High Court Karnataka High Court

Badal S/O Pitambar Navalekar vs State Of Karnataka on 18 November, 2009

Karnataka High Court
Badal S/O Pitambar Navalekar vs State Of Karnataka on 18 November, 2009
Author: L.Narayana Swamy
IN TEIE HIGH C{}Ui~?T OF' KARNEEFAKA
CIRCUIT BENCH AT DHARWAD

DATED '"E'I:i§S ma 18TH DAY 01:' NovEM8'g:é§;2'G:)'§;: *' 

BEFORE  »

THE m:>N'BLE MR. JUSTICE} :31. N.:%'?AY;?&N;éA.'SW}¥§$iY& 

cmmml. PE.'g:I_:r1oN isrpg' ':929;"2§:§)9 
BETWEEN:   " V' I V

1. BAQAL   5   
:3/0. PYFAMBAR NAVAL§_§B':;A.R,    _
AGE. 47 YEARS, "  '   
ace. GO'_fii__SERVAN'Ii. _ _ _ 
R/G. safamsn mc;A;2,  A ' 
TQ. HUEiLI;I .'. = __    .
ms? DirIk§RW;%.D."'-f','i  

2. SAWAN _ _ .  
V _ 5/ 0. ';9:TA}.a:BA£év.NAvALEI<A;?,
 AGE. 49"€E:A12s,,
 r:;:(;;»%. QoVr.":5;ERvAN'1',
 R;'.Q..{}ANDHINAGAR,
"V _ 'mg. az+"z:1Isf:*. GADAG. . ., P-E:'m':£>NE12

"  (Bf{§;_2_:.}' 33. PATEL, ADV.)

Am .. "

A' ' 4./rag S'I"A'l"'E or KARNATAKA

    ..=R:a:P;2EsE:NTED BY SPP,

HEGH CGUR7' OF' KA.RNA'I'AKA,
AT. BHARWAQ.
 RESP£}NDENT'

{By SRI. K. QMPKUMAR, H.C.G.P.)

*

THIS Cf~?L.P. ES E’iL-EED £§f\éE)ER SE’:CTE(i)i\E ;:3.:_a?§;;».»%;*:’5éi§>.”::”:.,

BE’ ‘§’HE ADVC}*f3A’FE’; FOR THE PE§TfTI€}NE§R ¥:=’I[‘~§i’g2’%..§i2{3;.E*Z

THE PE’;’§’I’f’IO?~E£iiRS EN ¥’*J§’PPAf’~Ii RS. CRIME N43. ‘3F’r(}]2G”C?9

UN RE3GUi,J&f§? BAIL F’Ol3′<'3 THE €:}EE?_ENC_E§S'"{3I}'NE';§HAB£;E§' '

Lrgsgc. 395 cm 1. EH13.

T}«IiS CRLP. IS COMING ms i1~”01§#2–._<_:¥2r;);§:r;*s";A'"r:«'i:S=–'Ijm*,'*VV%

'§'§'{ E3 CO1} RT MADE: TH 3 F0 ENCEV.

O R 17) ‘r:: R

This petition VA (£33.66, 439 Cr.P.€3. for
ctzlargemefit 0I3._ bai1. has appr0a(:h<:e:i
the S{=;3sio__n:s a*;t :3;::g;;u;n Cri'.WI\/Iisc. Ne. "F21/2909
and tbfr coufi ifs did. 03,308] 2909 dismisgtici the
cast: Gf €t':$_ ~ the petitionar pmfermd this

§}€§i_fi{§I3"fO¥ ihé Itjiéf.

. “rF§i€5’C0flfflfi’fiHGI1 of 15311166 (3Q11{1Sf3I fer the petitiemzrs

V’V{37:;_ai.V N05 1 and 12 are the Govsmment sexvafits

:2f:a.e.j%V t}1eV§°.¥::1::;i§2r’eTV not participated in ihfi Gfienca, which is put at

agai117:~:tV__§LE1em. In the Complaiflt itseif the: complainant: has

iF}.(_}f’.” ‘5-5’-t3″£1Z(i anyihizzg against the petifiorrmrs. The ziescxiptions

4

najmted in the peiitiarzs am aitegethftr (}ifI3:tI’€nt.,.ff0§§3;..V_t11§§

rccovéii”? mafia fmm the pfiftitioners NQY 1 and 13:. §:i: ;

éiair: the pvsiiiicners were travellingiifi flit?’ «_s’a;.mc:< bt1€V«'th¢y

siid not Commit. any afience by sna:tCh.'i:1Vg the jgtfxvlfiisu

Cgmpiainant. By mistake {§m_T::1Ct, T318 aiiéiifé fa1=:§?tii_j>’. accortlijlg to the

raspondent. is_.f§fi:a:p n§:tWLi1a:§.c ‘the~_§€titio31ers. Under

fl}$S€?;:x(Ti1’C11I§:Sii4£1QéS,>@~tfif.’};:?€3.,i¥i#f.)I}n€:’I’S are entiflsd for bail

4; ‘V ‘”:–‘;::;e ‘§.c;fé:i’:%;’13:i”‘~§:j_’kT0%,I»:i’r1:11I1:txf1t Pleads: has flied ms

§ta§fiZX§${1§.”;f}fV_€)>i}jf§€?f§£é§§1£;”éflé séatrsd ihat am. 83[{)’?f2Q£}9 at

$316 §éti’z’;Ez3.i1e1’s N0. 1 and 2 have Cgmmitisd the

V .€f§:”g i’};& basiS ef the ~::0mp1ai’1r1’¥:, the h1vt:stigai§11g

{3fiiC€m }§}§]_’§’¢:::; mitovereti imam {E16 ;}€ti.ticmm”‘ Na. 1 ail abmit

Rs,5é), C}§_}fi;’– Cash, fczmz’ barzlgitss, C3116 Chain, one Tam Same:

xa;1′:’Li..&f1′<3m petiti<)r:€:r N0? 2 Rs.'?,€}f}0{– has been I'€(3€}V{':I"Ei€i

'j£.1:re':Amgh pancfhas. In View of that }f't3{i'{)V€i'1"}' fmm pefitionezrs

i

N0. 1 ané 2,, it is neediess to say that the

Camznitteii the ofikfnces. They are net the loca 1_";3£:{;;§ié':'

thtry do not have any pezmanent fréisixiencfj

case if they are enlargéd on bai}, he

the poiics to .':ElI'I'EiS! the pers0f1s_,'..{L}n:1£tf 131613; §?:i;"c5"e.1;ii:2;;2s'tair1ces 'V

the prayer made by the }Jetition::r i$s..ré:q3,1irtt{'i atohfr firjecited.

5. I have hsaxfl t}1e”a1*giim€;1f$_o:3 .b{>i}1’si(ies.

8. Frcirii .i$ .s€ién’Vthat while £116 persons
were iefiiiéé. started tc: quarml with
the p<:ré.'o;n 5._ am}. $31116 the petitioner Na. 1

have snat.ciitr1 t11eVi':gag;._\2é'hZ:rein it Contamczd the jewels. In

" 2 ¢_vvi6%I;': sam€AA1"iea?.3–ade a complaint without eveu I'f:f€:I'I'§..'{1g

1e3, i;I'1r: ;3§fitiQv3:§é:'1*s' name. However, by making this hectic

e§fo1.:"¥:; t}1é' have recovered £116 Said mficles from the

'V petifi4<'3r§€%sV. 'i'hough the petitianers statefi that they are the

i !;}é«s;t:;::1ment servants, no proef has bfftfiil produced either

. l3$:f:§'r€AAt11e Coax': below or bsfore this Court as it is submitted

~ u bfthe 16::-3137166 Gavemmeni Pleads}? they are not Govemmerit

" servanfs and timy are wcrking in aidtzd in§fitufi9n.s, they (10

T

not have any permanent residence here. L§I1€ir:§'…__fléc_sc:.

circumstances, if they are enlarged on ba:i1,..itV_A4is.Vd}.fi:icu1LTV is ., VV

secure the prtrsezlce. Hence, the §fdfg'éf

pctiizioners is hemby 1'ej<:ctsd. _

In the result, I:'t":'.titiOil is d.ié;misseil.'._ V