HQ THE HEGH COURT Q? KARNATAKA AT EAMGALQRE
amen “ms mg $7″ DAY 9:: sepvmsga, zses S ‘f ~
EEFQRE
‘1”!-«:3 %~!QN’B!..,E MR. gusncs ASHG§<'B.'–H£N£:§;§:I §3E§'§$' V
calm Pmrzens asesszz? mags
aamggn A' *'
1 LGKESH
5/0 ;–:AR1:-EARAPPA V
mgr; ABOUT 33 ':'EARS,
s.c:.;S.:'. V
STONE CUTTER, -_
war Ke3s1:.IsE§§.'x;*}r:.L»z2:;§;E. 1
BHAi:mAvAT§-ii%fALue:_V _ 4_ "
3%-::Mo:3A’ btssffgtgfi :7; T’
2 RAMAs\m;~w._ _
SIC) §{A!’~§§’é£R,AM, . A _
£655 A308?-27 -‘r’EAR}.S,I_
TAMIL :30_Lm:DAR,A ‘- * –
STQ¥5¥3.C’3’T5ER; .. …..
°P!{AT*–KG(3″§I{I§5ERE vIL:AGE,
Es§1A–{2RA.V£xTri§ ‘FALUK
$H7M@{:A’« !;:1:~3T%__I<:f§«
% R V' sfixmotag §:s'm:c::1:
_ S/Q RAflf§A??A
_ gags A.8Ca§5’3″ 24 YEARS,
‘~ V ‘<:.4$':'E: S.-~T.
V. E-TCENEA <3LJ"!"!'E R,
% _ egsxs' KQOEEEJGERE VILLAGE,
* fif"EADRAVA§'HI TALUK
PETETIONERS
£3'! SR1 S SHANKARAPPA 8:, ASSQCRTES; AEEVQCATES)
AND
STATE SY BBADRAVATHI RURAL PQLICE
R_EPRE$EN'¥'ED 8'? SRP.
HIGH COURT BUILDING,
BANGALORE. ,
R&sP2g tiits Qty, the CQt!!’¥: made
the foifowifigj ‘ TA 5. 7’3 ‘ ” _
The resgenéettt rgtsisteréuitt Crime ¥teA«4 at 2093 tgairzst
thvjelv’~p.gt§t!tS.§:e;-;;.:.,:f¢;VrA.thettttéfifitstes pgntshabie under Sectéean 3&2,
2QtV’2*e.}a’ia:t:”;13-4 ef the tnéian Pena? Cede and Se€:ti§§’% 3
and Caste and Scheduied T!’§b&$ {Prevention
V_1¢;:f,_ _»§ttQc§t¥as)~~ 198$.
case of the §!’Q$€.’¥€t§tiQ!’} in firief is that the accegseé
§5é§_%t%a.nérs mazréerad {me Haiéshappa an 2?” February, 2908 an
,t,.t,/.._””git:-;:Vt2nt $1″ the; business ritratry between themsetszet and the
deceased otter atcvna quarrying’ flue eyewitness is the son–in-
€354,
the prexsieiees 9f 51:: end ST Act ere net attracted te th§s_.vee_ee’at
ati,
4, Pet centre, Sari Henneppe, them’teamed””t~t§:;hVK.fe.ertv’j 2
Qeeemment Pteeder submits that the eyete§2af;es};3
giveete vivid eeceent ef whet hes t:’e_rzegiree’-ete the ef
2?” February, 2938, how the actuseeu’:-:§et%.t§one’r white
emei cer te etteck the deceeee-3,_ In my notice
that even ertor te his mtrreeit-,~– ‘:.c:!eer§y eemee
the petitiener Ne._3V Qedeed with the
peléee seeking’ eeemits that even new the
weepene usedA-‘fer4’§<:i!!inee?-tte}'eet§«e:ep'e ere net recovered. He eise
eriflgs to ejy-vgetiee ttV!.e_t"t'he."eeeL2sedevaded the arrest from the
date :}é.%;:2:{51e<.~x_:, %.e:V.'Wé'.–'"' February, 2033 te mt" March,
20Q8'1;- preys fer the rejection ef the third
petftienerfie. ereyerfer fig":
.C_ens’Eder§ee the factors that (e) the deceased
u’=fj’_«.:§41e’!_’e$h’eVp’ee’Aapereheneed threat te his fife from eetitéener Me.3
bed ice-egee peiiee complaint; (b) the etetereeet made
eyewitness and the deeeesews sen»-§n-éees, Prakeeh that
QEH,
he had gear: the théré gaetiticmer aise coming :52 ‘«;\;?3§:a emzygfiar
alzzrgg with the peicétiorgars Me’: and 2; (Q) the waaapen;s…:§sé?fi f§%””
murdering Sré Haleshapga are net yet receveyeé-;.:.
petatéewr No.3 absccaded from 27*” :¢a;ua;«g,%;mgé%%:g:%;.%arr~%%&
March, 2993, I find that this is gm: g, ts: gage. ‘mg? the@’g:é:-W sf
ta: the petitiener §’ée,’3» what is the §:”7r*:;;§?a’:*t gf.!,:?;ea=_:V_ :3afi.t:r$’§§’:eiEV!\§Ve,3
hitting an the: right thigh t§1§”‘€:.£’&n¢’§e’-:=s.VV$Iv.=:e<._1A ma "my be
désgecteé 9:253: :21 the marge ef'£t:.éV_:%iva"§';r'V Q,:§ :§§.*."'$hort ground of
the mstmertem re;3.e:;'§"§;«.[ L!:fu3t é:A|_,¥sc_3§£::§i22g #i!.f:_":,I.V_§_§;§u§'y on the right
thigh, <:au$&d_ by -'ietha! weapsns,. I am net
énciined ta g:'an t=i:L!:_ie ' " .'
this |§;aL§§v….,n3ei§t§a:n in respect ef petitisner Ne}.
Pe§§i;§V;o'2*s;in ..rgs.§ila;§w§!'vgetitirmer 5195.1 and 2 is giismissed as net
."V'g§g'fessed;.
Sd/…
Judge