High Court Karnataka High Court

State Of Karnataka vs Md Rafeeq on 11 June, 2009

Karnataka High Court
State Of Karnataka vs Md Rafeeq on 11 June, 2009
Author: K.Sreedhar Rao Nagaraj


_ . ‘
/0 Md.AbduI Rahecln Jagirdar
. .A”g¢.iu Major”, G::_ci’;.BusiI1css

— .. A /0 _M:d’;’._A’i’xi’ul Rasheed Jagirdar
‘A§;:;_’Majg9r, Occ: Agricultuzrz.


%, {A  f  .  Saleem
* . _ S/_0 "Hasasab Shaikh

IN THE men comm' 012' I{ARNATAKA CIRCUIT   

G-ULBARGA  %    1'

DATEIJ THIS THE 1 13: DAY 0}? 'J13 N13  ii" 4'   é  X'
THE HON'BLE MR.  
THE HON 'BL1+: M_1§. 
cR1_M

BETWEEN:   Q
STATE OF KARNAfrAr:2§     .. % 1' 
THROUGH M'UD'HOLvPGLI'CE- 

STATION. 4' . . .Appel}aI1t.

(B};”S:;1’t A:fi:;r2;fiha ADCS ¢éii,’1’1(iCii.SPI’)

AND :*. %

Age: Major, Occ: Student.

;’é«/ z£s. // I’ ” ,//°””{; ‘ ‘2 5. -”

2

All I’/0 Kontanpalli _
Sedarn. Taluk. ._._.Res;p(3«1idc%1~1tS’. . __

(By Sri Ravi B Naik, Adv.)

the Judgement and order. bf._acq_ruittai ~-3.,8.2003 passed by
the Prl.S.J., Guibarga in “S;C..No. 1-.7f2/’0e:2A.,t1’1ereby acquitting
the I’esp0nder1ts–ac(:used for’i-thc:..”0ffe11t:es».pi.u1ishable under
Sections 504, 302, 3.24 35 12″<')e»r=2.'/y.ru_":2-;%::g_3i«i er IPC.

This Cn'111iIa.fi1 ;5ij§_;)e,al:.'{;Oe1i11g 5r'V311V_.f0I' hearing this day,

SREEDHAR RAD J,-"'d»::fiVer¢5'ii;t1e 'f0flov{ii'1g:–
…. ., e, A";-b 'A _/:;,i
The free-ts: ':.ipI;dSeiC'I1etion disclose that one

Narendra " _(tieceased)."..I1ad illicit relationship with
S}=ia}:1ajaE-iaiiz (sietef ef A1). A2 is the brother of A1 and

A3 ie.L_'tf1e:'.feIév:itiy:iev 4'('){'. The accused had grouse against the

ii'-glszceased relationship. On 8.3.2002 at about

tfiiztfrzceased, PW II and PW16 were in the house

"r.a)fit«r1e's"si:1gTelevision. A3 came and told the deceased that AI

. éi'1d.':A2 are caliing him. The deceased a(:coI.npar1iecl A3. The

;d'ee_e(f1se(i did not return for a q1,_1it;e after some time. PW11

isahci PW16, (cousins of the deczeased) go to the shop of A1 to

C%/

find out the deceased. The accused persons had a1.11b411s}1c(lu

the deceased and were assa1.1lti11gW1'1'ui1'«Witt":-:'1{1ifi1"e,.Qh

stomach and other parts of the :"£'W étdilliit of

deceased} and WV 17 hearing tI':eVV:"'13oise had
also come to the scene. 1, 19 are
witness to the incident. the deceased
on a motorcycle Sedam. PW1
returned ho111e-" Pvt.-1 11 informed the
incident see his son. The 10
upon iI1foI*Ih'a1t;i'o11Vc.aate_:'to"'the':'Gove1'nn1eI1t Hospital, Sedan:
and fourld thattheivd'ec'easedvhad succumbed to the irxjuries.
ivvddddisdvrecorded at the hospitai, FIR at

10.45 PM. The accused persons were

The w_e§apon used for the offence is recovered at the

of A1. The blood stained articles seized

FSL. The dead body is subjected to postmortem.

‘Oh. .Ad_1(:._i’1ext day at 10.00 PM, PW 1 1 and PW 19 are referred to

«~vVGoven1ment Hospital for treatment. for the injuries

sustained in the assault.

C]B//

2. Thfi” a::<:uScé<_i am <:E':é11'g::d 5:31?' {ff{}E'1'i£Ei'1§§.§:§.i"i§;»§*V.(i§fi'%3£"1i7i_§ii V'

1,mde§" S:é<:s.;3{}<'%, .382 :'é::1<;i with ${f{Z.3§'§'*V 'f?f;§"'<:a_:4£–s3i;1;g:.{}"1€:_::::1'm'<,ir:_ii;.'

of Na1*::n(i1*a }'%li<:€ki§.r and »::_E1a1'*g<-ad fer £5i'f__'e:';;:c:3 :1£;:i§é':'*v E3€:c=.4

f':’* cazxsizxg ssixnme iI’}j111’§€?S wiih (i'<::va%i–E§:' wc:ap Pwii zmii

PW 19. The a(,’CElS€i(i 2 :3 ~..§31S{>:”{5}”1é:::?g;€:§i=,_fe:>r €;}ié§I E$.i’f%’:11<:c: 0%'

(":o12spi1*a<:}~== p1m3;si'1ai31c: 1.1rzci£:"r Efiétcfiofzi'323-i.}§'i§?i'.:'H?{53.

_?7"&r' I 1, PW If?' .§r(:* f§ie:% <*:3,«=€$:u?iE:mz$$e:$ £123
i:h~:: iz:Ci<i€m:.__ WPW.1; PW 1'A"3" i::'1§;§.{ir§:'1£a'fly 33;: also i1"gjt;rt:3d

3§..E'".i 311$: .i:'1ci_<'i%:V:1i…_ —

3. ‘1″_hs: i:riéé;} V{T;>{;L1.19ii 1i;.p{>E”i <:<;:T1Si<i<:;'at…i0r1 <5? thzt {évi<i<::"1u13s:i 1;§”.1ze 1;;:”oS{ét:’:.:ijo{1 hag failfiizi to ::2St21b1i.:~3E”; ‘i_;ejm1::§
me;;$§_1€i ::3:C<;i.1iE1'*f.€:a.i thimx. 'i'hc: Sims: _is; in a;;p<=:ai,

Thcz. f:5iiev:iz':gg 311*: my-: gIa1"i:'1g <'ii:e;»::r€:;3am.

-. ::g;:m:nSta31é:€:§’$*i3: t:§”‘;€: c*-:Vid{‘::j1<:$¢=;<:11ii.z’1:

“={§}= _.I’f..AA13:=a.,’t:f;jr:: (321535: of 111161’ {)1″‘{)f§€i{fii_lfL§{}i’1 i_.1E”1z33_. £T_E’i{‘: a<:c:'i..is;e<i '»?s?tf3I"{3

V..b_§';z§.%*i1T:g gTI'£}WS€: agamsi. i:%[;.::~ (ii-:{:<:asst:<_i fax' IE2; %.Eli~::ié,

«~'i*eEat.i01';si':i;_3 with $i.:~;1.<:r Of' AI :::1*;gi 'Eh(::z"<–5 was; é3I1:'.:z.iI…;;

%.:s6:¥.wé:é:1"'; §1}:€::'i'L 1'1. 1<:3o:}k$ 'L1i1}."lE§f,'i1I"£i.I. Epiugi :ie::::as::::'i z1"1::é=:i«:_§.é;

(:2) 'T"E1{~: €:vid::r':a::e {sf PKVI {iisscizxse the f;%.t'€Sjé:;:;*x:: €;§"_ E:iii1Séi§',%A–..E-3%%?_i

ifi

f<::E§i{;w'r::(i A53 is znasst, 531 anti A12 is"; {hi-3 £:ig§"2*:. .

<:<)2"1text, of :-:mbim:r{:<'i r€i2:4ti£’1s}i’:i_*;3._ _

K: and }”\?’J *2′ at the i”.ii’z1t’:’ of “fiifié .V.i;’1<.:i_<j:m1i… ¥'\E'§ }.i.'<i-:':€:e2–V1:''1{)'£ –. L

111c:;'11;i0I3 at}u:. the pre:$§’j;:’1(:€: :::f_}_€?’7’\§s»”~._E_.’§} .,:_«f:11’1<;i ';1:~s:é§va;.aT1ii,9£31'1 1'1€::*.

{3} "Fhfis €Vi0ii€11Cf3 of PW 1'? éii:%;"<T:%.r;)£'-:<:; fixsas asimti by EW»?

_ ' .13.».

“mar

19 :0 go is the sE:’::)Vp of ‘ti; Ei;’;.§i.._0:2if, ?.jI§3″(% i”€3éi.SOE”i f<';s£* ihc:
Imise of <';1;:3;':"f'c:=:__§JA:._V. .'j"F}.1:_:: __:é'vi_(ié:=1*:bGr3;t7€i’t2:::i:g faézff-1.” it “‘;-5:31”: t3ii锑€;”vi{it:zzce. iizai. i.£’1€: i’1€3iS€i +13%’
(}U.3};”‘§’€3}. zit the: 5<t<=:i";«f3:"~i$"'11:33;-..;3;;_3;}<i: at {E152 3101156 0f 9W :9

or P"W1_._ PW"<.E7' i'i§}€:f3 r10i,~~- abem ijfxe. a$$a.'s.fii', on E53''%«''

~31 "gas $33. E–§isw:':'vide1":{t€i ciiscioses ma': by $316: timfi:

'QW Ti. " is 1~ 21:";

§”i_i1’i’s:S€”‘:}f ‘:»:§1(} :*;i;E:{:1* wif3;1€:sss:$ went ta i,’}:1€ sittznéi, Ehc:

a::;€’:ci h:»3.<?i" fiéci away.

i:1j,:21″{:<:i €:j;:& wii:'1é2s$ accorciiiig {.0 £215:

A "§§ifGSii§:i£.}tAi(}1'1. Hi: (ietrzz; £101: 2":'1z:1.i«:{=: ai.'aé:11;;'}i, :19 gas '{".{} 'i;E":2£3
siatitm ta iadgéz EHR §II1I§'}{3€i.iEii1iiify' ;::e:)r ac<:<:fi':_§;';:;1i'i§'

~ fist: (,§€:{:c:£aSe:*:(i. 'E'i"':§: c?::s iran&»’»};}{>1’E. far km} e’ii_§_T)§jZ;¥€”:é§.ii’S=3′ ‘:9 Ex: 231T’ii§}s:*:iz::£. “”E’h:::

” ‘ –« :f% ;’;-“:IV

the §1*:a’£,£:ria1 (3’§.I’:”E1§1’f§lS'{fi.i i(_’.{i§§. ‘§’%”:{=:: tzéaiiaié-:’_1:;a*z;ra–‘::.’

;:’;:*:>:isé:<:1.2i'.ic;1"1 I'i"13_'if g}r::j;1z<=-: ¥'.§':¢:;: :.;'::}§_i.v<.: :3_:'.1:i.. 3 .V '

§:’mi£::ic’ia} ‘mat. i,k’:<–': (ii:-'5::::'{:}.3:3z"2: €:'<q.?i<'§:§=:::<'§<-': <A.;;i' 'if?-i§'i.:

<:§:)»:*,:~s 110:, i3;1s;';;;i:":: am: <:=:_:«ii§";:°_V§;z::=.:.1_§:<::: L.

'?E.}i"£€;".' iE' €";'Jidi'Ji'"§{E{'i in ;)£'{)Vf,': mg: with

ihti <}f§_E:%::<:é:. ' ' '

13;": '£.ha§'. iI'ii€3.§'f{'EI"€3 vexiih mi:

f;II’€§.€I’ 0’5 {f§u:;13″‘é.. :*xC<'::;1*:ii:3gé§};,
appeai is {.iv%.V'$Q'i'£'i'§_§'€§f'§AV€-L€'.§"3'V ' — R V

Sd/-3
JUDGE

Sd/3
JUDGE