High Court Karnataka High Court

Hameed Sarfan vs The State Of Karnataka on 20 January, 2010

Karnataka High Court
Hameed Sarfan vs The State Of Karnataka on 20 January, 2010
Author: A.S.Pachhapure
IN THE HIGH COURT OF KARNA'I'A.f£/X AT BAN

DATED THIS TI--1 E2 2%; DAY 09' JAN UARY_ 20 E fQ~   .»_. A' 

IBEFOREI

THE HONBLE MRJUSTICE}.s,féAcr'iH_A1?L§:RE '  X  , T 1:'

CRIMINAL PETITION No}'e.3'9v7/20131  . v  2
CRIMINAL PETITION N'os.'6,39s/20O'9.  id?/ 2:0 1 0

IN CRIMINAL 1>ETITIoN"NQ..5397f--/zzddg ..  _

I.  é _  
S/0. SEA. E_;~i1112iiiL"-. .  "
Ag€= F31  %

2. 1'./il3V11a§_"z1I"ri e' c3".A;zfi'mCid_iVi1;.__ -- f
S/C,' Moidinabba T'   
Aged 21 yeaw:'s.'".  _ 

 are R»,/.0_."Pet£1'H0L1s6.
 E':!e«f1.;' E{;1sh.i.:11é1'L~E2.a«; "

  "'SL11':{Ll1ka,1._. Manga10:'e.  PETI'f'IONER/S

A 1'. Adv.)

Z  AND'--.._.

 I 'V ' " -- _ T'hne Staiiev .5? Karnataka
A . f3y I\7I%a.n'ga10re South Police Slsmon.  RESPORFDENT/S

   Subramanya Bhat, Ir-fCGP.}

This Cr1'1m'11aE Petmon  flied z.mder S€',(Z1.iOI1 439 of
Cr.P.C. prayi1[1g 140 reiease {he peE1'1".i<)11ez"s on baii in



C.C.N0.4520/2009 (C:':'me No.20]/2009 of M21z1_g21I()1'§:--~-South
Police Station) now pending on {he file of the JME'C§}i.._C0fur1,.
Maragalorc-3. D.K., for the offence P/U/S 302 :'/w Sec.34'0fj :H.5CA4.

IN CRIMINAL PETITION NO. 6398/2009  M '
BETWEEN

Mohammed Ashraf.

S/0. V.S. Abdullel.

Aged 27 years.

R/0. Krishnapur, .  r  _' V 

Surathkal. Mangalore.   _   g  .A.).«.PETI'£'IONIi3R/S

(S-rt. Sharanappa .T\./Ie1'£'{,LlIf,"'r'1'-.'§\f:.:} V

AND

The State of  '_ . - _ 
By Manga'16rcSbuth"f'{?t;}iCe.¢S1a1iofi}'"' '  RESPONDENT/S

(Sn. Raga ‘S”L1.}’:z1’V£”tz1_}Vé11T1T.’:\/’JT£:1: _, ‘I-j}.CG P.)

This C4i’*i;*1:!;:1a1..’*P锣’it.i6T1 is filed under Section 439 of

C1’.P.,C}..& praying ‘A10 release the petitioners on bail in

A” ‘C..C.N.dj4i.3-20/2009 (Ci*ifi1e No.20}/2009 of Mzmgalore South
P0Ii’e.,e_ S1_a1;i()n} 13Qw pending on the file of the JMFOII Court.
fczr the offence P/ U/ S 302 1″/w S€(‘..3-4 of1PC.

_ in CRIMINAL PETITION No.10?/2010

__ “”A11′.1;ai’. S/0. Aboobaker.

‘vV.Agg–€d: 19 years. Occ: Studem.

‘KR/0. 5. Basement Floor.

” Classique I–Iome Apa1’tm(:m’,

the assault in the night, at about 9.30 13.11″}. A C0n1pia1i1’a1___filed
on these i’ae1.s \\-‘E-{S regi:-‘;t.e1’ed zmcl the i:”1ve5;tig,2.1tic.)n \vt».’421″;~:~:..:h–.t_21ti_.

Latex’ on 29.05.2009. at about 3.45 ;1.m. the C.1C'(‘.(.’:’t”1′.~3t»(;’C1″:’C.fi:’E{:e-tf1.’i-‘I

Shetty succumbed to the injuries. ._

4. The pet.it.i()1’1e1′.<=.. Submit tha1t7
that they have not eonmmted Vat'1=1§"'*231'i111e I11.LV1(\hV 'V
alteged against them. It visshtso 1h'e"n.m11es of the
petitioners do not appear the is only during
the ir1vestigation',.V were recorded
and the 13et.itiQhei*e_ Iiiteneetmthey etaim that they
have beeh to the eon11em,.1n2;1l clash
between

FL:1'th.e:jhao1fe–, the-11. foul' Lmknown pe1'sc)n.s
xV'}";»:€1\re the a1eVeé1'L'1'i'i"2i13(! that more than 10111' persons have
crime. They aiso state that during the

ixlqtles-:.t.. the'Si:'&aUAe11'1e1'1i of the witnesses were rectorded and even

9,1. that time. the names of the E-1SS'di1.';1I11S were not reveaied. it

alse~«.s1.a1ted that Accused No.5 Musta£'}.1 was arrested on

.___"'28.06.2009 and tluat. he is 21 E\/iember of the E*{a1'I1z11z».1l<a I-<'ru1n

u*.f’01’ Dig;-§1’1it’y and that 211′. his i:’e1s1igz1Ii<)1'1. Aec'u.~iseC! Nos.1 to 4 went

8. The learned I—–ligii Court Go\~’ern1’nent Pleader has
opposed the pet.ii.ions and submits that there is prima faeie

material against the petitioners For the oi”i’enee u1ider4.Se::_tio_n

302 readwith 34 WC and in the (7OII1l]1t.1l]£11 __t’h.e___

petitioners took the advantage of the sit’t1ation_-at1′:£t…:§:;1tiseLi–the

assault on the deceased with the 1{I]iV,§3S ai13gij1’swords’;- He-._alsoi

submits that there was idemii’ie.:1t.i-out para_c.te and”t.t:at._Aeet;seCi _

Nos} and 3 were identified by CWs:.i2 and 1’3_as’ the persons
who caused the assault 011$}/1e .’_C1eeease_ci»,_w;.th the knives and

swords. So far as A_r:_e.used__ “t~h;_e petitioner in

Ci’1.P.NO.107/2010’ET ‘.’co.ri:;erit1e’E1. ‘sti}3-miites that he is the

instigggatoiiand.at’ii:s,_ii”1stane’e.,._the petitioners have eattsecl the

assauii. ‘1’1*:eI’ei’ore;vv.11€7iA’s1,;b’i1iits that there are no g:'()t.1i’ids to

grant t’he”1:»;1i1.

‘ha\r_e””h__ea1’d the learned (‘ot.1nse1 for the petitioners

anc’.–Aa1.s’o ‘tit’e’j’~-._1earned High Court. Government” Pieader. The

-point4s”i.ha’tarise for my consideration are:

V 1. Whether the petitioners in
‘aj«..Crt.I>.Nos.e397/2009 and 6398/2009 are

entitled to the bat} sought for’? A4

2. Wh ethe 2′ t.he pet i’t.i0ner in
Cri.P.N0.107/2010 is entitled 1.0 the 21nt.ie.ipz1t0r_v ‘

bat} Sought for’?

10. So far as Accused Nos.1 to 3 are (r0r1ee;:?1.e1’é?’d,. t*.P.1ey are

the petit,i0ne:’s in Cri.P.N0s.6397/20:99

t,h0ugh the statentent of CW.},2,_Gaz1e’S;h”;111 eVC’V’J\g’., Ntgtitsh

Kumar were reeorcled on 30.05.20_O9._ who-. state that. four
L1nkr10wn persons (:auSeCi.__the. 21:.3saV1:V1t’.’ -c)Vn,Vt’.h.e dC(‘,€’dSC(T1. in the
id€H1,ifiC£1U()!’1 parade heid b’_’yf .t’.1~1_€ ‘tfaltzk:i’~.EXet?t.!-Vt,ive E\/iagist.ratc-3.

these two wit;1’16SSe§g;h21ve:1-ide11tEt’ie’C°i .F5r1tV”A(§CL1sed N05,} and 3

and not AeVetk:$’ed. .’Vj£’».tO.’:2″.’:’.’:v”. ‘who t.he petitioner in
Cr;.t->.Notésgés’/e2<§»Q9. "*2.

11. “SQ4’the’pet”tteaI:_4’G.!f:”t’.}i’e stat.ement.s and the fact that

the \’Vit;ii€’.€?§_$€S ixctc.-»:1AtVit’ieci the’petitioners in C:’1.{‘ZN0.6397/2009.

re’w~sjg1I’t”t11ai’t’t’tttere are eye Wii1’1t’SSCS and the. stat.eme.1’1tss of those

wtt1’1esse:’3.:'”~we1’e._}ree0rded an 30.05.2009. and in the

(:i1’eumst.a1’1eesj;: t have to hold that there is p1’im.21 faeie maueriztl

“”–__t1’g2tir1st the:’petit.i01’1ers in CrI.P.§\30.E5397/2009.

‘$2. ‘E’h0ug;{t1 the C0unse.1 for the petEt.io11ers sublnit thext:

g tfhe1’e is delay of 3 c12’1_vs in recording; the .%tE’11’€t’I1C?!’}i of t.he.=.;e eye

bi

witnesses. it is relevant to note t.h.at there was at Cortmiurtzti
clash €1iT}()I1g.’5t. Hl1’ldL1S and lVIt1Slit’1″i-S and the injured \VEi’S._i”1’i.’l.l1_€

hospital for lI'(3’c11,Il’lt’:’!’1l of the ii’1_jL1ries and that he died4o’i–tly..:t):i’~1.._A

29.05.2009 at 3.45 am. and it is _<)ri.iy__t.l1ei*e2it"t'er'i.tlhatTthevl

statement of these witnesses were reii:0i'cied'al't;er"the ili:§p;e'si_'

was held. The fact of delay and'the._Vreaso'i.1s a re h_tattei:sWw.t'1iCl1 , 0

will have to be considered only dt11"i"I:l§:{..vI'.'{i'7'§_'l,i'i£il.'

1.3. The fact that :,llEt»'!'§'. identified the
petitioners in the_i:cier1tifiesVtiort: faeie the
petitioners hare in the assault. on the
de(te2ised:"tviti:*ttihie ltheusword. there appeztrs prima
faeie 111ate–ria*! ..tl1ese=.t5e–tit.ior1e1's. So far the offence

under Setitiott 302 Vt"r321L!A\vit.h°*J34 {PC is corieerned. the injured
had sttstztiiied sejvere. .i1'1jttrie's on the head. 21§Jdc)nier1 and other

lVl'pv21i'tsv-iiotf' the body aiid""died immediately within a. day after the

'i:fi(:i'dei"it, petritioners have not made out any exceptionat

grottndis for the jg-;1'e1r1t. of bail. Apart from this. the Goveriimeni

'Pleader eohteitds t.he possibility of the tlireat. to the witnesses

"'Cl,t',1E";.V~'t–f_,§' the course of the trial amd 1 do not think that the

flappi'ehe1'1sioi1 is t.1iire.asoiiable. §"'t(;'t'1{'.t:?._ in my opinion.

$0
pet.itEe»ners in C1*E.P.I\E0.6397/2009 are not entitied to the bail

sought. for.

1.4. So far as the petitioner in Cr}.P.No.639§3_f’éC{59.t..is.

Concerned. in the ident’ifieat.i(m parade by the Te11t.1’E{;i E$xe;§ut:.1\m$_’e ‘

Metgisttrate. CWs.12 and 13 have not iV:iei’1t;il7ited”,thi_s j;TJ’eiT;’:~:()V1e1kind’-.&

therefore. at this stage. the facts dAi’i’t’et*-._T1}’o111htltiose«.

et.it.i0ne1’s in the other Case. C’Q1iejde%1*i1i¥._t.i:t: (;t_ire~1,.141uhstéV1r1Ce V

that the name of the p,etit.i0ne:’*** n1eht.i’:vme.c§: in the
complaint and that he has T’ncfi.,_Ee}s11″‘fi§le.tit;it’ted during the

.-E-.

identfiieatiort pa1’ad_eh__eId t£th;tE~:a {‘3:$<e..f::V*.'t.ive Magist1'at1e. I

think t.hat;'"it'"'is_§iI.l'it hhu-f.1 1"ere hé1'i'E" has to be g1'ant.ed to the

petEti0ne1'.V'_ '

., S0u"§':1f'a–1s:' aht.i("i;)at0ry bail to the pet.it.%011e1' in

"ri.P.t'-€.(§:L1é.}7/2010 iSVV"'tiOh(:e:*r1ec1. it is the ciiscretion of the

Ce_'u'rjt_..1'ia1.s":..to be exercised s1)21ringiy. particularly to

pr0t.eI¢:.__t the '1t'r:1V_tere'st. of im1eee1'1t.. who have been I}1Ese1y

i.'rnp1ieat,ed. The facts of the prosecution ease reveal that the

ptehtfliorier is said to be the instigator like Aeeusecl No.5 and he

hot' taken any part' in Causing the z.tssat1Et. 0:: the deceased.

_ '4V31[~*"'LII'{f1€'I'I1'1()1'('.. the pet'it.§er1er has not been ide1'1t,ified by the eye

M

12
executing .21 §)€’.I’SOI]d1 bond for 2;-1 sum of’ Rs;~3.25.000-O0 with two
sureties for the likesum 1.0 the sa’£.isfac’Li0I’1 of ihe arresting

authority.

Further. the petitioners in Cr}.P.Nos.6398}{2’OO§;’&:~..giArir;{.T.

107/2010 shall comply the foliowixug cQndi_1i01’1si””‘

i} The peLit.i0r1ers shall not é7.;’1L.1s;’ee..2ir1yg1.}’1.1’eatf

force. coercion 0179 .4ini’1L1Ve-nee 0rj.~W.tVhe

ii>rose.cution witnesses:

ii) The pe1it.io1’1ers;__sha1]1 ._:itEee::1ci..§’he”~C0u1’1 ehnuall

the dates of hearihgi’ ‘

iii} e.;§’};euti}§§;;;’er crf.i?’.’rxEc3f 107/20 1 0, at
V’¥,}ib–e’r1y hail app}ie21’L1’on before
Com’! V within the period of

. A, a111E{e’i;) ai.o.rjf baiil ggfarlted. and he shall appear

Ebefgre the ‘c:.:>.11e:’er1′:e(i poiice within ten days.

SM’
‘§1_16.’3e