High Court Karnataka High Court

Balu S/O C Raju vs The State Of Karntaka By Banaswadi … on 5 January, 2009

Karnataka High Court
Balu S/O C Raju vs The State Of Karntaka By Banaswadi … on 5 January, 2009
Author: Jawad Rahim


% ” ‘ axvi :33: RAM SE.§5RAH?viA%=i’:’;’-‘x mar, H26?)

E

15:: ‘ms Him: scum” G? KARNATAKA A’? $1-‘»;i’~ia’3.{%\’.i;._§»’.i’*V:”r’«g*’:.€:4 I”~:-.V

amen THIS THE 5*” MY 0? EANUAFEY’ 2&9. ”

BEFGRE

Magi» 23 _.’?’E:é~.R;$, I %
§=es.-:5, L4?%.§siS%§¥”?I’:Ex?vE?9i§a’RGA_£* ; ‘
Aiififilfigmhifix.i;i’iYs3Ll’i7;;–._V ‘-
3-ii.3i_i..i~”>;Pz”–x.V§\”;1’~r’~’:.?{;i.E

samaagas A A

gm’ 552233 ive:2a;é;:;:,%?g£*i%;k§.j %

;’3x:”*éEv:

{__ST:’~3.’fE .{3F KAR%5..=%TAKA
‘”1’ iE:2§€fi&3_1?€AD:. PGLECE
T ‘EA?é;’3;»%,i;’a?%RE
S’f:'”1r’~'{TE FUELEC ?RGSE£U’:’GR
A ‘ §*i1G§~%’£.<"_,:_=i.i'3,T GF KAMATAKA '$5.06.,
3A.?s_iEa£é.i;{}.R.E- ii;

‘ §€.ESPGf~iDE?aiT

_ -C’:?.._L;’R~&’\!ESIG¥s§ FETITEGH IS FELE9 {£55 397 Ri”¥’Vi 491
..__ ‘CE.:P.C. ?RA’2″I!’~3G TB SE’? #5195 THE QRDER; E3T.?.§..3?.Q£i4
Ffixfififii? 33′ X1 .5′-“iC?*’§§’-*3, MAYQHALL, fiF\?’éGFxi..GRE, IN

V ‘rf.Z:C,24€}63,t’03; CGNFZREED E’? XI}?! A3{>L¢SESS1C3N$ JLJDGE,
” 2″-éfis ‘*?!§~ifi.L’L §15&£'”‘5i3z5;L.QRE, I153 CRLfis.3.3§&Zffi4

C1T.2§.11.2€}£35,

§R/

4
Efiéififii fize actusaé reiaténa ta aiieaaé £555 92′ said

armaments anfi watih frem the arerfiisea 3? PW3. V.–fie

$;;=§m§ts zwrse sf the ‘¥’\?fi¥’}ESSé$ have sgekerz tha’t»–€§ja:3~étic§e ”

aiiewé ta have beef: E’&§:锑:Ié¥’é§ fmm:=..:the-..:2§sés:$.sié’r: 5f t§ze:.; T

acczsseé are the articies *se§er.s»gi-;v.%:__§ té”A.?’§»’1. aé€aV §;;Vrt?§’ér

smfimiig that the mat”-zfier in w§7ich 1Ei’z§é;: agcuééei éiraéted
and subsasaerztiy §rn§§ic3§_€f3’j~–%i: fife,_fiéé&_’iV:§A”atgestiéhHcreatas
a fiwizvt afiéiéi §zwc:§vefrfier'{i._.fi.f:’t§f:e In this
regard, fie reEi¢$?.:é’:i;:’ééifge_éVi6;e’2%:cé:_”:§f i?¥’;r’s’2V’:A(iv1:3nira§u) whé
hasé arrefieé frgg $i’1.fé;’§.L§:¥E§:vE!f:’:i:”‘r=;%i*::é%i_€é :é§’éfi%;13 ?’é€@VE?’Y; he weufd
centerzé riéaré iadgirrg the recmrt

was fast e><:3f,a;i':';e'e"? £59 :_if:":?_é§é§4;1Iti€3§': am' it sgaeit 622% that

the a:a§2$&d_ wés.. fa':'$é%y '5rz=:§%§:ataé fez" ztatistitaé ifziirééfifi

;§a?r=;é:i :4:§€'ei§r""i«:*:';"'L 'm "i';~%iv'a.

E.' éér R3323 Sabrahmanva aha: $i£§3I)f3¥'tS Em

émauaifitéé j_::é§ faéfits.

” wjéfiefisearinfi bath fiiées arsfi examérzina Féééffifi, i am

§:=;at§’3s-§’V§é§5 ‘t?=:e Efifivittiéfi ef the aetitiefier fer the affemie

KJW

zsrsfieir’ ffiectien 383, I.?.€. tafinat be sustained fmi.-‘fine

fG§§§’i5’.?3’fI§ reasrsras:

« The aiéaaed efience czf theft it”: the h0usé:éf.?’§§’§i§§ ‘

saié is have ecaurreé if: ?~{5-Ia’? ‘2i}£fU’.,’ _:§§éj?ré.i1t£§eai.iiy,

PW3 éiéfi act iaége anv>A:’«V_r§é§;:9:%t ‘é:§ :3’u.t «.

Gfiéiifféafité iiii 18.1i9;–:?;§3L’3G. If “Err”:
i%.1§,2fi§fi ha ‘\«’§J€E.$.SUFEi”fiC%§§_§’§t§._tfié&’§l14£:§A§ti€3V§$tE§ié2″3
am’ his étatéméfit’__’réi::§§§}&§;:fgiééiay ifi iedgirzg
remri zfzat izrasecutian
ff£’)7§’!’t;’ W33 the right
%:§.*;§53§fi’ ‘ aazcff fiéiay.

e ‘§*’§~;e’i.=.f;*§a§v taint being tanvassaé
éef$*r;egit,» A*»’.j?.§5’r’~«,1»*:.”-~’L%§§’r”:tiy izarzzsheé if aséée an the
i;’V: ‘r’;”a”i«é.t.._.i.$.va ¥”¥”:§¥”i€3?’ tircumstarsca.
‘ A§’~7.;’eiA*3,%’_”‘iiiV”!%§:”.”;i’,-._i””E§Ei”§§¥”:§ the aiiegefi ifitifiéfii érf thefi in
there wag €29 Féfiéfi in the juriséictiefiai
.$%€§<:ié4 V§fat¥e';1. ?%'v'2 grvzuniraju-Hem fianstabie)
AA aesieé ta tram iesi armaerties and tr: fimri ant
éf any nerssn was imsaéveé. I21 fiffifihéféé ef ma:

fiuty, W152 is mid is iiave vésiteé s.axie:"ai séaces

{E
aw

ff}
and at: i§.5.2G§1 at afloat 3.39 ha founfi the

Ettiiééfi an sa' rsaé by the side cf a cycie s_Itf:e;::.

fir: seeing FWZ, he trieé :9 eacage; éuswettkfihé'-Vfiivs

canduct, hé wag awsrehended and '

Pwf. {H.$,i%3aa*a"y'ah S§1ett'y§»*~w–%.m i5$ s;é'i'ci-'I.jié' %é2:.vév.. V

arrefiéfi him

The §FGSéI:£i'Ei{§i':;::4_;f3:§–€i §f§ijé%§:.gV.' é$«ai_iab%§AAaVé§y recczré
fiéffife iii: triai A:Vc:§;z§':f*.:.Vt{;'§'.1$:}§Le$#;é~~.f§§b4'..'sg§:%Viat affence iha
accusVe§"%*§é§;éV .§§':f&S?*3E'i3: §j§3::ji§?'.S;–2{"}01g Even if it is

§':e%§ t§§é~'iaA:,§§:':;vsVedfuéés heié for suswiticn,

: ?';§*ze :é-=";cV;*.*.a%;'za_V%:"?::§ufé€:_'_w¢n–%é have beer: is dea! wiifi

ifiéffi 'ass 2*:~:qiz':§;fLe:iV'2;-.2f;:"§e;=::*" Sectians «$1 and 42:, Cr.P.C.

— 5:: tiié i.if’i$i§:%3§ iiagé, there is rm reccrfi iéfééiéfiéd iizy

Efia ‘;’z;r”<jssE2::*::*:tf'i'§'s%=:A ta shew cércfazmstances er? his arrest

* "é3::=-ssfiiéfzat aicusatéers. After his arrest, he is said

in :i§*:]a§& aéven vcéamtary $tatem-amt ieadifia ta

Eéééfievary cf armies fmm the Sim: cf Nekaram

afzei Lai<;3%m'2ar:. $23? the arssecutien dié wt

examine either 61' mesa gaerseres tar siww that the

aacusefi hafi ihfédfiéfi any articfie v~2%t§': them.

"3
WV
1!

8

have flees’: sfieveé ihmzzgh Nekaram 3:36 hakshmana. lfirihe

abfifififié 6? their evidence, there is rm matefiai to;:zyaya%%%;:Ta:y%

the §C£.”:%.1’SE::§ has’ éawreed any 62? the artécies wii%§_::th¢%:iV;L”‘ H

the méfit, the evidence sf ?W’4 3:26 ¥F”v¥’5″prc}v’es .;3éA’i€f2’i£i’_E:,’–.:’.V

8. The cempiaireant has mi:-..duesc§§A::_é’fi t§1€;v’vFfi ¥3§;£’1′:._Va:?it§f?fi3EV’.§:

in fietaii in fiis étatement to fiasis
atéused is imcxiécatec’. “ca;é e ~afier thelaiieaed
recsxéery cf articiegs, Dfivifié PW3 arrfi
recardefi his ‘h’e”ifaiied ta fiéfififibé

the artiiias ia:s;:.

E. Laéf.-£*;” téwa inciéent 91′ theft is air’:

:’:§.5.2fii:-1. Efzévvacczsseci’ ‘iééaié to have been am:-zsteé firs

-‘”~%:;f:e at 3’;’3£:…;3.vm., hat the report of EW3 is dated

‘:L8..:i§.«V2,&’:.’22.i?; ;’:7?::’}e%-1_§e%a§r §§’: §G§§§f’IQ revert tfierefera, canrmt

fie”.i§’:a§re§ 7 iaiédV it refietts rzet mi? ¥acunae in the

-..___§’;_re«se§u:§$r;_ Ease, but féftifiefi the defense 9f the accused

ééfrzéft ‘T?a’*ehé’s éean faiseéy imgiiaatezf.

$1

5}

1:3». ‘me evidence eieeussee eeeve {seine Sfiéft ef iegai

preef tr; estebiieh the charge eaaiest the accused

Seetioe 386, LP.{:., he is efitiiiee is aceuittei.

11. In the must, the juéfimefif dated”‘3.3.2ee;§:%;§a:;s:ea§’.e:n%%g

<:.e.2eee3;'a1 ie set eeide. Cer2seez1e:f:t'i'3{,xthe'j;_i§'emeéé:"'in "

Cr§.§a.15fi62f0=$ dated 25§1:l26Va'$§.V..V§'$ eiecs..se%:ef'2:$i€Ee.;.""" –:–;=.a
revieiee zaetitiefi is eiiewvee} The"'ee§:%;i:rééfi.._is aééuitiefi ef eéi
ehereee ieveiieé aeeieet 'iiizfi. Ea-*:§i§;' 'e§;{2':::¥i's:,rfét2Vjrety bends if

any, executed §y4'ré§fr:-_2 eta-i:4A:r'1e':,c9:_fa;ec:«e;iA¥'ef'£._%V~..'V 'Ii?"i:'%=:e aeweee? has

dét:éSEte§'§"§f'i'5e"e.$%1f:f213'§§3;"'EéWf§'fé§S fi'fr*:ae,"*:i1e eeme fie ereeree to

be refunfiveé lie himff –

Sd/-‘
Judge