.B;ND:;1~ I
13%: THE HEGH Comm 0? KARNATAKA
CIRCUIT BENCH AT DHARWAD A'
mwa THIS THE 13TH mxi C¢F'__.4}i}L§-'f;'"i»§uZi).'f)f;*f;>. "
BEFQRE ; ' ' 1'
THE H"€I)N'BLE MR,J:3s*:':--€gE JAWAQ
CREMENAL pE3*:T1oré%4}'Nr§.733322'0{j9 " V}
BETWEEN:
Raju s/0 Chaztlapfja V. "
ékge: 21 yaars, 'V-i.'}é0:1Stuér;~:nt., ~ '
R] 0 65*' (.'>i'5(§'sTs:,A .«,'%'f.%3';'1r»»:LE'-'séigis, "
Nekar Nézgar, :f)i(iv.E7§1;_¥:iiZé, . .
ieiubii, may ::1ha:wad_:A-.. " _ PETITICDNER
:33; Sri.Srinfi:zz§ £xv. §a.ma§,,gre, Advocate)
: by ;'\Ia5:=¢a3gii;1d F'. S.
N9w..rep'1%:ét*_:1m&~.lQ§% SPF. 51 RESPONDENT
{By P.,:§{_::.e%ic:1:ad;, HCGP}
étziminai petitien is filed 1:,’ S 439 C1136. praying ta
. to the patitimizer far the offcncc yurrishai;-16: 1:11:36:
” _s€r:tIi::;2r1?9. 395 cf EPC in Crims N-£3517/__2O09 Zfigisffiffié by
” __”~:\aas;ga1gund P911236 Staficn.
This gstifian ceméfig €311 for orders: {big éajz, the €?’C*’.L,,.
x ‘ ” made the folfiowitig:
o%»«~
ORDER’
‘}’he petitianer is ranked as f’a.cc€’:1;-;e_d”–«« n<;..i':3 "it; V€3:*}.m<'~;;
N0. 1'? [£39 to fact: charge fer 0frE'EI1C€iL';"~:§;}1:¥1}fiS}Z1£i1£3.it;¥',.HIS:
IPC. He is in judicial custody 'atgiéi-V.the1;efmm..A (sf
bail.
2. The State hag };fi,~po§’es&.§’;’é:ge
3′ ._ x .
4. :::as’:% on 29.L20(}9 one
Basava ‘ fiigazaéiilcoppa was clritsing 1011};
hearing fér trafisporting iron on: from
G93 :0 Be11i§:.._ ‘A: b’3;e§§ix:¢adf,””_;<;e off leatied the iren Orr: at 4 ma.
ami pijofiecfied ifiznxaéfiiis 1:'-mvalguud along with tha Cieanfir. fat
when they reachezi Byahat'ti~ShivaJ1i, he saw
'1L9£x:c¥"[.§._171Qf€}i;¥fé}.;c§1<»§;f';§"géarked aiangside the mad and six persmrzs
V . waviixg stapy Apprcherzéixzg {hare may be mischisf he
. __I20t"" $.'t1£:sd {£3 'th€:i:r request and prosceeéed fufihezz
T3;£e:– eaiftmg ha $t.0p;::e:d at 3 Tea Stail at Hebsur and again
-»:3s:a%1’E:i1:z:1ec1 journey. Half a Eiiiometer fiimraafter ta *ard$
VNava1gu11d he saw two moiczrcryclists follawirxg him.
Appretheziding he may be waylaid he ifilfiphfififié ‘:0 his fzierzd
C5″/%
Vitiai Meiagizi making his help. Bcsfore the hay; coulé arriva,
‘£116: motercyciists obstruciad his W3}? and cGmpefiedV.. i3:i3 3:_V_t0
step. ‘§’he1:€.’afm1* Six persens boalried the lorry. _
him and robbad Rs.1{},(}8(}/– in cash and a ~..
H5 infcrmad {ha izlcifisnt to the oWn.é:-r
H) the: j11;:i.sdi<:ti<3:::1ai police, Whi11″i:1 L.
Crimfi N0. E’?/09.
Thée rejgort was ioclggafiozi aézfixéséd 213,1 by
name Nagaiaj was a§}p;{‘6h6I1déd gave VOZ?.,1I].t&’y
stateiatzzgt (1_i$e:;Altli’:?s’§:3:3.VgV 1′ «€.:€I*’f3;>il?.V__ facts which 1e& £0 mcovexy sf
Reitks \¥af.=.:,:h; _ ‘§”*t’L’?4i:”.’:T?gfia::’ ‘i}i1€?f§fi1i§}ai}:;E’1g material agaéxmi
him 33:15.1 }f1fi’4.}.S._ if1’w.vj11€}:iCié}L custoziy. Later again he was
. i:;t1¢:si;ic3}1e1é:a:1ei it he iI1dicir.td {ha gemiéionar and {tire
{}:fi_.th3;t basis, petitions: has bfififl arrested.
A G9:i«;}1§::éi§ ieamzéé ECG? who is seziausiy
“”~___V(;§}p0$i:;g __Afi1€ mquasi far baii, :10 démbt fiag flazratsti
“:”:i£;x::1:,fi§t:ta:1ce$ in which thtit peiitientr camzf: “:0 ha z311’1’€ZS”£€’.{}, but
K –. %fi<;:;–3e cizvumsfiances irzéizzaté: that §eti'§i<:3:16r was armstcd @1113?
u @211 ssuspicién. 8:35 3i"i{'€St 31$ undoubtsdiy covered "by ;3mvisa to
56$. 4§{§3} sf Cr.P(C. and thersaftfir, he has ham: Shawn as
Qfienéer in those cases, H6 further submits that ma pefifzioner
anti eflmrs are invoked in saveirai cases iflatlng 'cc
crimes, w'h;i-::§1 are under invwtigatiatz on the 'éf= '%;'}a5&3t.g" _
Poiice Station, Shiggaon Poiicc S'£ah7f<j)A»}:1 and; Pglicfi
Statitm. But :10 material has so fa1"¥3§:€:13. };:}é««1x€%e{i~.a?3.g§i1£'ii;Q'=–,,, Tr '«
5, The ccmtenticn of 1je:i§i£;:1er's. V'CQun§éi:t¥i=§§i' ":1s:3f}1i1':g "
hafi bfiiéil rficcevereé at the ]'.II),S¥"..':*l."(}..-3t'._A.I'Z»'.?._' 'IETQIB i:}i'€~f}{)$$iss,si011 of
the pe':i'£ion€1* is not dispuixttéd. . 'l:;f:i:3:Sf;j»t.fi{?1,1'i£3I'. Thazrefore,
materia} }avai}:a}:$i:§._–<}13i V1"t:CO3T('i""i.§1(fiC;':2t€S that petitiorlefs arrest is
on ss1:s;3ici::: V’t’o\q£i¢fi’.”E\.’:’é~.$i.S of statement cf c0~ac«::used.
How .”-u<$é:ful and admissible against the
.?«":t;§.iii;337;£':rE»–.¥.e:¥ pmvc *£1iVémé};ivarge is a question that the finial cotirt
1;é.¢e Since nothing has been recoveztd at the
instargfifi §2~£"{;::'§£';i:'£ioner am}. hr: is in judicial custody fmm
?'§=.,2.7£G®9'_a:;3.d the kivesfigatizlg Sficer himfieif reporied its
_§_1.2'.'3E%f.séi<:tim3a§ Magistrate thai Em is 11:: lgnger requirfié far
K -.._" fur'th€r in.tez*::":::g;«3ti::)I1 censequent is which he has Been
" ;*<%s':.';;-méad ts j11fi'c§,a1 cuaiaéy, grant 9}? baii W322} 110: be afivemfi
to prssecution. (311 the other hams}, thét bait conic? be grazztfici
0%'
suhjectt ':0 csrtain terms {(3 prizvent him fmm _§s:3£tis5{;}§.iij1g :{;fA~~
furthex" investigatima or trial. ._
6. With this 0’§:)se1″vati0n, iaefifiogfi’-is ‘s1fi%)jt%¢t*
feliowing cendiiions:
i. The petitioner…§§1a11.” é$:€;?:ifi:§}”” a bo1gi&”‘i;1″‘Vé:m sum of
Rs.5{},OO{}/ ~ iike mm: to the
safigfgagfijgn Mafaiifitratc 02* if Célsii is
:S:esi.§:i0I1s $30.63;: is the $3161
ii. the presectitian maéxftria} 01″
“‘J%i%i:{;”:ssas’
‘E’11g fi$ii”aio’11’&r shafl mzsrk his at:m1dan<:s at £116
?o}ice Station maize in E5 «jays
Gf Ehe eharga sheet,
iv; ffie })€fit§{2-E16? 33133; QGE. Eeavf: sessiezas diasisimi sf
%Z}}1a3Wad withoui prim" permissicm.
Sd/-3
JUDGE
Sijatfi