High Court Karnataka High Court

Mr Vinay @ Vini S/. Nagaraj vs The State By Kyathasandra Police … on 6 January, 2011

Karnataka High Court
Mr Vinay @ Vini S/. Nagaraj vs The State By Kyathasandra Police … on 6 January, 2011
Author: V.Jagannathan
IN THE HIGH COUR'E" OF' KARNA'I'A.KA AT BANCEALORE
Dat'.ed the 6""? day 0i'Ja.':1L1z1;."y' 201 1
:BEFORE: T_
HN'£31_..3:«.: MR..}US'I'IC.E : v.JA<;ANN;ix'I'H:zi;_:~a:"ff,:.'
CRIM1NALPE."E"I'i'1OE'J No. 52799 /  * 

E3E'f'\»VEEN :

Mrvixlay @ Vina', V  _
S/0 N21ge1raJ', Aged about". 2'O'y¢ars,=,_ ' .
R/21 New Exte:1.si1'1, Pre1shai'ath»N21ga.1<a.'  V"
I)evaray21napatna, 'I'u.mkur _(3'v.'.»-fn .-- ., _V ' '

 ; . .Petiti:§'€*c:uto'r,

Ba:1.ge1]()_re_ ' 
 . ...Re:-3p0nden€:

[  Sr i- P'..}:{£1I"l1I'1&1kE1f. H . C . G . P. )

 Pet:ii:ic3n filed :;1r1(ie.'r fie/s::t.i'z': 439 of the

 §:»ré1§:j:'z3g ta enieargi {he pa-3i;:it,i{>3'1er 011 bail in

C;"!N<)v..  EC? 01" E{y2n;:1121sa.:1<irz1 RS" "f'ur11.Iff7:'1 :;:<::u1iI"1g_§ on for e:::2'de:'s this cizly. the

{":('3t§i'f, Imigkz the £"<}.1.I<:}v.?*ing_-3 :



fa

ORDER

The p<3tif.icm<::r «:me, of the 21c_tC.us<;3d p_e'rsc)1:1s

21g21.i1a$i, \,vh<m1 21 came regisi:<;~.rt3d for {;1:1€–' 'L:'E"f¢::.1'.&ru

the c:omp1_aiz’1t: e1E1eg;;1iions, 21Hfl_t,h–_@’ 2;u1rcéu.s@:.i «.

nmnbering 15 are said t.cj”-.L}”1’a_ve ;1:ss2i1.:4.}.t._’c’~;__c1 ‘V;AVIij’é1f121pjp2i’

br’L1.ta11y vs:-*.i’£Ir:a deadly’~.79ve21j(§(ii1s. i21k%3-__1or1g’éilnd’ sickle on
30.9.2010 and “before cA§03§f:fi11Vt,i;i_11g ssaid act, this
pef.ii:i<)r1e1f ar1d'Qffi;fi'1er;:;.c:c:u.$k:d'«.2if<§_"s.a.§_§iVf'to have broker} the

of €56 6;- é1;:.'." '

2. -Th:e’ lezxmkf;–d'(:Toi:–:1é’e1′ for the p<-:tit:iom:r argued that
the petiti(_):1<<3'r is 'si:jL.ijde11t. stuciyixlg in Dipkoma arid.

i.V';:1E:=::ri1°:.=j, ‘mi “%3r::_____r<;21ez1se:d on baii and st'-:c:o;1d1y, file

' .»p'et'i1_iQii<:¥:'°'vMi$'ssaid to have t}1r0wI1 :~_;tc)ne on the (tar which

Ww;fz;fse»t; <:iri:x.?:3%j::.3'b}r iirssérea-iseré A;'1j2ma;)pz1 amaé, f§7}§;§i7E?f{}§"(;3. the

pet:t'i.0'1j1é3:r is not i}f1V€3h?€C§ in izhri auit. af assauit:.ing the

,Ciic.ii"€f«ti"fE3;fé3E3(.i. In tzhises .13:-agezrd, tisaeze 1.e2'1.r'1'1<:v;i cécinmssrzri. Ff3fé3I':1"~'3d ta

the: 1’1$.

E

x 1″

‘_u

3. On the other iiarid, the SL1bi”,i1iSSiOI1 of {he learrxed
G()vemmerat, Pleacier for the State is iiiai: the s£;ai.erner1t

of ()m?% Kumar (t1£;>a:’1y iI’i{3i(‘,Eii1€S that :31} f’f1Qvv.fci'(?.Ci”;.S€d

pe1’.s()u5~3, inclusziing the p<~:i.it1'oncr, not. oriiy-:,i.;1ri3'é§1§§::zi

03.1" driver} by deiécéaseci A1'1ja2123p..p,;1. 'r;):.f1'é:"'€'i1Aw§i2.{. vo_r1 ‘

assauliiing d€?(‘,€’.E1S€d A.r1_}”2mapp2i”:.Wi;’hi ~1t)r1g’~_3;11_d :Iie.=fc:.,~}3 3:51,}.

b1’ut’aiiy’ all over his bc)_C’i:,:’; 21116 V ih_1,ié:s, him’;

Therefore, the peiiitiogaer is An.c)ti_A’e’21ti–f;ILed :i”d3f’–hai_I.’3

4. Having thus hééird and aftcar going
i:h1~0ugh thffvpI}C)E§(3(?L1:i’.iOi’i(T:€iS.§?A’d§’Eii’}r’; there: force in the
Submissigii ‘m.z3.d€:71V’by tiiairgvh i£:¥:1i5r1er,i (}:)vemme’n’ti Pieader for
the S&1:21t,_e.t:i12:i;V thi:-1 p«s::vt’it.iom:1’ is also one of the accused
pe1″s01*:s Whi) not ‘:io;*:1vj;z_£:.E14u~;3e(3 damage to the car driveri
by c1e(te}’l1:s_4étE.VA£3j21I'{a’p;§:i, but also aasauitczd him with

d<e;'~;;jdiy'L.:Weap't;:21S'Viikel long and mzuzlichti and, in View {Jf

A "§;h£3 Saiifi siiziigeriaenf. <:»f'K11m21r, W119 i5 an e*:ye–\.-fitness ii)

E;h~c% 73:7:-fT;'3"i'x'§i(;f.'a'3iA:.';-.}*'E11711 (bf i:h.e xgitzvw t':i1z1t this; is not: 21 chase: in
gr2i':1i beii.1'j'%"{3 the })€'ff,iiZi{§I1€F :'1ei.wiihsi:anding the. of

the pz-3?'i:.i'Vtie;3z1r:=,1' and his pr<::s_s:3Ii1i' s'{:at.use; £153 e:sf.L:<ie:riL This

' ..1'e:=;~#i_"!::e::'.i21i,2:e:<;u, :21:11p5 f;’,Y’i{3€3fTi{?{£*. zmd i,hr::-7a£.{‘i}::’1′”;<re:+s 2z_31e:gf€rci

'iv

i1':s3 I302 <)ff:=:r1ce. \.v'h%<::h. ;)1:r1.%sI"12;1':3Ic-2 with deg-1th Of
i.mpr.i.s<}I1n3ez1%. for life.

5. In the ;:’c\suii:. {he peti’t..i.0:’1 is re_}e<%t'eéc.'1.

£.',kC/ V