High Court Karnataka High Court

Dhareppa Bilagi vs The State Of Karnataka on 3 April, 2009

Karnataka High Court
Dhareppa Bilagi vs The State Of Karnataka on 3 April, 2009
Author: H.N.Nagamohan Das


Ire TEE mm»: cmgm or :;ARzq.a:rAK.za. Q
312013;? 31:22:03 A’? EHARW;§;i§..” ‘ ~ =— ‘ A
magma 33513 THE 3% pa.,fsjr_c? ..;:P§

QWREMEHALI. fiagggszos-‘yfififi-mg Nfi.”‘?”‘-§?~4i4269’?

cn:1s::5:.§L%ns::is7:a;ér 9£;*%:*rm:~e.:3o.22Lq»6;2oo5

€.§.L.§R%?;’2%i?e:r?é%:4i275{i§:%-? ‘ ~ »
E5:E:’raaifi,:«:_;z;;§j§m;4’_ V %
i};-e;,.zas;:;«:}:>.§5;=r=,.B:Lgiég. ”

ss;;<; ~E-?.%§-§i§*«.!L%?}i"i% EEEEXEGE
:1"; ggacsggrr EsG..'yj'%?:A§€F3

V' _ ;._:s::-' :sAN;z.:,; 'E'<:}, :m_E}5;':i£§'§{E%£*;§\$§§i:§

1 35322 :2;2<;:4é,L;<:::r§§:

. ,PE’§’iTE{L%E’é§%§E%3

‘g:3;;s-“Sm :§:§’1§;*;¥¥f¥%;:s;im;A¥ ?’§;”§’£a §%£N§E, g::2’a:’,}

aéxfi; z

?ié%:§; S”§Ea’?E G? E<;&,§~?.%€?:'?£i.i{fa

292:1? E§E'E'¥_1=L§€E';SUB-§?~§SPECT€};§i

M 1 "

” -\§,§xME£E”§£§’§DE, §”{};§E{3§} ST§§§’§{‘}§’€
Jfiafiafififififiifii

33%? ?Zf§§€;%$%’§U Rafi §{A§£aE{§.}’f?§GE

§%{I}E§1′} ?~.§:§*i”§i§’E’ 535 “‘fE’;Aé~Z’S
S; {Q} §E'<Z'5% 'E7:'§3'A E<L5s L£§{U'E'}%

:7i»\;-

‘”3
Z.

9/ FY? GH£%TAP§%;:5:E§{A, TQ. GOKAK
B.¥f;LGAU.¥Vi Ififi,

§%.E::I&;v:%?::):~{‘:>*::%:T$
{By Sri ANAPEQ K NAVALGEMATH, HC£3.E’}.__ V’ V

CRL.R.P.BEo.744/200? ES 333:,-‘§::;’T’ i;;;S,7;:3.%53*?{i; ”

PRAYENG TO-, 35:’? AS1913: ‘§’HEj.C3_RBER”PA§.~3:i§E§> Trek @412: 1r>.ii;:, , ‘:*»*:’r;’;T.:,
§3mm..1<:oT, m'.1:.8.0s3 PASE%E–IL_} i?§ CR:;;.§,__,:~s5'0:1v:§u;':}'§""§;:;I;~:.,A 3;; ;-;I:.’,’ J£*;M}{HANBI, us:
C.C’NC2.6sj98, D’?.2§.1.f}§…1i’~IS§3″F.l:;’?? ‘;’kS””§’f§’ RE.;:;2:z.3:*u’3:$*£'<',r RELEASE
N ‘TO RELEASE
‘E’}–§E Amsijrw §N§’,AVC>E.§R:_ ‘OP—v*£’§:E1._?§:i*RV,”=3? ALLGVJIM3 THE
§>RE;s3M* Rgvxs-.:»N ‘

caL.I§P.§:§T;*w:’§24§’V15§- _
$3,-‘”§a&:7§,;a;§§:«.’ V H’ ” 1′

$’m’1′:s2: O§”E§:>§a§§’};.&?1$»£§f%»>’ ‘ .
§2§;§§*1’;:=._ 3? P*1;}?E3§,EC PR<::$E<:z,¥=T£:¢:€,

3.f”’¥€?%fis§x%<O'§'. " ….. .. v

PE'§'E'§'§€}§*3E£*?

gag ‘s:»§j’;:’a;}€s2;%é;?. 5;. I€AV£LfiEMAT§%, §i€:{1»P}

sH§::..?£:2g8;a:z;:2&§v: ERAPPA E’;j%LA%:U’§”°faG§

xmgag €I:a’1’~e3.– ‘

é}i3f.f1;BI}S§NESS,

‘;<:,2g3.* Gm~§'§"'APRABE§A.,

— ‘f§’A§..§.3’§{ GOKAK,
BiZLG3aL}§v§ @1313,

RESE3″O§§§Ei§’§’E’

{£332 33% : JRGAQESE §:}A}–E’§§_i$ &D”‘J.E

iii’ fifjiziiii ameuni; {inf R$k13${},®8@l$, ail’-‘€E1S€d i”5€:s*;I;§ flifié an

agxgsegfl in Cr1&gi*a.E\§0.¥-§a5§~[2(}{)3; befere éhe Law’-:~:r fisp§?S§:a’§’€’.;£l0u:”iv

{Efléer {£16 im};mgn6:d jufigm.en§, Eh: Lower :_§’%»:;«:;_.r*L

::a§LEm2?€:fi {ha appeai and déracted the se_?é;::;*€§L4_ :’e:a:Vm*§a;§.1:«§.*£ :5

rtileascd in favcmr of €:i€_Z’fC’i.1S€{‘} fE’~Z0.3,, } –TT;’s3gg’:*im?zi:<Ev..L}_ 'i}:;;-*_ .'%;'{1§S'—-.. ]

gmigmem cf téna Lamar Ag;p¢i1a.ié' '*-.'T,'_;«':§'1':1*c"'€;, i';:é;é:% iflezi
{3r£.R,P.I\%0,2246,IiZGG5. Q Véandpzémggt §ii€«.:i
Cr}.R.P.i\¥e.?44j2OG'?.~ M " "

§

3. 1 “i~;”¢:;a::i”?..a1″g'{1;z;&:ats– an htgyih side 3313; 3:2€:’:.;:$€:.%. the

€:zf%;i:i;:& griitifiagi .. ”

“”§’§t3§§”i;:–¥§:§;1ln&n’€ cf acquiiial :33″ 3}} ‘aha accused éaisé

V {§_.{fi.I’«%o’é,é’§8 hm”: fiecomfi {ma} and Mgxgéizzg an the

mziy quesiian that was i::Qi’1S5:€it’f:I”€d by the Lower

A§;§,3al§;s:;§e.fi:}T:3r§=. is whfiihasr {ha confiscatimsz of R’s.1,58,{}9{)/’ ~ is

” » xri§g3:;j;: e:i3:at;<.<: {Baum fiatised the fact that Ezha amvunt in qussiian

' was ssized, from accuseé ?»Io.3. Themfmzé, thew: is no

justificatiszi far s0nf1s<":a.t.i0z: of that amount. for the S€;atfi. '§"he

Km

comp}ajna33t–[}hariyappa has failad '£0 prwe and that

the seizctd amount belongs to him. Can 'the

$'£?ifi6I1C€': an rvecoid discloses that u

did net suppmri {ha case of ?:he;'':;grca§.$€€:'i1fiC:z''b%£ibfc:: 'L_L't3:1é77}'riaI "

Saurt and he turned §10st~i1.§?;_.vfIV'he¥'é3'E'<:sV:1'¢;. fipfiefléte
Sour': in xelatimcx to i.hg_: a§§::§,1:::1f.:AA71.tV1AvV i';1ue:stio11 was
jfistiiisd in re1easi11g the accuscéi No.3. i
find :10 justiiiabltz gm tfi Vs,i§}i.th the impugned

judgmant eff

Accoziigsagigr, are hsmhy {§.ismi$$€{;§,

%% Sd/»
Judge: