HJTHEfflGk§COURT(DFKARNATAKA,BANGALORES
DATED THIS THE 8*" DAY OF DECEMBER 2003-jfj~..'_°~~._
BEFORE
THE HON'BLE MR. JUSTICE .:3~A'.fi!AD.'FiAH1%§.i';v»
CRL.RP NO. 1522 OF 20fO7C%
BETWEEN : ' I A
1. AMJAD KHAN _
S/O.t<HALEEL KHAN 1
AGED ABOUT 18 YEARS *
OCCU -. STUDENT A
R/0.111 MA1N,.j11T*"' CROSS _ . _ A
VINOBANACSARQT-'
DAVANGERE,:wF2°j,"» :"<E '
2. RIYAZ 1111 _
S/O.MUJEE_B KHA'Nj_., H _ ,
AGED ABOUT 20 vEARjS_ A _'
OCCU : ERU1'TS'TvENDOR=.
R/0.111 MAIN,"1..3'"fMAIN'+.
VINOBANAGAR " T *
,.DAvAN»G3-ERET DDDDD .. PETITIONERS
('BY SR'1.,HA,RI~SH_ 'KUMAR A ADVOCATE FOR
SR-I.V.;-P.KL}§;KARVN.IV_E»~ ADVOCATE)
Z 'AND {
S' " 971'S_T'ATE OF RARNATAKA
4' R.ERRES..ENTED BY ITS
"P_UBL}C_.PROSECUTOR
'HIGH COURT BUILDING
'jj'BA,N.GALORE 560 001 RESPONDENT
(BY SRLRAJA SUBRAHMANYA BHAT ~ HCGP)
‘Z”‘a 5\
EU?
petitioners came to be apprehended, on the accusations
that on 6.12.2005 at 10.45 pm. near the DentaI_4.Coi4i_eg_e
road at MCC block, Davangere, accused
furtherance of their common intention_–“spraye’d-1 chiiii
powder on the face of Dr.Kiran~C\n_/41 a~rid?t4r’ieed-.to-
of his mobile phone and other-things-fo’r’ciVb|y_{..i,
raised hue and cry which 3ytt’ra’At.’nt:i§£:i4V’a_ttentio’n~A or; others.
They made good their they were
escaping, twotpoiiice night rounds
received and they went in
the directi’on:ioi.’the;Dentai~:VCoI’Ié’§e’.’} They saw two accused
runninij”‘._& they were apprehended.
iVir.Pratap,u’ Vpo__Iice”coiistab|e who was on duty on that
day.55’a.nd_iAV’iyas p”r’oce_ed.ing towards the Dental CSSSo|lege
‘foi’|’owye’d._the~yi’ctim Dr.Kiran.
rtisihed to place of occurrence. The accused
were identihfied by PW3 and the victim as the one who have
VVV”:f..aAccested’ the victim. At the poiice station the accused
— were produced before the S.i~i.O. and investigation
“proceeded. Since the victim and as also PW3 Pratap
identified the accused, chargesheet was filed. During trial,
tr; ,
A
I.»
Act. In this view of the matter, the order regarding
sentence imposed upon the accused
imprisonment of two years is set aside. The .acc’£:s%edw_fi
etitioners who were found guii’t'””are ‘.ordere’d_ to=:7be.”:
reieased on their entering into a bond with two_-.sureties_’dfo.r”~
a sum of Rs.20,000/– and ceifed a it
period of two years in;—-.caseé..t’he~,?jiniduige in”any’ further
crime to receive sentence.’ “e.i,.’iiey1_«’s’hja!|’maintain good
behaviour and .pea’ce.
With tn_es-ed’Vo:bse”rvatiio.ris:_.V:the Vtgetition is disposed of.
Self”
ELTBGE
rsfl.”