Karnataka High Court
Ismail @ Chandukatte S/O Ayub vs State By Kempapura Agrahara … on 6 February, 2009
(E) ?w1, 3 mm 4 tegtifieé in the fact that accused récvg. i--_a:1§
2 came is tfze facterv am? taek deceased
1?--3.fi-3996, tater an be was fauna dead;
{C} PW4 sumbosé ta have seen tfie a'§séisf: an
has accused $35.} 3316 2 at .B_5nnyA§s._Aéa.i;éen 'rs§{jAht"a'vr:§i§'2§vé'--..L
5-{mm an 33-10-1996. PW4, :».o§§mer; ¥21._'5;E"re A'e§i'é;j%ei}étef has kk
tarnefi hostéie and does" get sfi'fip*éIfit ufi*:;e prééétuficn case.
The Feiite have effectéJd."V'c%f:w.V"{~=;v§31~£{nife from
amused Na} 3.22:1:.§Vf;fJ2-Léivgéfi.=fra;?$fi»7§_c;:;}§édV $143.2.
6. éf this cent': in Cri. A.
s~:o.4a?}';999 aiswsseci the effect ef the
eviderma af;g;:'cedVV'b_§?"?fh"e:'::§::'résecutiafi arm has came to the
' C€3fi€:.5fi;Siubfs thatV"t'i*..e i___aH_$t. seer: circumstances of the accuseé
'~;_aé1:£..;aefi¢és--a&~--.beifie together notified by PW4 is met
é'an§.§1:2ciéi§%'iyv»L--._@?iéEiisheé. The accused No.1 and 2 taking
V --V the 5i::§eé§efi"'§v§th them fram factcry sremises is net held ta
tézg iési seam €i§YCiJ¥'flSt3E'IC&5. This aeurt aisa hats: that
_ &'_.§"é-r'::#:'5"\ié:i'"';»' aiso is not canvinrciracaiy proved. The evé-dance
T aciéuced pram:-:5 oniy metiva. This caurt ir: Cri. A. Ma.
V " 48?;'1999 has heié that the evidence whatever adduced is
D
<..Pa
net cenvirscinra in how the accufied Ne; cuiity caf___ the
charges. Actusea No.2 did net flie appeai, hence cd'r:#}fiLc§i€:_a
against accused No.2 was net set aside.
Ir'. whatever eviéence :5§f"o§§{r;':'J:':ié':1»
nrcwve the charge against accVu'.-ae d £\ié;1 .'1reaun;§'..g,§gj:ai'fy
to the case of the accused i'iiaT._2 aiso."-. 'fiixiii-jenagcazwmce the
evidence is rejecteé v§:_<.'.,'~...,_z$e*a§_iis*"*:s.i:"VA '€§e:g:2%sc':§ hiév. i Vt!1e same
benefit shouid fig civen__1 c} thé'$%§:usé& T._?%£§.';2 aiso. In that
View sf tha :':_ia'fi:&%§';' tfig~ a[mi:ea"¥' j s'5a£5.«3fls»§ed. The erder cf
fifinvicfiizfr3f1:Cf; éé§fs;tat'2£':.é*--fia§§'&d.--V55? the iearneé Sessians
Judee é§ai'r:j_st't§%;e'.§:§j:ae§EVafi:§"%';_é:*atn is set aside.
.....
Iudgé’
Sd/u
Judge