzeelaidf j.

4. I have A Rae, Iearned
001111861 learned Counsel for
the Reddye learned
High Fieacier appearing for the
respendefit~V_’Stai-_e;A’-.15e:’;esed the records made available.

_5.v.$:i;E3.C.Seetharama Rae contended as under:

V’ stage, there is absolutely me evidence

te”~«.}:>ri:§’:a estabiieh the eempiieity ef the petitiener

Ahe2*eirzati1 the afleged murder of 2 perseee, therefore the

-,,Vpefi§§ieI:er fie eeiiiied te be enéargeci en eai}; that even

_§’1°eI31 file eemeate ef the reper: Zedgefi by the fame: ef

‘éenkaeeelaae saié Eferzkaieeha ueeé iie reezaie euieide fer

5

months together and in the absence of

corpus delicti it cannot be presumed _€:h;frt:–v..Vt}:Aose t3Wo__V

persons have been dene to de;:th,_Hé1sg§;«ueh;»._e;i:>;;o1fite1§*’

there are no materials to _attra1ctWf,he ooffcrrce L-§r1″<ier*a

Section 302 IPC; that ever: case'-of oroeechutiorr

is accepted at its faee. value'; eteSi'g11*e:d to this
petitioner is that 'A by deceased
Venkatesh the'~?,S_t,ote1T;«hifiroperties and in
turn Veceused No.2 who in
turn #a_.rre;rig§e'c3f:<.f:or_ stolen property as
such;th._ereVhie.–a,h'eoiu.te}y no evidence to indicate that
accuseo7._ in the alleged murder of

Venkateshe that even as per the allegations

the proeecution in the charge sheet, it was

aC:c1i:;e'd._V 'Noe,.,';i to 6 who strangulated the deceased

pe-r_sor_1e~ Keith towels and since, accused Nose to 6 have

AAa1rea:<£y«:'been enlarged on haii, the petitioner herein is

'e;1t§?:ied to be enlarged or: bail on the prirxcipie of parity.

5. Gr: the other harrsi. Srifirirrivase Reedy

eerrterzctect as errfier:

6

That the evidence on record f}2,e’ie

establishes that the two deceased pereehe.

seen in the Company of thie pet1ti:>.rie:~–.a1igi, “otVhe’r

accused and the extra judicial e0i1t’e_ssion’i:1Aaa:ie~ b3;i;his.,’

petitioner before his Une1e”‘–1:ifima the

complicity of this V spetitiorieri.n_:iri°’»ithe eijvmrriission of
murder 01’ two deeeéaéecii “f’».: that though the
COFPUS d€1iCfCi.1D1aiS evidence on
record prima he is _eetab1ish eommiesiori
of rn1ir<;1_er"'~:;i;"*tx1'is;{,g' petitioner along with
OiZh€15vVaC§?i1e€i€iVVpei*SQ1ié}'.._J§l"i€i'€fQI'€: having regard to the

materiaie iavaiiiahie' reeord, at this stage, there are

reaeor:ah1e.V gifeuhda te believe that the petitioner is

Otiehees aiieged and since the offences

the petitioner is punishable with death

01'"=lif€_§f}Ci.p§'iSOf1II1f3f1f he is not entitled for grant at hail:

xthatzhaving regard to the ease of the preeeeutieh that

-.,Vthen5petitieher and ether aeeused have aiready de$t.re}Ied

h .. impertant part ef the evicieriee by t.hrewirig the fieaei

heaies te the river whi::h has ieci the Ci€i§’§’,}”ii{?i’,i{}iE iii’ the

7

evidence, if this petitioner is enlarged en ~«tiie1fe:.._ieg_

every poesibility of this petitioner i€:1I”Ilpt’3l71}1″1»§;,.:3FOS€Cli{iQll”.. ”

evieienee and there is also likeliheedjjef

fleeing away from justice as thereis grim pi-espeet ef”i’iis’=

cenvietion, therefore the petitiener lei ~ne’te -entitlecl to be

enlarged on bail.

7. I have’–bestQWedfimy*ieerieue’lleensideratioris to
the submiseioiiell iifnacie by thejj-ietartielcl counsel on both

sides.

V8, “Not stage, the case of the

proseeutiori -rests A1ajlr1*…eireumstantial evidence. Of
ec:.’u§rfse__L’evjen aiiiieerding to the ease of the prosecution,

‘ ‘de1ieti___of the two alleged deceased persons have

H reeenzered, It is the specific ease ef the

presieeiitiheti that the two pereons were done to death

n€§e;}Q:l1’tVVNl 5% years prior to the report lodged by the father

Vlenkateehe arid the dead bodies were thmwzi iiiite

_..Simsha river wliere heavy water eiirrente were passing

33 2:. result ef which the twe deeti eediee have beet:

8
washed away and they have not been traced, Ae.e’e;ding

to the ease of the prosecution, the three eiIj_eni13.vstei’neeVs

which have been pitted against this petitioners it

(1) the two deceased personsv.;it}er’e

company of this petitioner and other acettseti “pe’;’s”ons’a

(2) the extra judicial confession» rnadehf’thisizgetitioner
before his Uncle (Ehviiireeovery of
certain silver and viifiéliitsuant to the
voluntary been made by
accused of Alia Baksh
at that this petitioner
had en’ confession before him and

thereby he’e_orife.sse’d of having eernmitted the murders

– ofvt..t{e:;”tv;oe’2tsons Véitith the assistance of other accused

:je:5Vsene.,:AhaIiC§-thereafter taking away the gold from the

the deceased and disposing of dead bodies

enct epgiropriating’ the proceeds among themselves. The

ezmiienee on record also prime faete indieaties that the

so ,,’.tva;e deeeeseo persons were East seen in the eoinpany ef

the aeeesed persons just, prior to the §L§i’§G§”?éfd date <3?

9

commission sf the 0fl’en<:e. Having regard to t,}ie*eia:.se.._'oi"

the prosecution at this stage, there \x!a.s'alre3;el§:l

attempt tn destroy the €Vid€1'lC€.rE'i€;IT1€'l};'-'Z. thfneeing the

dead bodies into the river. Therel'ei'e';'l

apprehension of the proseeutien regatdingl vt:ann;p'e1*ing the"

prosecution evidence, .Cannot–uibLe_ l"h.y.:.1Sh§ed aside.
Accerding to the ease ii:1i'–,,f:ihe person before
whom this petiti__one:f;"VV's9.iel: extra. judicial
eenfessionhs» the possibility of
this pefiliqfiei' evidence cannot
be nilecl' tegard to the facts and
circumstances at this stage, I am of the

CO}'1_i:S3»ltIl€fF€Cl oj3'i'n_iQn that this is not a fit ease for exercising

.' "the diseAref;iA€)'h by granting bail to this petitioner.

.lnj–n.the circumstance of the ease, the petitioner is

net e*:iti'tlee:i to be enlarged on bail: Hence the petition is

" it yjejetéteel.

5%/E3
ZEEGE