High Court Karnataka High Court

Rajani vs The State By Adugodi Police … on 4 March, 2010

Karnataka High Court
Rajani vs The State By Adugodi Police … on 4 March, 2010
Author: N.Ananda


“V V” ‘-The v;i§&lug:5§:ii”‘¥3{i§ice Staiiian .,.R€:spt£m;§.en’£

{Egg _’5e1%V7~’1L~’;,5″§,’i:~:.§%”};%Tf”ELiM'{V%}V..:’E’i_¥.f Majage, HCGP)

j Paiicé Sgatfign fer affenceg gm:-iéshabia umier gazrtiens 199; M3,
‘:47’, §.x3;8,. }_§i:»:Q{_E,§§ 3&2. rfw }.<'s§ iF'{f:

V :§£N'C»$:'.?.§§Q.2lfgQ§C¥
_ "Bh;_§*:**gaa}'aE:~z;

” 31% M3231′ Khan @ Masai”

S59. Fairs: Khan
” Agad ’21 yamg

{N THE HIGH CQURT <3? KARNATAKA AT §3ANg~;%;'i;fi:i;§§:: _
DATED THIS THE {MTH DAY 013 MARC?£—-i:Q ::i§: %–TfI 3
BEFORE A. ' " K V
THE HGN'BLE MR.._:;..%sf:f1{:.a 'réfamawtég Q'
CRLP. ra0.5??3;2:39 Gjfi$’r%.§RLfP, :4:a;,k::«%:;%;2e H

C-R L. P. I’-$0.? 6″}”?’8! 2G{}9
§’fiE’7fFW E5 5% :

Rajaizi    . 

Sfe. Vasuéeva13..M.«_  I

Agsd abca:1t3G_V§f;€a:€;:§"_. _ .  , 

Rm; I§”o.81§,;’ 1$¢V;E%}o7cI:’,__Ja§?,2:1vé:;,g:§2i”_ ‘
E}a§;3::2211d.a11agai?.. ;f V .. Z.

Ba3;1ga}.£37:”r:i.””‘ – K ‘..Pe1:i”ti0n€:1′

{$3}; S;z~gyz,;i::%i:-%VV $’;.Eé.CE;::Vfi:-€35»£’?$:.a,gé.ra3j ffianiaéar’, Advargcatesé

E-

‘Fhis §’e$ti%.i:§n is fifiraci under sectéan 43′? C=:*.P.=.C’i(, praying 32:’;
azziargfi ihsgi ‘§s§:é:’§ti0:25:- an égsaii in {3:i§:1:: E€G;i2€3i?;’2Q§9 sf Eiéugedi

Rica §\Eo£3, Corgoraticn Hogpitai Re:-zfi
E Crass, B331? military’ gate:

§'ét:e1a$a11t1ra

Ba11gaIm'e.--56O 64?.    &  

A!

Sebasm,  sfivocatfifi
ANT):

T116 State of Karnaiaka. V  '_ _«
By Adugadi Poiice Stat;i0n"'- ~ _ -- L  _  AA 
Barlgalore City"  V  2   'g_=.Rsspo11d.ent

{By Sri Vijaya}{3%}, mi '£313

£339 01′ E’:21$t*T’*€ff§:>i:z°I §~f1i{:§:

&§iaEi;);j;.5,.. E3a:1g;».~Jq,”;:z:;.. iiiiijs}, “far ofiancfia “gluiiiifihahit? zzzzéifir

~ . _se{:t::;;s:;~;.s§ 3.43;”M:?:.’ fig’-a§$_, 3,:2{>g§s}, mg rjw 149 gm,

::§r.§x”§:

A figfaé §)€i.:i§.§{)i1f§ m.i3:1g am far agskzm ‘sézés {§z:};§ $316

‘ . {:13 mi. :.;::.a{‘§i& $3.53 faiiaivizgg:

{By Mjs.’T<3my Sefbagtizm Asgcwqriaixaéég Sufi

QREBER

'i'h:=, ptéiitimnm" in C1"1,P.NQs.<2£fi2{31€}

accused Naffi and pefitiener in

azvagrezi as accused N09 in Cxime 1'~Et3'.—-2€:i2./2C:O9–;J, .'£;fig§'§E€'i?€iC£ ~

for afiences ptxnighabie tinder fiéééibflfi "£C¥E1'.,_V_1?f'gT.'§; 1.5E?,VVV148,
129(5)» 302 1*] W 149 E130. poiifié have fiied

chargétshfie t.

2. ‘Th8 ‘$§f§a!’:.eei “{h’t}Sf~

fFh.L:.’::fiE;:i::§.§Ei;QQ{%g’,,’ :}1i””*3bt;u1: 8,30 jg3.m., when
dficfiafifiifS1§¥1iY3I’¥’§i%§$1’3§1’T»¥4?;3$V”§Eé§”ti_i:3.g kabab near Raiax Bar éa

Restarirant;wB;Q:,Réaé; _£i’3§%S€ pamftionfirs along with 0t}:1a:*

. _ at:-<:'z1.*:<.§?§ci came in ttwg autszmckshaws; i:'i1&},zAar%€& with deradiy

L./""

Weagsgn-sflafigazziité the decEa$€{Z and causeéi his éiaafh at the

§;;:«g::§.’.._*iTI5:é::*£%£:’§¥:E2f§”:3€§ifi€}::s:::*s aimlg with efzhtir as:%<:.us:3d fleé

_ awa§-?"'*fmm 'éfiie péacte of SCEFEIETSEESE, T313 accmrancs was

. _§¥;«-'i?:::r:_$se§" Eb}? CW3 2 £3 ESL T§":a;*3; siatemfizzts {Ff 62% 2 £9 5

T._*§€@;;§§:1ia;';A"':'ex:eai that accmseii Fig.3 had Wiaiéfié 3 izmg €311 111$

M §:s:;§».:§ if the zieceafisd. Thfireforeg it cmmeif, he Wald that them

" is {is prima facie case against {Em acztusad $39.3' K
j 9
I

an W»

.3. 5r§:"i '§'s;:rm}«' f§eba.é_:ti:2zz1y 1€'f8I'I§€{§ Sfiiiifli' c<:sm:$e}_
ff}? z2z:re':i.:3::.3 wouiti gubmii. in ihzz ratrgzmafi. ”
filed E3}; $113.3 Itzwestigaiingg €}fii<::g;;~_, ii%;Afi::r£;::.r;;»

In ihti i’€ZI!€~1I1{1 ajg3§::33i¢z§ti{§if§;_ V§fi:i1r§;stigefii§i1gVAVVVfiffizitcr,
3′-3.p§:i1″°i. {mix}. statglxzag magezlé neat} not

give dfiéizziiss £21″ .i1;:.s;€*;’*sfi”i;a§a1’i<;z§3.. Z.

4. ‘§”.i.zsr;’ Es-‘:::a3j::1′::d :9 7:3.:;n-:~;;t’:1 £’if}f{}{3§,’%i”§_Z~1g f{>I” 21<:a:rs_1:«:»::CE E'=~§r3fi:} wc:m1(§
Embmii ééiafi. Siififéififififis' V' ':32? ""-55133163323 s.,x:o23}.s:§ 1'z=%:v;:::.–1i E313':
asfanzaeii f\€V;~T§2′ 1§*:;§s:§ £:=13~:;é;=fg2″ iaihsr a<::;::;::~;zé:i '£9 31333: géiacx;-3 0%

£3a7<::.;3f.§§~:e:'i<::v, '¥'E1:€:':z ._is no £';%'%.?€'i"§ 21:3': ::2.t§:1";Z§3:1i.azi :9 £i('.{'.£'iS!E:€§ §\§<::.€§€r,

:=;.x£;~:-Epi iziaiéggafégzg mg: <;»§..§.a€§' zairmxaagé 2:1: kill 2-§:1:'§2'21pra}<a§:§:e.

§§<:_<:é;:"§§adV"§*§%;;.(,§ E3353: ifézéé §:=i:%3e:' accuaaészi its {he §::Ea<7:*, cf

€}i?{?:1 .I"3'€iEE§:i€f; ~.§%;a3:?1:$»${i {€619 was §}i"€§f:E"i§. '*:.¥'§1£3.'{} fim Qihézr

. .f;'§ii{'1:1E'§:f::§.1$ 0:} mi: gifimzaaeai.

T 4}.5';_?§.'Té;;":-iii _i?a§:*, €§€?€3fi£:"'F€E'}{?$, ac<':':_:sé:{_i Féafé zmeri f;':§',§1Ei3f" acatzzgaai fifizi

" ::m:;33? ix": iw.§ ix,-‘as 3 memfié-:3’ 2:33″ iha u1z2ax§?f11} a.S$£:mb§3: iifze

3\’~. ( ‘;£’/\ 9

an

s::.<3m1":;zm :}E)§a::i. E9 (?{}E'I}IIifi§. mzzrder caf rim :ia::_§%':aé%::;i";..A
"§'?r:er::§E:sr$, £–}bSf3I}£?€ 0f {"3\?€I'1, acts {)1} the par': of asjt.-':;ss*:{iV' :'*§€:5;§3'""":

ctarazxet ha treatezi as; ci3"crumst2–u1cess iLji7£*'fE§F;I(3EI1'.'f#3f aé§:e{i¢

5%. in the citctimstances, tE1£:”‘rr& aréi-.n€;..gr01113i:§:S t<3"gr:.1r:ii:

baii ta ;3etiti011&1'sa Accorziirzgl}-*, §3efi:ifi:mn$ ELI;i3.§;iiSf%.£¥5.SS.§:ig'§.