High Court Karnataka High Court

Shaik Sabber vs The State on 14 August, 2008

Karnataka High Court
Shaik Sabber vs The State on 14 August, 2008
Author: V Jagannathan

IN THE HIGH COURT OF KARNA’1*A;«f;A _

cmcurr BENCH, GULBAR(}.4£.’v:A4_ : If _ 3 J

DATED-: THIS THE 14% DA¥TI:A§?G!}$’T %2Tm23 %
BEFORE % V i ;%:WM.

THE HONBLE MR.JUsT1C§§ af._JA{}A:éi:s:§ATi 3AN

CRL. PE’r:T:9N”j§aof_;_2§k1k-E1ggos A H

BETWEEN:

Shaik Sahbexfl gr' _ _     "" "
20 Years      ~ . H
Auto _    

R/0 Mizsiim Saggrha Tajfiagar
GULBATRGA. ‘ .

. …..PETI’I’ION}32R

(By 3;:-1. zqbai Patéfi

Ami:

Gmmcma
yam sta:m,ATGULBaRQA.

 ,  L %    RESP(}NDEZ*~fT'
 *- »    .   K, Babsheity, ECG?)
*."3UDQE¥; ; H . &

manna IS filed 1.1/3 439 af Cr.P.C. praying to
‘ V’ ‘ petitianser en mi: in Cr.?wf0.19/O’? of

Gulbarga Rural 13.8. in C.C.No.546/08 on the i”11e”caT’:f’_”fiT’1′<:.vA'
I Addl. JMFQ, Gulbarga, which is reg'stere;:i"ror:%L;tx;<a
offence punishabie under Sections 364, 392%%am; 302′ ~ ., kk

I’/W 34 of IPC,

This petition coming .r;:n.___for érgiers L.

court made the following: ~.

Heard both~sides:,w ‘»

2. of a case
for the offence of
‘irgjdfifvv-Scmfien 392 of {PC r/w 34 of

33;’ The case is that on 3.11.06 the

“gavc: a statement that his son Narayana

the hardy was lying on Gouthana on

V V’ _ the Guibarga ‘£0 Syed Chinchofi road and as

izivesfigation, after tracing the mobile

of the deceased, police wem able to caught hold

T b1i’é:h«.:~: petitioner and arxothar accused. This petitioner

if

being the auto driver, jeinw hands with theVV_é%i1¢r
accused, they geek the deceased in an
this petitioner and later on th_e…..a;_c_:cusc5d’ ” ” ”
deceascd of Rs. 1,500 / – and

men murdered the thre’ A” the’ % v

4. Having ‘;A3r”(x) sec1:tio11
allegaticm and charge sheet trial
court opinifig that_
prtima facie case I am of
the View baii to the
petitioner as tiierfé is’ tampering with the

evicigtnce the éibéfiondmg cannot be mied

Hefisgfig th;:’f$i%§i1T:;petifi0n is mjectad.

U % r–

(V. JAG ATHAN )
JUDGE.