High Court Karnataka High Court

Shappu @ Omer Khizar Basha vs The State Of Karnataka on 5 October, 2009

Karnataka High Court
Shappu @ Omer Khizar Basha vs The State Of Karnataka on 5 October, 2009
Author: Huluvadi G.Ramesh


svmms emwmmw wusvmmmwzmsmmm W . , . . ‘ . . . . W _ I U H _
WWW mwmm wr mmmmmtfiww. WEWW mwwma WW” mmmmmmaa WW8!/*§ mmmm W?” E’§%§€§’.”.§£%’;%&%fi%. Wflwfl fiflflfiff U?” Kfififlwfikffiiflfi HEGW C;

:2: “rm 2-{mg saga? <35' xgmwmm gr Bmaamg
39:55:: ms am 05"' my 32* fi:2'.'€GEER, 29%
BEE'%R§
'Hm new am ?fi?..&'{}"S'EICE mmwam Gr mmsa

cmmz EETITIQR 1~:a.45§a;'2a:s9
Cffi
cmmm PETETIGI-35 I*$§.éS?Gf2§$§

Bgmxmg
$RL.?.§§.é§§3!2$G§

SHAEPU 8 (3% EGEZAR EAEE-&

AGES 2% YE3;%

SXG ARWEB. Efififififi GEEK Ps2*WPsR Bfififi
R;/A N33, $1 SEREET
SHZVA§IE\§?i§RR

BAZ=€GA}k€3RE-53% 853. . , 3 fififimfifi

{By S333}. : K K TEEPE Gfiiéfifixg KW}

Pz1%.'§:

TEE STETE $3′ i’€.%E§.T?:E€?§

BY I333 I2~¥S%I1″@» Q2′ Efiisififi
E?fiE§RA Efiififi §’i’§;’32’§$E€
E§s.§€§’éAL%E.E .4 5 .

{Ey §r:§.,: ;° EECQEE

CREME 33$ 7fE,!’§.;§3§ §R£,i’.’;’ E35 fifi
.?sS’§’%fi’I*E EEK fifi §E?fi§;$2’*€ER §E§éf°ZE’*§ fig T313
yw

3&3-§*fi. mwwm WE” mmwméagmwm Wmahw %;w;M*mtE%:é2 RM” E&&%.%N£m.§MmM WMWW £Ww°Mm.m wit” mwmawmzmmm ewwm mwwmmss my” mmmzmmagvzmm mama’? wweswem mm” !%*».$””$df$.¢’€¢mW@A”‘9.9é?’5:M> mrnwm we

BfiN’B£E flfififif H&¥ BE FLEAEEB ?§ E§£ARQE EEE
PETETIGEER SE EAZL fififi $KfiER ffi EELEREE BE
PETITIQNER (ASSESS? fifi.i9} QM BAIL ZN QREEE
RG.335f23§§ Q? HRH%3EVEF3Rfi P$LICE STBTIGfi
PENDING SN TE EILE 9? THE X*fiE§L*flEEE§
HETRGPGLITA§ EA§I5TRATE, BANGRLGRE; fflfi $33
QF?Efi€E Pf¥fS 3§§; $32 63 EF€ Rffi S§C.§$; 35;
2?; 2? $F Ififiififl AEHS ACT.

CRIHZEEL §ETITIQN §§.§5?§!2%9§

BE?%EE§:

2 saxrz xgmax 3 SVRIL
5!Q.§EE£X&§fi
xgaa $393? 24 YEARS
§a.34, G.$.EKTERSESN
ax; mznn Rfiafi
Axavzgnnxaaaaa
Lxygaaasnvaa
E§§G%LQRE§

2 gaax gavgaa @ xavgax

SfQ.ERQ¥RR§EHEfi

AGEE £203? 23 gangs

§e,:2, 5″ sxags

9:; $323 Eafifi

ARfi¥IRBE§EfifiEA

azmaaaaaayga

aaxaaamxg .g§ ?E?E?E$REE5

{EX firii H K ?HIEEE Qflfifiég 33?;

WM

W W N “W’WW”‘ WW9< "Wm MWWMI wt–mxmmmmlmikm-'w%'.$%% mmwm W wmmmmm. mm mam {W ammmmm mm mm'? W mmmaéam mm: a

ARE:

THE 3TETE ET fiEHAEE?fiE§E&
EQLICE; Rfififfi. Bf
STfiTE FUBLIC FRDSECUTGR

HIGE COURT 2UILBIN$
Bfiflfifihfififi, .*. RESEQRDENT

(BY Szi: HflHEA?ER, HCGP}

CRL.? FILER fiifi 439 CR,P.C BY T%E
§B¥GCAEE FQK TKE PETITIGNERS FRRRING TERI Hi3
H§H’BLE scam: AH? EE PLEAEED T0 EKLARQE TKE
FETITIQNEES QR BASE I3 CONRE$TXfifi fiiffi $£IKE
§Gg325f2G0§ EXEEE BY KHE EEfiEflE?APURE ?QflI$E
NUW PENDING GK THE FILE GE Tfifi K”fi§§M;
SAEGALORE; FGR THE GFFEHCE 95338 3?? & #02 G?
IFS Rf§ SEC; 2%, 25; 2?; 29 G? Iflfilhfi Afififi
EQT.

THE$E §E$IYEQNS SSMERG SH ESE GREERS THIS
fifif, ffifl SSEK? EEK THE ?fiLLQI§$:

®§§?i§§E’§R

Ewfififi twa yetitians hava %een fiiaé
gagging graai af hail ix aenmaatian with fiximg

§@.32§f2§§§ mi %§ahaéa¥&@§rg §&iiéa fiéf tha
x2<'*"

H.LW”‘fi bmmam W?’ fiflfifififfifkfififlfifififl W§§3k”€9’l3″°% mawmmw W? W«£W%§W&’hi%Ma#’¥z”#”‘% E*'”fi§’W’!!”‘§ Wwwwmfi WP mmmmmsmzam mwwxaw WW immflmmammm E””M”W%$'”fi %.¢”3..;S?MFfi§£ WP ?é'”?§ié’3I»WW§ 3%.”

effanfig pnnishafilé under Saatian 3&9 fiflfi §a2

cf IPC raad with Saatiena 28; 35, 2? anfi 2? 3%

the Inéian Arms Aat.

2. In the first petitian, the §atitianer i5
aaansed Na.? and at his instanee, a Fistal anfi
chilly pswder ware zficavared. In fihfi aecwnd
ggtitisn, petitianax$ are asausad 5 and 5 and

at thair iaatmce a d.?.’.’a§*€}I’1 and a swmrfi waits

zecaverad.

3. it ifi tha subiasiafi mi the iaarxafi
$$§m3ai fa: aha petitimnezs tfiat the
gatifiianars axa tfie bu$im£asmsn axé thay are
innacent ané thay have been falaeiy imgiicated

ia tag aaaafi

§. §he leazned $eVeznment §i@a§az aufimitted
thafi 3&3 gatitiaasxa $39 ifiva:vg§T gm gafig

fiaacity and ¢%h§: fizimag amfi aiaa gubiatfifi

,/

2?”

WWW W mwmmm WW WWW W» mmmmm Wm fi;.@?fiU¥’€’7£” W mmmmm Wm €2€%§E%Z”%” W aigmwmm WW WW? W mmwmm WW t

that deadly waa§ans ware zaaavfirsd firm them.
It is fuzthm: mzimrittezi that 5:: fax: czhazzge-‘

aheat $5.5 amt been tiled.

5. In the circumstances, it is met: a fit:

case for gz-ant csf hail at fthia staxga.

Eaccszfiingly, bath the petzitiona are diamiaaad.

Sd _;

wk! *3′