5:; me man comm 3:2 KARNATAKA
cmczm’ BENCH AT DHARW§s£¥
DATED THIS mg 143% DzX¥.<®'F«a,¥'éL'{g 4
BEFORE 2
mg i~ION'BLE MR.3U$?;I@°;§; JAVJAD R,22gi}:i;=sg;'«–V–..
C{+2IIviENA.L 9Ef:'13?z0A:s:..:§;:~:_.:?;:,':;22g2:".z~<;*9_
BETWEEN:
Shararzappa, _ _ 1 ”
Sic). Basappa Kgsasigié;
Aged 46 yaa3:’$,–V 4′ 5] ~
RIQ. B.S.8e1€’ri, —- .
Tq:_Ron, 9_:f.g1;;”{;egaag, _, ~ ._ Psrmmqak
(83; Sri Ad=§”w;gze3.’
AND: 1′ 4′ ‘H V’ .’ ”
The S}?-3::-3:-“‘E4: ~.(}f Ktarnsfiaka,
” = ,3}; zzjgfi ….. ..
Rcpmgfintgé 531399. RE1’SP{}1’%DEE’€’l”
{Big hsri Afiagsq :{<;. §ava;gima:11, ECG?)
'E}§is~_ Criminal Petition i5 rum unas: Sficiisn 43% 0f
5€;Z:%.Fi_C;. iizy the Advocate for tha petiitisner praying to aiizaw the
petifion, enlarge pcztitisansr on regular 'mail in Rex; RS,'
Crime No. 14412008 ztgistemd fur the afisnccs gmnishabie
" ufidcr Secfion 302, 324, 504 and 291 amps 3:, ate.
?hj$ petition coming <31: {gr arfifirsz {big day, the cmzrt
maids the feflowiug:
F’-Q
GRDER
The gaeiitioaer, wha is chargéd fax: film affcnce p:::V:i#_}*;L:’:.:;:§iiET¢
under S¢3€t.,i{)Z1S 324, 584, 39:33 rjw. S-ection 201
grant of baii.
2. Hearé both the siaies.
3. Perusfid the COIIl:E31£5£I%i§;*£.VVV:.V;”3;’£1C§. {}f’:iZa’3I”VVAIk§§éiE€&f3;8}; mads
available.
4. H””VE’i:<:':*,:iif,pr<f§§§:i:¥1§i0§:i' ::,*.é1$é'"' is that thfi pt-'3fi'.ti0ner«
Sharanapfia ::;r§9:1g_ mfimbars were fivixzg in the
Viflage B.S,§431¢1~i, V "1'fa1i:sV1%"..–'i;30:1 331:} his }«'O"¥.1flg€I" brethsr
wa§;"'a3_$isv£i:1g him in his lands. A jggear aga
.._ga;:m ts remova weeds from the iami and
camehacroés –§i:'a¥:§£i$awWa W/rfied ?.?:2.€:”VVA;t.11V’:afi é:§” the
petitioner tmrein axxé tJ:1u’s;::§§a,$’ to peisoning car assault, but
was 5:12.15 in c:a1;i2%.«:3V4;*e$1-:i:*§a3_:0f3T’ é,rrest.. The pelica Qfiicials appear
” i:r:”:_3 11:4″-§1;*:’:*(:g3_e>5s’sc:xti the file—-éréating 31: as suicide 0:’ natural éeath,
that ha was not mmsditzd for the act atom: by
grmlgfi with Evialiapirm and big fanzxiiy
_ ‘Vmembexs, ”
% 5 Ma11a;}pa’s mather vazzamm after me said izifiiflant
” the viilags in order {:3 avoid retaiiatory acts, After nine
gxfiw
manths :31″ $0, éaciéed to return back to B,SwB€}eri”
rfififimfi iifé: as usual She approaeinfrd the V’
Banappa and with his assistance ca:z:a_:e__:<:;– B7..VE'3""'QS¢j3:«;§-,:f£ V"\«"37§;,f;&a;.g;i~:,V u
Sines she had abamionerd her 31011336 §iT:31Vf:i"z::::*_ '113g:§::th&_;'-.£f:€t
hmzse reqtiimd necessary" c1e3.=i1i'11.g. Vshé –..i.11~'i:}1at * V
process, €116: petitioner is said toflfielxxés 3:33:18 t£:;~ Iébuse and
quesiioned as {:3 Why she " his intezztioza to
do away with her lifg, as3a:1:1t€ :%.hérV.VA ifljllfjf to the
head and Efiigafipéf' .§ier"'%}:%r0f}1@r, mshfié to
Elm spat :0 He 16:"? the gpat
after i h'i;€%i:S vie hospital She 'W38
})I'Q}'1Oi21}C~f;£§A{§§5'Ei{£. azimitted £9 fhes hospitai far
'€rm§;::em_t1. Wiifle Eéaigig €r::&fi§d, he iadgcd repart narrafilng the
"fiwgts, théit }C)€fi?ZiiO}ZTi€1' as the one who kified
basis, he: was arrested and izlvastigatian
V was taiiefi zzifimaieiy guimézaateci in filing of charge-
Shae: far the ofikrncfir indicated agave. His fitrst
._'i:;§f§€ the Sessions Judge has failed and this is his
'V ' ' V ._ sr::§:é7ng1 "a{tem,p£.
?. beamed counse} for £116 pt-‘ftitianer W0u}d”:é'{:f_i’§g.fi!;1
that the circumstances narrated in the compia;’nt.ff¢:: ‘
out any clear case as ten What was theA»Vmetiv:é.f§>V3* ‘fli1~a’.V22ii_}::geC3§_V K x
murder {yf Yailawwa and it also C1055; 3:1}’3t Sg§éi{TVo1it.aS £0
petitioner chose hate to be the anefnct {3t}:érA£::;€:;;’:3i)c:i’s of 2 . L’
the family. He Wouid cengténd for
be the S913 Witness 1:0 -_S:tat€fl1€Iil?L is 110$
beyond doubt. AsA:%h_ere Ehe mttmbers of
tha two ‘fitéiiise implicatimz. He
furthm” S1]:%)#l%.t-E3’ néj~:}fi;§1pIete and the accused
is facingitiial yea}: and seven months.
= x Lc;11′:§¢é£” Gmzérnment Pleader Sri Ammd
has Gpfiéééd the g:ra11t of bail. He submits that
” reveals deegvrooted énmity between two
famiiyj He f:1rt}::er submits that {ha petifiaaer
‘««___S11sp€cié:dV__AE:is ymnzzger brether Shanlwzarappa was $0126 to death
3 son of Yaflawwa (d6ceased}. Since the fmily sf
‘ : ‘Ya}:;{awWa had $11ift€z:i from the village after the itxcicient, 1:16:
fcm.1}.d mat do anything but waimd for their mtum. Havting come
(§\,@z..»
is know that Yallawwa has returned back. to the
decidfid to Iiquidate ham and achieved the object ‘
her with haxd 0b}ect~ch1b. –
9. It is urged that si3;1€:_锑~5;he Case is Tbasaé(i’~-.0..B–‘t3:1e –. L’
ciirect eyewimess acc01;nt,V_hard1§; _is._§co1$é ‘fo:_d0;iEbt.
10. Normalijg in :§~.,.~«;;21:*:3c:=gV khtzre there is
charge far thg IPC, the Courts
wouid bs under Section 439
Cr. 19.0., ¥:;«%:caf.1’_sA*.é’ “fi§g$r:s_,’ figs accused wcmuld abscond
or tamper “§}f€}’;9’4€{%iL1’£f#i§;1Ifi:§£fiiifxiI§§»S6S and 1:116 ofibnce in itself if
prover} gwmfid visit t’b;e ‘efi”éuder with an imprisonment for fife or
5apii;:5ii* iyzliiishmgzxzt. “VI;Iié:Qvg1″avity (pf oflence is narmafly keyt in
1;ixi,nd.¢_[w§1§};§’co1:%$id€3:ing ‘£112 case sf similax nature.
211:}: the instant case, thaugh the chargcz is far the
§:%£f€:§1逫«..;3n€ier sectien 382 of [P0, motive impiaxzted in the mind
i:h(‘: Haccused to commit such crims appears to be tctaily
” and it is §1t1c0:a.3ist:s:nt. Whfie {Em c0mpia:I;r1a’ mi refers ta
§,(2V
7
£116 actual assauit by’ the pstitionfir, he (<:e::«mp1aiI1a11t} eiiees not
explain why he was not the targét.
12′ Admittefiiy, the complainant is thfi
deceaseci, whczse sen Mallappa, appears 1:9 bah?
Shankaraappa in the incident :v§3;ééde:’,«
Shankaraypa ta olittagc madesty A’ ._
caunsei far the petitiensr is “11:; p9fi3tinig.VVy:V)u,:t. {ha ‘V
metive 2,13 canvassed is ta. bs actreptedgthe }:§e’titiG1:£r weulé
have attacked either “{§;’i*.};’11i5 and not: ‘th€:ir
mother. ébifitend that though the
c:0mp1a;iné1t”a11ég¢§ jiyas singie hit by the psfitioner,
ihs p<3s_f,~:n.c:fi;:i£af' ;;'js§;oA1*§ V'€;"\;?€8}S multlpic injuries. Thus,
an:-, V{:fv–.s:=..:1ch namre that it does not give dear
7d€ia§iIs–». 9f_,4iv}jjv;a2'§""'§r:a31spi:*ed. if the case: is based arm the
eyaéssiijiéss ' than, them 31101116; be 1:10 <iifiicL":Z'£}; £33
ih:e.V$€qu€n¢5 sf events whisk Eeéi is the unfertunats
"3:'E1CA§{i5€"::'1uf',. Siflce {£16 Camijlainani has I101: dens so, it appeals
sugprassion of certain facts reiating is the genesifi 0:"
h ' "-. 1';fié:5 crimfi,
S
13. 136 that as it may. Envefitigation has reagthed
finamy am: has msuitcté in the filing of eharg€–sh€et. .4j;{§;’gjaJ=;i::,g
in mind the attszilding Circumstancss, E am of this \:i}e’w :”t}1gé§1<:.T V-
though the charge is for the offezlce 1_:_11ét:_1_:j Se<5iié§1§{'
as the factual matrix an Whiah the said c;}:1au.';ge:'TTis
to be not vary clear, the detanfiofi {;f_j£Em '1:sv3"c:;;ti:§z1e§:*V:£$ét§1;;1riV;1r3t be '
justifiaé, if his presence couid be at .€_i §n:1es *a11é with
approp1iatc cenéitions 1:6 ",13§:§:¢i;t the {rig}. car
acting adverse £0 pr<:«s6:<:11t;;g::., co§;11:;:i«'?;:é 'g;fix1i£ted.
I4l. E. the pefitiener subject to
the fO}L}LO¥3fi?iAJ”%£gV_§?’iJt1C1§’£’;1l.Z3f:fZ?z’:;”s§.§V’ b ” *
., ..:f;§§i’£i§.0:3;€:r&..is grazmsd baii, subject {:3 his
‘ €,>7{L*+§ut;5§£5g V”é”};§<:=11d for a sum 0f Rs.5G,(}0@/– with
* fox" {he iikesum ta tha satjsfactioiz 9f the
fizéfiiséicfianai Magistraéa and if ma case is in
" . tfiessioixsg then is {Jim Trial Swazi.'
a He shafi not tamper the §}}:'€I)S£CtlfiC?I: matméal er
prevail upon witnsssas by any means,
WV
3. H3 shali mark attemiancs befzrnre fim _’
z::omp1ai:1ant–Ps3lic& Statim”: once in ~:;§§~. V’
Saturday bfitW’€€11 7 a.m¢ and 2.
commenmsmant sf trig}.
Vieiation cf any cf the «;:on<:%{Li'i;i§1;s;V pipsecufian '
EL': saiaek :.::m1c:eflatio:1 of baE1. .:*