High Court Karnataka High Court

Nagesh S/O. Ningappa Chalawadi, vs The State Of Kar, Thr Almel Ps, Rep … on 26 March, 2009

Karnataka High Court
Nagesh S/O. Ningappa Chalawadi, vs The State Of Kar, Thr Almel Ps, Rep … on 26 March, 2009
Author: Subhash B.Adi
EN '"{"E'EE2 HEGH CGLERT' (E? I<;%£2N;5<;'FAK?».
C1861} IT BE:NCf¥i AT GU L§:3fiR€3A

DATED TEES THE 26?}? my {)9 :s=;;*;2::'::::iT§, ?.2<f§0s§_ '  .

E§E§3'{Z)R§i'

"F§If3: E-!C)N'E3LE MR..n..:s;T§<:.E'$%.§§"£a§gA$:¥a E; Am-._  

CRL.}3'.NiT}S,é%451 U99 Agw 8§?3;E09,';%§06)0§.%_AA 

IN CR§...?.8611/2809

B§:'E'WE§1N: _ V _

2' E'-Es3.£3E}S}--§ ES}VG1:_'§3§I'€'L§:%§,§P2§: 'C:§E:kL!1{'F.V'§5§DIV,'
AGE: 36 YE.§§.F€f'37fOC3€f3' 'Psx.{,'xRI'{3LI'L'f'*i}
:1: { ;:'r':*:$ AD'i!§T)CiA'i'E}

AND:

 é.' A '?§aé ;f'*:;t\'z*'§:.A::::F :;L2'»i';;----: 4VA7Li.'sflE:L :2. g,
*  " 535:9 Bf'={_S'§'¢5;'EffE; i?P.  E%33£3'{}I'<§'£}E§\%'{'

7 $37'; 2§:3:'é;i1_:%:{'HA:§1«; MALLM"-'UR, §«£Csi'sP}

" " 5    s;R,;..r."sva=é55;2ee9

'  :3}-..%§":xzb2:::&.'f::~s;

  SHR§§{AN'§{§;SERP{Y&@%i&N'?E}

Bf 5} }§AJfiF'PA EEGMMANAHAELE
AGE C24 'YEAQS, (ECG: BUSINESS
Rfiff ALMEL, '"§'ALU?{:'~'~. SERQAGE,
DE$'f'. E%IJA¥3¥.§§%. 

7 SAN'FH€3§§%§ S,/(} L! MBRJ 1 3£§§E*§Z§aéi'
f*;€..§E1:. 28 YEARS; €'}%\II+ZE'~?--  "~ .. :' _"~._ '

§E%'f' SR3. i'§.B,§{AS§'sR, RQVOCATEE
RN33;

"SHE S'?A'§'E OF' §<Lfi.§%NE'aT'A§{A

'§';-1:gL;@:41.;. SENEDAQE  ' .,§<;fi§%(;fSi1Z3.i%:I~é'? ,  

{gar SR3 SLEBHASH MALLAPUEEE, 

iii CRL.P.86'3'8 I 2609

gzmwggw: T

2} P:2ADE§;P:'é§/ 'Q-"3 Uié€E_$§JE":¥*z3:N'?A§s§Af'3: V
AGE? 25 ¥E;sa:z2:._. ;{_)CC: A@;2vrL::rg:;r;u§;§:
me ..?xL,MF3L;"TFALi;?:E<LA ss:r«a=m<3: 
mm; Bi.J§.P'éE§3 H   . ...?ETETEONER

{BY E§R1;SAE\iJAi'<A ¥9A*§1:;;'j;::§'1i .;3¥ Jsffgrgé; ';s:_;g.;:c
§"R::;ts:§Etj;i':£§3'(3is?:,"_'Er{Ei;"§;§'§ cssm?

 REISPC3N{}E*3§\FT

"  $522. gzigiéaszi :xm;,LAPL;:%, amp;

 Tééaga $3233 mg?-,5; Ei;'S543f~} £iEEP,%Z'; 3'; THE

"'--!§L3'€{§CiATE F0? 'THEE PETETEONER PR§'%YINC} THAT "F'}~i§S
 "--.E-iC}?*%?§3i,§*Z COU}3=3'I' MAY BE PLEZASHEE TC} GRANT THE
V'   §7i'§3§GUi.A§% BAR; T0 THE PET§"§"iC)NERj&»i2 IN ALMEL P8,,
CREME NO.€:31f2G{38 ifififriiififi 1S F€EiGES'FEERE'D F'OE% THE

{.}§'*'F'E'1§\ECE§S PUNISHABLE {§;"C:§.3{)"2 Rfw 34 OF EPC ANE3
SECQEE OF' iN§}§AN ARMS REX';

'E'EéE%}E*§%?} iffF€E.,.P'$ {,':{}E§?§§§'€{§ <f3?a§ E'{.}E=E {',:%RE7}§:iE'., "§'§'§}.§§
ETEEXY, '?§T§E?2 C.';{_}U ?;xm.' " 

Hajappa Bommanahaiii and Santos}: S] in 3 

Cr§N{>.8é06/O9 agar: accused N03,?'    -; 'A .  2

2. 0;:   a case
in Cr.  'Vwfifihishable umtier
E?-ecti::_>;;V:%»GF{_2a    Arms Ac;

  -A X  mothflr of the deccaseci
?E:;*asA1:"i1;z3:%a1:a   of Bagappa, She .f'::}ed

3 ;c<;::;.pIai.fii-»   1 1:'%f:.(fr8 aiiegireg that hes: son anfi

  both had game an a mOfOI'C3}-'{Z'}.f':
     to attcmé C0121": Case. Whiie mtuming

 between Rampm" and  mad,
 AA $o§£€"bf§dy had mtzriiered them by gun fire. Based an

x r  compiaini, geiice mvesfigatcd the maiter and filed

Thase accusefi have bean arrestefi an
22.12.88

in <',TfQI1I}.fiCiiGI1 with {ha crima. Statement of

, . ., . 1 . ,A_ J} .

tbs 3~.§eg:=.t{,% €}’€’x«’€}i11’Cf$3 {map dams?) ta u_1{,’- :i:<1s::*w:;:1L ES

A $':fl:3m.i£?£fl..&that «izfiéiéient has taken place 0:; 11.16.88
Vw}'.i§:§:f:é:3A " ufi3€'$.-3 accused have been ajrest-sén an

';2__2,1i2V..{}8: "2"§.'§;iC§ 3 se§z11re is 3139 made on the Saki data

.V3."vE§%:::_r;:'<i€::i on 2.3K}i2a§8. It is submifisd. that, mesa

p€'f3;ti€}Z1.€'1"S have been faisfiiy im}'}IiCait3d in 31113 06138

Zi'€fC£3i'dE":C§, on '23,1:'2.88 who aiieges that, the Jeep was
hireci by the accuseé and hfi saw the ixiciécsnt.
specifically' aflrzges that. Rajwths accused "
cieccaseci who was camiug 011 the mortar
opposggite éitecfion and after

injurjg: he fail dewn and Vther»3Lé3{té'rV_A.threiev_–v_A ;§amGf:S{'–~

chased émotlizer pemxfimghe fir€d
at him. He also fireci on the
person; xvhg , fell 1011:' Ij§é1{ij' therfiafie :'
S:«.313,fh{}S3":i ._ f;'i:::-:_ person. In this

1"€ga:1i,1"'€:hLs:V'g3aii£:E§:=ha1%€'*–:~;ci2£*:i~%}ié Jeep from accussd

i\§0,7V":-311:? 3 iri'¢.Z31V.'i.KV1:'{1T:'§(-"N m 3.:§_§:"j3is{01 from accused $0.9.

-. ‘ Tht:V.v’}eaj*:3éEi <:ru11$c:1 far the petiiiexzsrs

.¥£ow:’:v €1:r, £113 aflegeti statement of eye witness is

‘E.h«:>2./zglfl ‘I”}’lfi§-* have nst. committed any offence and that

{he}; are iI1I10€,’-€3I1’i; Ha has stmngij; reiieci an the

‘WI’!

S'{3t*.’i’.Ifl.€’II’i 0f the €}7<:iWit'i1€3SS and statsd that though
was 2%: panel} witness sf {I16 pa11:tha11ama m'{l:é§'§t:%i'–_
11.6.08, he has»: 110': disciosed {ha na;}3es'"'Aj:'_#§\
acmxsed and it is aftei" iapsr: of :3.1EiA€§tI'}}f'

givss a s%:.21t<:me11t' inttzr alia st;afii';g :

the allegéd :::sfiE~:~11:::cé and id€:f11i§éd_ tlxehécpziscfiiv-.._
5, it i3 a1sGA.;§fi:at€{€IVA i':;s:f€–_is no 91'

motishz is; a.}1:s:g,¢;¢iv_;3.s; £§;j4';§s' csancenled
anti ~.."a§j;;1;1§t}%s;f"'VV;¢zccused No.1 1.
Si£'i,C_ff~~§h€"i}€%iiC7:€:1:1§.&Vi?, shvszet, their presence
ma§;1..;1a£ ézvén if they air: tmlarged on
bail, éitéfinditiexxs and they will not

traggnpar wi'£h{7i:§:1.e pr0se<:u't.i9n wi't3145s$c:-S.

3 T. learned Gavcmment pieader submits

Q’ giiai, Aitcuntxy mada piste} is I’€{?OV€I’Ed fmm

acécxigrzd N03 and Jeep is Itcevamd frcrm accus-{xi Na’?

V’ _ §¥éh:ich was used in the: aificasix Thaw is 5: t::j;exr»;if:1es;a

Whfi hag sstatetii. £116 overt acts of thaw: a<:*«::u-sad.

'?Z E? is surprising that, the armst of accused

wax»; mad? 0:1 EZZZGSS 'mu zmwhcre in the mce::Id:s it

ssahail not tamper with tbs promcrutioig.-'–.._

wfinesses 9:' the material.

C:*im.ina.1 petitiim 110. 85′?8/2(}()§3. :'”

criznizxai peiitian :10. 861 1 f

TL.

{fir

f:§§fiAs.§:

{)6 . {Es-“§ ,i’;2Ii}{§ $3

<:7:§2:,, P ?»:} :;g<:z_t:#%1;:' 4 — L" 3
agw {3§«ZL§}. M), 85'?&% ;1;»:<'20e.: "

3;; {:22-2:..,.::a M, 8E;~{}–£i–;'§:Tf}{}€%_

ii} FEEL) 3533

Scarf} flat': Eczirtieti ;t€’i3;t.i0:’:.€:’:’:;V

:~33::<§ kjraznttéfi {}<;s.¥::1";f_a_:::€I:'t
(':a:31:a3.S6:§§; suiikmit 'EE';.€.V~1i"'-..¥V":§3t:'*A3;':'«:_ u _ <':fr:{'1′ in
§3%i}’:E3 M3, 8 a::1<3f. _;;2<):2.**g;'}.:;:v;: axcepi
{f{}Ei£3}:§§;{)33§§"V(§;;f Z: @ was paifijgs allowed

«7

i2’1t:$;;”‘» aiiéi £§:13.aI’gi:”£g §:i?.’f(T’1IS€:(i N03, 12, s and .11 on

“£§’z;2–:§§, 3-E? :ZS..«f1z:1{iV”‘f.1§:3,£: mt: c<m::!;1"}=° ma::3c~: piste} is
:v§:€13.*3,V1V,§,'§%,'V§V §Ef;'i;§¥'€'–.p;f}:§$f3SSi€)n {}f§-i{,T'{f11Sf'£€} N0. 9. 1:3. rrsgarzi

iz;'_2_{)iE%3n maria 3:33′ bat}:

sgraazrgsfiis, {“)Z'{it.’:Z” ziatéd 2€>,{}3§2{}€}E} Pam. N0′ 8

}:;az”;:;i 33 is mazargiifictd as uiruifir:

“}’a:’a 8; {_?€3I3.$i:§£:31’ii’:ig the iiézéiz {Bf

<3fi1:*.z'1<:°€: zaziiszi $z:§;s€<;&1€:.1i d.€v:i+k;}:»1m:~:1:1. zmeii

' «.;'€:i12a£%:S. _ "

gawk

a_§&:.s::s <.?{31}Tsé(i§2:'*§::g ihaf; thti psigici is fm':.§1€§;'_'i::«' »
§}$:;::$s£<:=1i2 <;fa<:(:i::~:{=:{E fig. 9 Ema?

ma :«;-;<::im23 :1 1 ”
g§§:;2e99$ 86?8;2é$§* gn:’ g&$&ai:V”

‘Hfinku§ pefiec§«Ns§$é§gg§Q§.$ fiamg:

a§I<)w$v:% 31:": S0 7 i3

€.?fi§E€2€I:".'€13{.'5§.,V —

3: §’*;i£(§fZ}V:{;C5..Z§’g€”1§£.f1j.’,v’*’~~’:’€1:§”fi3Eifiliiéi :}\3§3S, 1.2, 7 éifid

“E? <:.z1".'E"}a§;;gé<i» "r3'u gubjact ':9 tbs:
é::";€:'§:£ii§.é.ons'g.".' " V

"flit: 3€1é: m€:1′{:i0m=:<}. jg} {E15 Griiéizz'

{f}2'§'§z':e"§T§' €'i§}'{:'£;?'£E{§ 3:} is::~:'u<': if.'()fI'f3{',?,€':€§. :::»:%1"€§j;":e<.§.

{?{};§T4:'«;»*'¢ A

Sd/,.,
Iudgfi 3