High Court Karnataka High Court

Sri Aravalapil E Haneef S/O … vs State Of Karnataka By Napoklu … on 28 June, 2008

Karnataka High Court
Sri Aravalapil E Haneef S/O … vs State Of Karnataka By Napoklu … on 28 June, 2008
Author: H N Das
1
IN "rm HIGH COURT OF KARNATAKA. AT BA}-«3G,ALORE
DATED ms BE 23"' DAY OF mm, 2002

BEFORE

"mm HQFBLE MR msncg HN. NAGAIVIOHAN 13;-as?' V  "  H

CRMINAL PETXTIUN Ne. 4545i;.%fl6 

BETWEEN I

u------..-mun-uwu-u-_

5121 ARAVALAPIL E HANEEF
5,'-Io IISRAHIM

AGED 29 YEARS

JEEP DRIVER

Rae KUNJILA VILLAGE V ;

KAKKAEBE  V  " 1 ., 
K£)DAGUDISTRICT.;'"~._j'--     

(133: Sri. vENI<A'13§3P1   '

AND 2

mac...-

STATE oP.%IKAPNATA;t:,A.  V

CBYNAPOKLU'-PPOLICE STA'i'T(3N

 BY ,S"{A_TE.  ,IC PROSECUTOR

EKGH  - A' ..
BANGrAL(_3fRE'.' «    RESPONDENT

V {By Sri. Aiv. P_.3M.§i<R1sHNA, HCGP)

u–5-

” A =_’Im:§ CRLP IS FILED 1:23.432 CR..P.C wrrs A PRAYER TO
ii _Q'{;IASI:I “HE PROCEEDINGS IN SPLIT UP CASE
P 3.c:.:s.:o.:4;o5 ON ma FILE OF THE s.J., KODAGU, 3»-IADH{ERI,

THE ENTIRE PRWEEDINGS PURSUANT HERETO AND

DIRECT ‘I”HE LEAKED SESSIONS JUDGE, KODAGU, MADIKERI,
TO RELEASE THE Pxccusm FROM Pm JUDICIAL CUSTODY
FC)RTHWI’1″I~i..

TRIS CRIIVHNAL PETITION COMING ON FOR HEARING

THIS DAY, THE COURT MADE THE FOLLOWING; V.

Q.E.12.E_E

The respondent – poiice filed charge sheet in SE. it

against five accused inciuding the petiti0ner;’;1ieMreiIr for the ‘

punishable under Sections 143, 147, 148, 443, 32;-tv,.’3f}”ZV_tet”:d ASectioi;’:_”.A”~ ”

149 PC. Since the petitioner was abscoi1dizifi;..tthe S”es>3i.dns..

splitting the case greeeeded against the«V.e.feur eiccuscdyjand
acquitted them vide judgment dated”€t5i'{t3..§20{)§~;’:ii ‘ ‘ ”

2. Now the eetitimer, arrested
him and he wasvfgi petitioner is enlarged
on baii. After Enticing.’ i’5§seti.tif(3::e>r’;~tiie….ycspcndcnt – police have flied a
charge sheet agztiizctthe No. 3422005 on the file of
Sessions Judgje’v at In the present case against the
fe$p(}t1d-ctlt – A are relying on the same set of

‘fa.Vc’te.,, documentary evidence which they had relied

in thfiifiajriier.-cace’..~ S.C. No. 36f2(}02. The Sessions Judge on

-. .i.3;);,~r’eci.ation of ideritical circumstances, facts and evidence acquitted other

‘.i15s.:;_~ éccuseduiit s.c. No. 3552002 Vide judgment dated 05.03.2905. New

H V–ti”:e.._§etitie:ier is seeking for extension of the benefit of the judgment in

4’ ;No, 3652002, In identical circumstances the Supreme Court in the

Cece of Dcegak Razaa Vs. State of West Bengal, 206? {3} Crimes 95 (SC)

held that in. case of acquittal of similarly placed co-accused on the very

d\\/”\/\-

same set of facts and on similar circumstances; the benefit can be extended

to another cc—aecused after surrender.

3. It is not in etispute that the petitioner W accused was arrested and

he is eniarged on bait. In the circumstances and in View of the

the Supreme Court, the petitioner is entitled to me benefit aecruegdto :_. A4

other accused in SC. No. 3652002.

4. For the reasons stated above, the following; « .

GRDER

1. Petition is hereby allowed. V ti’ ”

II. The proceedings against thexpetiti’onei-*~in S.C.A’I41~;”;E20£)5

°pqe¢g@etemjfia§e$eebnsJmom,Ko¢@m,tmeeaa
alfivlllfiftibff ” i
m, chaogee. against the petitioner are hereby

‘A accordingly.

Sdfl-

Jfidge

1’i”~’,””Tfi;;§és:3iay52(ao8.