High Court Karnataka High Court

Basappa Shivappa Kapashi vs The State on 20 February, 2009

Karnataka High Court
Basappa Shivappa Kapashi vs The State on 20 February, 2009
Author: Huluvadi G.Ramesh
12:: 'THE HEGH CC?UR'E' 012-' KARNATAi_._g:2,i:::-:3,3_

Betwr;-zen:

1.

EASAPPA $’Hi’wiPPA:._KA?;%:Sfi§ ..
AGE?!)

00:3; ‘g*5;’vi}i¥2.fIA:C;U£.;f:’i~§’£?;Ei’ — . , ‘ ~
R/<;+§ BEERA§£§«GADi}.§ VILLAGE
TQ ;1<:m”2″:,Q __AG§%£C1Ui;’I’Fj.R.E
‘ , R; 0″‘BE’:E:2£aNACzAai3i VILLAGE
‘ – ‘TQ €§:fii<'AK"'

3. SM? E<ri§.LL}§WWA

-aw 5;.-PA.9§’AP?A GINEGAR
Ac;}3:’11ABoUT:35 YEARS
0C£3__EiQUSE£~£OL8 WQRK
” “ago BE-ERANAGAEJBE EEILLAGE
= .._T_Q GOKAK r>E’m10:~sBRs

“’11. ,1i_S:y?S1~:: M £1: ?\4£&S’1’§§iGLl, ADV)

3*»;/”

ix)

And:

THE SYATE

REP BY P P BELGAUM

GHATAPRABHA PS
BY SPF, HIGH COURT ‘ ‘

BUILDINGS, DHARWAD 9 RE:sP€i§fNI§’£iii\:<§

(81; Sri: ANAND K NAVALGz1:v:Aif§i;.,.sP?j'-V. .

CRLP FILED U.;":"a,_ 4:s§' '*é'E' ""C.R.P.c "'BY' THE
ABVOCZATE 902 THE p15m"r:ONE2.;§2s F?I§AY'ING THAT THE
?E'I'ITIONEF§’;,.::3oMI:4G 0:1 FOR
OREEERS “;”Hv:sf}’3AY’;: *i?;;E”::o::RT”rv1AbE THE FOLLOWING;

“?i’i’1:Z\~=3_ pe.V1;itj<;+i1' 'is 'V'fii.£:d making grant 01" bail in

gemegfiegg wit;t;_ {§Iiu§ém§$0.329/2068 of Ghaiaprabha Peiice

'§?::2":V ' V'-::fi?en¢::€ uxzéer Section 392 {PC and othsr

9ffen~::::5cs. L

Iii 115% compiaini: it is mated that 03:1 i'?'~ 1i3~i2{}(}8 when

n _<_::§mp£aina1'1t was returnifig on his motorcycle gear

V' {Liana}, he Emma a dzztad body Qf a male persmz agfifi

xx"

abaut 35 to 4% ysars hanging to a ‘tamaristxd tffiti aid.’ A’

cefiain articles were foumi near the placi: T

grievous injuries on the dead bodyg O1 1 5;-.1¢:___1 J

hemg fikad, €116: Pofice duxiflg t¥1f3’€1’1Ve9iia’§:iiion, GA ‘i}asvsiS ”

ef ‘the Extra Judicial Cc3nfessidiiL’L».4,-§;atemefit_V_
been made by T1163 accuseéi’ t«fi€i’Aré”<v:<ove:z'y
of some incriminating have filed
a charge: sheet flfiat addicted to
vices for V. As such,
petitiontjf fiirfizi'-_\%ro"¢ii§;ge'r'V§br0t.her <31" petitizmer
N93, pe£i?idn.'erV Ftgfaéeh brother of deceasfid and

petiiionér Nfiffi. Vbei:1:gv._p'1§V*fi5e of {km deceased said. it) have

" <tQm1fi.fi'Ets_:.riVz3:;11der:" ' ….. .. <

. -ijémtfizeci ceunsei fer the. petitienera as W63

V V' as i:3a;'11¢:éE.3G0verI;ment Reader.

5

V’ E the argument of 1:216: ieazrrmd {:m:z11$1:’:i for the

‘ «.–‘p+;§;V’é’;%t§;<:s::':ar$ that the fizntira case is based on {ha

" '«_<:£r2::a1n:.tsta11:ia§ evidsnce anai 'mare is no mativs :20:

\v'

intexlticn to ccammii murder 811d the yetitionars 11ave4.?3,ét:;':£T~.V_

falsely impiicated in this case. it is also submit'£e::i__ :§:ia»£ _

extra judicial cozxfession cannot be believed, as 'theim i;2 r1Q u

prima facie case agaixxst tint: pafitionefg.

33. The iearned. Govenzmenf ‘P§ead£er..
{hue is pztima facie case
am ézzxcriminating cimumsfififiéses guilt of the

accused. Accordingly resisT_ed:. ‘§.h$’ =

5. it is”$es.1§: V*f:i;E:e ‘;:§;é:t_it§oA:1e1~r»€v::}.3 is the Wife of the
é&Ceaseci.V:”–.”¥’l”xf’: by a parser). on seeing the

deaé had}? i1;2ij3_g é:dV tab g’g,;sesV.§:1a were are no eye wittiasses

.-3:0 t}1e.»’§–;1cié1cnt. “}~9£e$sz€;§f¢r, them said to has Ci§’C”liIZI£iST££I1Ct’3$

V”§0i1:3VJ:.’r31g t.’£1e«inv§isr¢me:nt of the accuseé.

3′. A »F?¥itb.¢1£i%3;i§§cussing much an ‘aim merits of the C6136 at

$’i:ag&:;_, _;:-etiticfiner N633 aiene is cansiderfié for grant of

$&;;,_¢;q_. ALL. :41 9. ‘

‘§3Tfi’v3,1i5j$ct ta cfiriain con{ii1:i0fi3’:iAccoz’ding13?, the gefifien

/

éilawafis ?€:£i’£ic;:1er N<:;.3 be reieasgd on bafi 03 her

executing a personal bond for a sum of Rs.50,(}0G_ie_

surety far the said sum to the safisfacfiofi of the ;. A'

mutt in C€}I11'1€C'iiO11 with Cringe No.329/ (31?

the Ghataprahha Pzflice, subject to f611ov§it§jgjc{$x;;c{itioi;S;.. . {

(i) She shafl make

irzvesiigation as and éiéh5éI:; req’uiz*s:.d§” *

{§i) Shé shail ndt—-.fi§;rn_pc§_r sgifii’ *~i_’1i1§. “prosecution

wit3,1c:sses; and V

(iii) ‘attégdi ‘reg-filarly on afi
V “”” “figs: éciatésifi-idf ‘ ‘ V

The far as petitiezlers 1 anti 2
are cmjxzeizmed 511% Vfihé}-‘ move for bail at 3 iater Stage.

dd/5
Iudg””é’

. A4.___;h%k/ J .,