High Court Karnataka High Court

Moula S/O Dadamia vs State Of Karnataka By Spp on 25 March, 2009

Karnataka High Court
Moula S/O Dadamia vs State Of Karnataka By Spp on 25 March, 2009
Author: Dr.K.Bhakthavatsala
ms TE-{E §~£E{}H cam? <3? i~si&RNfi§'i'2'i,§{A Rf E-?;g§é§1E}A¥.{??"g'&§$%%{fi§§'%§§Vg 
A.   --. ..  
mg HOWBLE} Br. ';;1§S<:f:%<:§:A"Kn.__Bz45'§<3?Eé;§v;a;1';§ALA" ' %'
cR:r+.2:;;:=w. I?fA.E§:ij:;O§€._§0.5658.l 235?

<:;w.cR£§,éiNA;n p?§:*r:?f2:§:%_'Na_.565?/299'?

 . 1Inf.:-Rimimx,%pE;T:*:%::;}NV "mg-;3558/209?
BETWEEE-:4; ' '  ' '

    -

Ag€d~«abou1V31V’33éarsT,v ‘

§?[a.§;ft?ga’t:a villaggé; ‘

C»hikkai:§a1§a;}u1*’ ‘Fa’§’s.’;}é, . ._

(73E:i.71<?kabaiiay£12*wV{3isf»}- ' P;%§'§'i'E'E{}§*iEE%

V' . A 8.._1'i..C;'~'s5.P€agéS§;}?£é.v,)

€:REM§%€AL ?I§2'!"§T§0?+é E'*éQ.5§57,?23§'?

§i::Tv.%_":m::~e";

.. V_1 . Kréshxfiappa,

AS ,! s;3.Mu:1isv;?am.appa,

VV ‘ ~:5s.g€’.d about 38 years,

C;hi:tayee, Angatiza villager,
Ciizikkabaliapur Talukt,
Chikkabaiiapur Dist.

2. LRP».:i,Mau1a,
S/0,Ba¥:a~a_fan,

Eigsd abcrzt 28 yams,
Driver, Lakshmisagar viiiage,
Gudfnmzrla Taiuk, _ _–

Cihikkabaliapur 1313:. ._ ~,..?§:*”§’E*3%g{}v§~:*E:Rs’.
{By sr:,<:.w~:agesh, !3§.dV.} A' V " V'
ANS:

Siam {sf Kaxiiataka, V
By its Staté ?ub}i::: P:°::>$€c1r£,<';s_:':,'*
Eviffivkfl Builéing, High Caurt, _ _ ' -.

Bangalozm   _    "  ';;RESP€}Ni}E'Jfi'T
{B}; Sfi,&.V.Ramakfi§§fi£a, }¥i~CsC£;»;_3>}'     'V 

{R§sPcm:.~EN’f §:0:j:«§€;*gi5Q”§é§ i;1*.2::”§i€;*’.}§’i*Iv~*§’}iV%§} §3’E;2’§’E’§7’i{3%§%1’S§
Theatv-:5′ mtzdfir Sficfiazé. 43% 0f
{3r.P.C¢, yrayzing . ti9f:*mi::::°g7t:<T_A firm: '?€i1';E'iG'£1I31'S 9:: 3:311} in Czime
E'J5§25 1f;2GCf? af CE';i}<E:ai:afi3:pi:r.~"¥§um1 P3,, Kaiar Dist, which is
registered fm'1?;11;€V<*rv:"fe1";<f:e 3)f»–:;'f".s,3Q2 1'/n§=:€:@fiPC.

‘§”I;-gtfise *A{:I”iI11i3vffl’=3.’iVV1:§f:’iiti.s3flS: comizzg am far orders, this (my, thfi

‘Chart §o§e’s.is?i1&–g:-«< '

{EREER

Thhf: péfiiiiéners in thasa two cziminaé. pfititimzs am Accused

:'§,. Q in Crime l'€Q.i.33$1/2{}{}7. Thfififi §$'£.§fi;3§i::n:m are §i}€:fi3§"§i

1:h:is~_'i<,:c;.g:~«a under Section 439 9:" cgzacq sefikéng 'ba}'E far ths

_:{§”€I;éc under Secfiofi 3&2 reafi with Secfign .34 sf §?€:.

2. ii is Case 9%” dguhie mzzx’::%€:”_ in aihézr issétmig, Giifi
‘§’:’m2.maiappa agafi ;:§$hna.§3pa ware .!}}’L1}${§;E£’€d 01*»

‘£316 gremxci <3? ;;1§–~:.x?ifi.

3. Léaffifd caunae} far ‘$13 p€£A_}’.t:?o,.*1€rA.’é; S’s;:%3mi*§:s €i;§{z:a: §:’:;€;-rs: ..

:29 eye:~v:;*im€5§3 :9 the aflege:i.’_ in:Ci€}é?_:1f ::’2z:1§;”‘i,1€V;;::*~:V’_<:23flsV%j:r bf _ $3.6
prasecufian hinges zzpen 'ihfi ci:99c:';fi::5=._%3ni:ié¥;§ gifazcisszzége. ii £3 21139
su'9m1fied that the case: 'aiias j1*eg;$t';:.:°e§i '£115 Sm: af {§€:c$as€:(i

Tirumaiappa s-zgajzast éiecuséfi S wamjg, 31;": SI}

'£225: basis 0ftk1£f~vS'€ailémei1t {if he has hem: gévaii! '

up a31?ri:"'Ag;§~g::2S::(iVV have been §J}3.j3}.'iCE{€jd and $1135

mcavezy e3'f'C'hV3er,~__§:$1.}{>d.:~:§t3i11€d C}.C%fi1€S aim} vétéxécieé; bfiiépflgizzg

ate t}fa:’::3′.,a”c¢%;s3;:€i. ::3,Qi_;’3ufi’iCi€fi€. :9 E19121 that that pms::c’:u1:i03;: izas

mVa$:’§;aQL=..?: grrfiiewa facie case far ‘$5116 eifezxce Emits; Seafziazs 3&2 af

:§a:f.f.V;’

Laéfifiad §t::vi. Pleader $:;bm§,%:s €2.13? msreiy §}fiC€:¥;’%_?-1&6

3″ C€?T;?–j$€§ §’§mava2:;a Swam ‘ has hem: Even :2 ‘an: $33 Peiéca, is {mi 3

gééé’ ‘ §}:'{}’i§§i§ ta heid £313.’: 313% pmfiani, §:::=:'{.1;§;’.%.1″uma1a;:s .2: mid §{2rf:$§i13.:.:z ya gfi
? 13} .

” ciycumstaiifiai evidmfzee s::{;E.§ec%,::{i by {he §}”Q$€i{ffE3;’€§i}*§£ aséahéafiés

£3215 chain sf circumssmses c@:m:::c%:§:1g the }Z€.fi¥.iCs§1€i’S’ f§i’ +91%

Qfiance %.1§}é€I” Sfictiori 392 §’€:ga1′{£i;1g””d–a3;€h–‘_”ef

Krishnappa who are related to sae.%1b’%.:2:h:z%:4 “;2:.z1:iTT’*£Er;:é3.;i ;¥*$:tsL_L:’§:j:éf%;*él}%::”1g”‘ J

tegstther an a mats: Cycie at t1?1:>.__ ?ii.r;”xe 0f’§;§1_€i:i¢m:_a:3§i'””;h:5: S€:sSi:z:«scf; 351$ cams: is 3
COI1C}.11Si01’1 that {here is Eea p;rl1fia E-‘.é:i::ié ‘ againsfn me ps:’ii’£:i11€::”$

far the offence mafia: Sec’r;ié:;– Séétiozte 34; of S36»

:3. Ad5fi1it£é;é§j.9,’ =§;.¥::é’=};:aés.. %§1e:’ §}f€3S€C§}.§.§€:5§1 hérngafi upen
circtzmsiiaiiiizzi.}3v*;€}é?:ice;’yiiu, f}§’7€””‘§’€c0va§j; 9%” Wcgpcn 321$ ‘aiamiw
stained E;*_°§70§tE1€sT. _é§€:a€,t’:3;1″ni5i:”;,*gA..1;o: $16 prcsecufggigzz, tbs Accxtlsfid N93 is

‘£113 ézévez” £3? _V1é3i6€T’;1’$if:{§A’.?}§».0′;.55:; wha asgisntzzé ii”: §3.S§1;:;i}.g “E56 Eaiiaruiizi

H3333″ figs Rmo§_oAi’==c:~;_{;1;ev E1: which the céaceased Téxumaiappa aizfi

E{V:4i5§a;1e23}§a;a”..§%?1e;3f¢ §z’0ceedi:a1g. T1’1€I’€f0I°€, accused E*«¥0.3 is 3339

death of dcsiasaseszi Tirumaiapfga and éizésimappa

‘V 0:: G}? cammofi intsntian.

V’ , Keeping in view seizure af weapeafis aad: aimumsianfiai

fiaiidence colkurzted by fizz: Envfistigaiiag Qfficer cannecés me

u peiiiianers fer the Qfilmce under Section 392 af i?C, $0133}? 9:: {fie

grounfi that the pstiéiozmrs 3:3 in sustafiyéfmm tha dais sf ihfiir

L/,

a;::::€:$’:, {Em §&:’ii€i€.}:1€:’$ 233%: .:’::$’i €:.n%:§fi%:d fag” fiiéifi-REE’ ‘£=%;i§ s2§’T§?::::*L’ £;;«%a>3f§}”i%:;,V’ E

556$ :19 gami grmmd Esr; <:2:;}:a:;'ge:*% {£516 §::£:'i:;:%;éii;;':+::«'¥.f;'~; :::-is: ~ '

F', in ma :'s:s~:uE§, thfi §fi'i,i:$_i0I1S :g',:'1<'3,»'*{';";€js; aré; i*.iE3"%f3§JT}–'

K'€jEfCE€{§.

'i)m?'*    "