High Court Karnataka High Court

Basavaraj vs The State Of Karnataka on 2 March, 2009

Karnataka High Court
Basavaraj vs The State Of Karnataka on 2 March, 2009
Author: K.Bhakthavatsala


(‘.2-3

Ce L._;>§’_j%§1e’;eeé$-1__,22e;e’aV
fiunnime function. 011 registering a eomp1ai&nt,.’_”t.he” 311$ ‘ u x

investigation.

3. Surfing the eourse of i11t¥e:s3:figati<::;51;'~e:i'elV'7.El2.2§08, the
present petifioner was arreesteci 7a;t':'terV'Vi2'e_e(3x"ciitzVVglA his voltmtazy
statement, recovered two roxee ear~rings and .
silver Karadige at _hi3..j1'_13ta1§ee.; Thepfeeetzt petitioner hgg

gt that he and Acc*.use.d. §tilledA'i}3,e':Adeebeased.

eeee «

4. {eaznetlVl’l::;fe;tiee1’«..f<5r,___ the petitioner submits that the

petitioner ie"i1_1eeee£1t_ "0§Ieilce alleged against him. fie also
submits; 'that Aceqsed' who is alleged to have helé the

I-Vjl§i.eCeeaVsVe'el:V.wv9}iile the crime, has been released en bail.

._ S, %fLe;é;t:.<;§eVll.t'VVeevt. Header submits that there is £19 dizeet
V V' evidence of seizure of the valuables of the deceased at
W H 3'.netarite'e ef the present petitioner, it cannot be said that there
"islne'p:*il:na facie case fer the offence under Section 302 of IPC.

6. The case has been committed to Sessions Court for trial.

ll “”Keepi11g in View that the valuables of the deceased were eeizefi at

the instance of the present petitioner £113.52 the motive attributeé is

CRL, R No.43:'”3i [2008

that th’: deceassd refimed to give banyaf’ ‘
pzrazsyent iactitioner am therefore, she : ‘ ‘I.. S:V1Ei*f’I?:’
no goodground to enlarge: the ofi . _ VA ‘
7′. En tha msult, the ; hfireby
éismissed. Q # %’ 1: L
Judge

bnv*