High Court Karnataka High Court

Akash Deep vs State By Doddapete Police on 11 February, 2009

Karnataka High Court
Akash Deep vs State By Doddapete Police on 11 February, 2009
Author: Jawad Rahim


ZN VHE ?’E2G%°:’ {Z{}URT Q? §<AR.?\§ATé§{1'?s T §,A,2"~§i3?2LQRE

QATE9 "2":-as THE 12"?" am' 05: FEBRU;fisR'?', 2;':e:.a;'§.-;» "..,_

§E§*"s'Z'n'{E

€55 i-z':'.?a?*é'§LE M9"-i, 3i,§§T'§C;EM§$2'xfs§a'aE3'§'{r?2§;§ji~?§§""~:: _

CRLERF, :@a;3%::[5%%Q§ 2336
§ET'v"'v'EE?~$:

1 AKASH 9&3? %
gm §{i5s§v’§;’5::,ESE’-é §:r+;–;.:~s§
Agga &8fJ.T 22 vaagfi ‘ . . V ”

2:: ‘:’§AR;.. S:’:’1}’f;3E?~élT ;a€’3″,.m”z;»%f’s~:’:;”E;~§1is<,* 'mg:-ta;
£QLLE%3%3?; ?:;'Q.3 @953: Hi}S'-?'EL,""""

sgwa-:.m;;§.   A
     ~    ?E'i'1'§'IG?é;:R

{§’:<:""'?1«§«:'?::;ii'§ ,Si;§:B:'-E_»fi';§v?f$'é;:'~$:, ;:;:'3:,i,;
S3'-C:'_'E 53' :2Q§a£afi?'§?E ?:%;3:::_.T§
$§w§E§v'§€'}:53§'&. RE? as' 59:3
: ?'*§§§§='§ i:€}i}.Ti.'i"'€'..':§~* '§<A:'<i_?efA'§".Ai<;%
_ §g?x:§AL§ ~
% '~ RE$PQ%§§E?~i'?'

{§?;*'§§&:A'a.a3;: §'u'§R;'?xi'v3fi;%é':'A BHAT, fir-scgpj;

fimifir.

FR-‘K2?

K T:»%:.§ ?E?:n§;~s :5 mm ;i;3.3§? Rzw am vzam: av

« “*°:isé,s mgaaa.T§ mg mg PETITIQMER pamxms THAT “ms
» *?’§}§?i§*–B;LE 205%? Mm” 55 agasgs 3’0 327′ ASifiE mg

” . 3§ji;’E€v?v’§E?§T as agtqvzmmas ?;-£5355 33′ THE :2 A39; cg;
:,’::;’°<.::sr~s) & 3;?v¥F€,, Sé-§I?viCvG_A, are c;:'_,:r's;a¥e§:@za3,
T ..§}T.,?.3..$,$S fiahéfi QLEQ EN CR§..,.A.NC3.54~;'£}55 §T.3.8.§..015
:Pfi:SSE;"3 5%' THE 3257, swag gas? fmssz ccaum"-1:,

SHIMGGA, 211;,

" V' 'uggrgif-siifi £i*::at"%.f:§a§*& 'séui"aL§:r9;0 basis ta charge him fer the saffesice

cuiéabgiia fiegiigersce iii :15§':1§ FIE} entry réaé, causing

–i§_E3f§§¥;i§_iiffi¥? in the traffi: and ES it was §”a§§'”3if!§ the visiern was

mi: cééar, fie ceuifi rm: gee what was hit 53 the fiataaseé

U}

fiaaring regigtratiafi Fifi, §«:A–~:4 H-54-as £2:
§via§’§a§ars?’zi Cifiifi fzééi’ Gabi Ciréia, £333 to:;_

Exéagaraja Seiiy Ciiéd whiie his sat’: PVv’1-_E3§§<:éf$§;.Vv1F;.¥§fza::_A3zi§§'$-«..

fiaifiifié his fathar is gash the vehiéie s5:.'; .r§i.véé;;:'__.' 4'

4. an the basis cf vfefiéft ‘i’:”as( ef§tigai:Ea hAV i%; a:s :§;ai’.<:c-:r1:"'L.

22;: and piste éf acczgrrerzce w éF:~.._"e:<t1amirie§g"Staitgment sf

W§ff3E$SES was f&€G?dEf'i:;"'-._Th:_§ rg1:ajte.{§Vavv§s..sa ctciiécteé mafia

243% mfirna fade éase 33.,-=_:{:'_':i5.;t;V 2:'v§fs_'e:a€:'t:~i.:v'§s'éi@u*;._é:':r*;d thus charaa

sheet was f%;"e'§';;,, -" A€.cuse<i '&e;_%*z§«ég?v….t§=;e charge, wfiich

nec:e$$itaie:} V'VCv'::*r§r: §'*T'i§:?§ji:~%'z..the; fi:=0ser::,2ti$r1 examined 8
witreessgés é':ic$~ .;i;':;i_a:éé::':"é:§'i'a.24§£e 621635 dccuments,
5, 'V ":'"ha ' .ja%;§iVu$éea:?..'_:A""ra=:rsiste§ the §!'§SE1:i.3tf§¥""3 araé

Qaéfitiiiiiéfi if.-5::Ve::§i;*§aa*'V-afifé éecumentary E'¥fiti€1r"§C& cm the

§;:3':i;_i:,s7iPzT3:t:~f'§§g:%*:§é:f.. Secticns 2?? and 334% EFC, Ii": suypart

§f'fs:_s;:€h cvc~:'§:t§;:.§.r';t}:iés2 fie urgad that the éeceased had invaiaieé

Q/..

tha’~$§:Eé Qrméisiarzs it is cigar that $2′: the case af
.§fi’5é;:§§é%§_._, whc are anéer the age cf 21 yeasfi arzfi tafsvicted
c’§?fa§'”i€E pzszrziahabie with immisafimefit, étiier than

_4i’éffis§r§s6¥1r:1e:1: far fife, there is Cieazr” restrair: frém séfrztencifig

J6

regaré we rzeea’ ta rmiice provigiarzs cf Eectiesr; Q :15?

Fraébatiar”: sf Qffanéars Act, w§1%::%”1 raafi thug:

*’&EsTaz»:’:’;za:*~is 9:3: ::v3§»*a:s:3rx5:vi&:i2:If M M §?%L }’ %%
{3*FF§?€§E.RS swag rwg W zC;’iii’~§E».’,:’E§3a,§?;§ ‘*si=*..
ABE: ‘

{Z} Wfiéfi E??? iikéffiéfi a.2n€ie;*i_iss;f_e23:y”:2fie .ye-3r’5.._ ‘”‘
=:::f age is fmsnci Quiity ef hmiirgg’ samafiétt-39:’ an
erfianfie pimisfiabie with ir:”:p:r*§sr::fr’;mer;t (b::%*;r1,a:>t..v’
with impfisersmerzt f::=_:”‘§§_fe},_; the L::r;s2ft”-by whirsh

tfié Qéffififi is fmiimai 7§;3i?E’y”«$%i~a§§ r’ui:?t?_..sIes*’eter:ce
him ts: imgarisanmant ur:§’e$$ it §$ s:$§:i$§iV_’£!i~~’that,

havififi regardfé=.__th&:'<:§%é:;r{::§ta:%§'ces i9f«.:t?*;e case
inciuding the égaiureft sf the"'9.ff§a'r::e_…-ané the
ifiafaétéf. ~€i":'v'.._'Eii._é.';'. Gfffigéer, Zfiifiiiifi not be
desirable: ta géea! w§th"*§h}'m' "e.2r2dé_zf Secticn 3 -3?
Se¢f:'§§;:1..;is_,"%e:.i::;:'§'if;;:§1_e.ct;:;ri: izagsgsi am; sentence
cf ifiéprisenment 'é;=4n t§'aéa.'éffer:der, it shat? reccsré
its Féafifififi fc"¥".<;§cz§fi%§;»s"a:.~,L"2 ' '

{2} Far 'i533 Eéufikéfié :3?' 'syatisfying itseif whether
ii: wosuid n§€V_ise.éesi':iabEe 2:: Sea: under Sectien
3,. $'@<:ii9r:'4…:szith an cffefiéar referred ti} if"!
. §'E;3§?-Séfiiéifl (E) tf%i'é'"c:m1frt gfiaii caii far a ragmri
. "§rom_vt'E3-&.pr9§3at§<.3r: 1:.-Ffimr and considar fhé
?:'a?;~iT:?a:%tv,«.,§f~ésfzygpanfi éiiiéi' infermatiarz avaiiabié
' ~_'c"r:!._§§, V%e3f§.t_ing 'éo the charaszte? and physicai and
étjarsiavé .C'.':'i¥='.:.§§ii£:3'r':$ cf iha §f'fer:der,"

ax?»

facts éfzé ES csffe? E3'? the getitianet' that he M33 C§_4ir":."i§'~:?_'¥;'§$,ai€i*

the max: 3% the ids": cf the victim, the fciiaggifié'"€£:%c*§é:*:._.i_§

ssassafi:

The erder regarding $ént.¢re::e”*€:f” §r::§riv}s'”::*;r::=::1VEV:j’;i_.3 cf

masrzifrsg imgasafi ‘any’ the ma; u.r;_zi:’r”:” fi”é aflc::.:: $&d E3 get
agéfia, The créer regai:;–::¥:i.h§AfE§fne;;_»§%$’$¢?3A:”i.§y tha triai cszzzri is
msdifieé, ‘F313 fim arf;*e<.:~Vs..i n§ 5;; éfihafifififi is
R3,5fi,sT:€':G;'-.4_V'§f§ééA:.1::%:.:§._a __§':;:.%j§§"V.§,i}e"":§;a&fi by fire accfusaé

withéfi we i;¥f?£f1§*?"§%:};5'fVTf€f3:l;¥':b'i§T;§§ §§£§ 0§ éféfiéifii cf tha cam' fir? :his

side: ii _fié"5a«ui.:_ ':<3 *;1.;3"'i'-.V__t§'z.e_' said fiifzé the §C£Z;'a.3S&d sfzaii

;.::":c2*e;*gff;'§:fg=:?§r§$:z};::':*:&§f:t :_f;:«r_"a"'.§ar§e§ 9% fcazfr' months, Aéiirzg

lJ§'¥":§&:f"i§"'§_E §f€:r"€.i$§§iiS $35" Siactim 3533(1), 1' déract that entire

"V'£zz*rs§:i';z%:tE* «:::4§%'~,r&:evé§ shaii be mid is ?'v'if:–'v'§§<:a$ a3

1 -z:é:*:T:§§}e':';&F§a;:zVt§i:::1V;j – . V .9

A ?h_§'f饣i§éfi is accardinaév désmsad cf,

5&2'-;-S':

}&§g3