High Court Karnataka High Court

Vijayakumar Basavaraj Badachi vs The State Of Karnataka on 23 June, 2009

Karnataka High Court
Vijayakumar Basavaraj Badachi vs The State Of Karnataka on 23 June, 2009
Author: H.Billappa
).....e

j§§\E '"i"§-{E 1&3} T: m;z*:* 9;? E{ARNA*I'§5;§{;§."V-'   

€;2".E}*é%<;_'_':'{._'§_E'I_"' §%:a:3¢<.f::T1;:§  *m:s '§.'HE§: 23%' %§§A'f §Ef {?%3I*~f%§é:§..:2":<I.;:?r.é§' '  

BE::I;«ffR1eé;--  M '-
'§?H£§ _1=£<::§~:'£~2L;4: MR %';;mf;<s*:*M;~:% mi; "1965 / iééxig

§3EZ'£'i¥'_EZE%:E'€ V    V'  ..
:. VEJAYAK_iJ'MAR E3A$A72§.:5.RAgI--.BA£)AC5'HI.
Agt=::2?s"    _  '-
iT§:z{_":C3;fi«.€?éRi¥T2.¥.§.¥JI'"i}:I{E   I V

Ex.)

_s:1:2Q;aRAis;§;,s,.g <2. _S£}N§a?$.T.'€g3. »§«:c:):,.:
 Ag€:?'$5jj,  _  .
1.

.;::{“:.<::;.a.<3«1:;-.z-';;:.;;1,*f:f:J~gE;—. ' –
R/=1} :3 N£ARANi "+1: L:.,A<}E;»»
':*Am_n<'; iI'\§"1Z}i
;),.:_;g'r;z:<:'r a_1;;,.a;é:;R V

LA 1V.'§<;sJ:j'«§/ <3 H&?~éAMAN'I'E–E" :'~;£s;'£°T:'zxzzAN:

" an f§}~£A§2ANAPPA MA'§"§'Ui¥%* M AE'.}'if.I;

. ;2.g¢..2@_
"{";é;;~a:;A;<:;;éz§:UL"rU:2E
R ; i:.;= ;;':5:iE:RAN KCELAGE

— i’zf:ra.:.;,::”:«: {N1}:

~~ D*§8’i”Ri(fiT BEJAPUR
” 1- PE’T’£TE(3§’s%EEi{€S –

ANS

1. ‘THE ;8’I’ATE§- G23′ 1415;’? F€}’.~.’I’}§}{.§§

BY EAL-§%.K§ }7′(3§+E(:E§ S’TATi£}N .. RES§~’€}E’E§;)E§§*J’T
£3}? SI’§.Si3{i3″~}ASE-§ §’s!1ALE;A}”i§E? – }I{§€}§5′}

$u:*{«:t:§; for their 2ag};>ea;”a:1::sz 21§’::”–€:_; ___€.i’1:t

p(~:ti’t’i<::n€I1i;: havéz pféfljgféiii for g1'a_:1§; 7:31' ba–.i£f" " =

3, E3z"ie_f'i}; Si;at.ed, E216 iszgzsse gféf «.2113: ':§};'€")::'E§t3(?§'3,].%E:.,:t{1§}ii is,

that an 83 E.1.:2{)f')8 at a13<§ii§._ "~–8 xii-?I".Vui-i-31;?"

<:m:1;31air1a;:33: wag ii} his a .fifi:%g
S{}'€3J1C}. 'The: <:oz1:1pE:M{i;Tf::;9aI;t_'_Vézéw€;}.V":3;.i\:::;:br0ti"1éi§'flffiysixezi {'0 the
spot and noéjgted 'I'I"1<%': znomr

::§;;:},::* 3¥1§:'$§wa. wa.$ also iyifig tjheret.
'i'11€ "};;;ei':§;¢V5§:€§ had fled away friml the spot
Thfié (ieéeamri uieiié “23;-grzéd 3.ba::>u%, 233%} 3,-‘ears. TWO ;i}iS11{}3S

$};>:3:;é2 l’}:?i;{}vs:és3..:s:3sa un<:i<ér Sffi€fiG§1S 3€Z'r2 {if IPCE.

<35. Afiésr iI?.'%'€S?ig3fEIi(3i'I1, <":}'13rg& $h.<r':£it has be£::n flied.

6

m::::o’:’* C};€’.’}€3 arid jfifiip bf-zarizxg £’%0s.P§.A~28~{},~; 3$’;;'{} anéi

E~;A»32/ M-43222 and buiietis. Thereai¥;§1l*;’£téVf:;f}ia;i3i£g’:t;

hag i;r;1i’Qm1c’:d {he police a:1d_].gasc:<'i :<":s51'1"' §:as<3""iI}"'–

trims 100/2()()8 has mm rgggisézez–gzagi-.ff:5:~ t'19:e..'<§§f¢z1ce§ *

punisha1:}1c% zjitxdsr …:;t:;1t€:V<'A:i/, '$16
petii;i0I1ers have: ilftiéfi ' based on
Itha extra j1m1{£ici.ézI.""-z;;§0n§3?§i§::.r{"–Vg;§f: L11¢ co~ac<.:u3ad~RaV§
i.<%:.A4. Exgicsg-t thiég' * .ié§r1c*:}:;§i:ifk1é1";ati2'1g has been
p:":t':iti<31'1€rs.. 'F116: mast: is
ba.#'§1€:§i" on': evidence and thc eimly

si_3*cL1:r1$<:3.m:§:V'§;1gé3i1iz'~:aE the pei;if;io'n€rS is, ex?.::"a judicial

V-igiéfinfesgian ::3.f""':?;":;é CG«EiCCL1Sii'd. 'B16: ;}€3:iti0m:£*$ are

_é§.g'Ifi{?1:ii§;i1Z'iS'i..S and pezrxizazaem: rasidents sf iiizzarani esnd

' ._;3::ere.1i}§{}};égi 'Jiiiagfizé. E–faving regard to €136 e::i;rCu111sts..z1<:e

fix

sf 333%: (3336:, ii': 111}; c<)I':5id<:~:r{i<:1 view, €116: p€i:if,i0na:'s cat;

= g*a.z:t::d. baéié

E1}, Afléfifdiliglfii, gm; bail pe:tit%0:'3. is a11awc:{i ami

{I126 p€:t.iii<3I1f:rs are grantmi baii an their €XE§C1.i{iE'"ig 21

'Q./'