High Court Karnataka High Court

Sharanappa vs The State Of Karnataka on 14 July, 2009

Karnataka High Court
Sharanappa vs The State Of Karnataka on 14 July, 2009
Author: Jawad Rahim


5:; me man comm 3:2 KARNATAKA
cmczm’ BENCH AT DHARW§s£¥
DATED THIS mg 143% DzX¥.<®'F«a,¥'éL'{g 4

BEFORE 2

mg i~ION'BLE MR.3U$?;I@°;§; JAVJAD R,22gi}:i;=sg;'«–V–..
C{+2IIviENA.L 9Ef:'13?z0A:s:..:§;:~:_.:?;:,':;22g2:".z~<;*9_

BETWEEN:

Shararzappa, _ _ 1 ”

Sic). Basappa Kgsasigié;

Aged 46 yaa3:’$,–V 4′ 5] ~
RIQ. B.S.8e1€’ri, —- .

Tq:_Ron, 9_:f.g1;;”{;egaag, _, ~ ._ Psrmmqak

(83; Sri Ad=§”w;gze3.’
AND: 1′ 4′ ‘H V’ .’ ”

The S}?-3::-3:-“‘E4: ~.(}f Ktarnsfiaka,

” = ,3}; zzjgfi ….. ..

Rcpmgfintgé 531399. RE1’SP{}1’%DEE’€’l”

{Big hsri Afiagsq :{<;. §ava;gima:11, ECG?)

'E}§is~_ Criminal Petition i5 rum unas: Sficiisn 43% 0f

5€;Z:%.Fi_C;. iizy the Advocate for tha petiitisner praying to aiizaw the

petifion, enlarge pcztitisansr on regular 'mail in Rex; RS,'

Crime No. 14412008 ztgistemd fur the afisnccs gmnishabie
" ufidcr Secfion 302, 324, 504 and 291 amps 3:, ate.

?hj$ petition coming <31: {gr arfifirsz {big day, the cmzrt

maids the feflowiug:

F’-Q

GRDER

The gaeiitioaer, wha is chargéd fax: film affcnce p:::V:i#_}*;L:’:.:;:§iiET¢

under S¢3€t.,i{)Z1S 324, 584, 39:33 rjw. S-ection 201

grant of baii.

2. Hearé both the siaies.

3. Perusfid the COIIl:E31£5£I%i§;*£.VVV:.V;”3;’£1C§. {}f’:iZa’3I”VVAIk§§éiE€&f3;8}; mads

available.

4. H””VE’i:<:':*,:iif,pr<f§§§:i:¥1§i0§:i' ::,*.é1$é'"' is that thfi pt-'3fi'.ti0ner«
Sharanapfia ::;r§9:1g_ mfimbars were fivixzg in the

Viflage B.S,§431¢1~i, V "1'fa1i:sV1%"..–'i;30:1 331:} his }«'O"¥.1flg€I" brethsr

wa§;"'a3_$isv£i:1g him in his lands. A jggear aga

.._ga;:m ts remova weeds from the iami and

camehacroés –§i:'a¥:§£i$awWa W/rfied ?.?:2.€:”VVA;t.11V’:afi é:§” the
petitioner tmrein axxé tJ:1u’s;::§§a,$’ to peisoning car assault, but

was 5:12.15 in c:a1;i2%.«:3V4;*e$1-:i:*§a3_:0f3T’ é,rrest.. The pelica Qfiicials appear

” i:r:”:_3 11:4″-§1;*:’:*(:g3_e>5s’sc:xti the file—-éréating 31: as suicide 0:’ natural éeath,

that ha was not mmsditzd for the act atom: by

grmlgfi with Evialiapirm and big fanzxiiy

_ ‘Vmembexs, ”

% 5 Ma11a;}pa’s mather vazzamm after me said izifiiflant

” the viilags in order {:3 avoid retaiiatory acts, After nine

gxfiw

manths :31″ $0, éaciéed to return back to B,SwB€}eri”

rfififimfi iifé: as usual She approaeinfrd the V’

Banappa and with his assistance ca:z:a_:e__:<:;– B7..VE'3""'QS¢j3:«;§-,:f£ V"\«"37§;,f;&a;.g;i~:,V u

Sines she had abamionerd her 31011336 §iT:31Vf:i"z::::*_ '113g:§::th&_;'-.£f:€t

hmzse reqtiimd necessary" c1e3.=i1i'11.g. Vshé –..i.11~'i:}1at * V

process, €116: petitioner is said toflfielxxés 3:33:18 t£:;~ Iébuse and
quesiioned as {:3 Why she " his intezztioza to
do away with her lifg, as3a:1:1t€ :%.hérV.VA ifljllfjf to the
head and Efiigafipéf' .§ier"'%}:%r0f}1@r, mshfié to
Elm spat :0 He 16:"? the gpat
after i h'i;€%i:S vie hospital She 'W38
})I'Q}'1Oi21}C~f;£§A{§§5'Ei{£. azimitted £9 fhes hospitai far

'€rm§;::em_t1. Wiifle Eéaigig €r::&fi§d, he iadgcd repart narrafilng the

"fiwgts, théit }C)€fi?ZiiO}ZTi€1' as the one who kified

basis, he: was arrested and izlvastigatian

V was taiiefi zzifimaieiy guimézaateci in filing of charge-

Shae: far the ofikrncfir indicated agave. His fitrst

._'i:;§f§€ the Sessions Judge has failed and this is his

'V ' ' V ._ sr::§:é7ng1 "a{tem,p£.

?. beamed counse} for £116 pt-‘ftitianer W0u}d”:é'{:f_i’§g.fi!;1

that the circumstances narrated in the compia;’nt.ff¢:: ‘

out any clear case as ten What was theA»Vmetiv:é.f§>V3* ‘fli1~a’.V22ii_}::geC3§_V K x

murder {yf Yailawwa and it also C1055; 3:1}’3t Sg§éi{TVo1it.aS £0

petitioner chose hate to be the anefnct {3t}:érA£::;€:;;’:3i)c:i’s of 2 . L’

the family. He Wouid cengténd for
be the S913 Witness 1:0 -_S:tat€fl1€Iil?L is 110$
beyond doubt. AsA:%h_ere Ehe mttmbers of
tha two ‘fitéiiise implicatimz. He
furthm” S1]:%)#l%.t-E3’ néj~:}fi;§1pIete and the accused

is facingitiial yea}: and seven months.

= x Lc;11′:§¢é£” Gmzérnment Pleader Sri Ammd

has Gpfiéééd the g:ra11t of bail. He submits that

” reveals deegvrooted énmity between two

famiiyj He f:1rt}::er submits that {ha petifiaaer

‘««___S11sp€cié:dV__AE:is ymnzzger brether Shanlwzarappa was $0126 to death

3 son of Yaflawwa (d6ceased}. Since the fmily sf

‘ : ‘Ya}:;{awWa had $11ift€z:i from the village after the itxcicient, 1:16:

fcm.1}.d mat do anything but waimd for their mtum. Havting come

(§\,@z..»

is know that Yallawwa has returned back. to the

decidfid to Iiquidate ham and achieved the object ‘

her with haxd 0b}ect~ch1b. –

9. It is urged that si3;1€:_锑~5;he Case is Tbasaé(i’~-.0..B–‘t3:1e –. L’

ciirect eyewimess acc01;nt,V_hard1§; _is._§co1$é ‘fo:_d0;iEbt.

10. Normalijg in :§~.,.~«;;21:*:3c:=gV khtzre there is
charge far thg IPC, the Courts
wouid bs under Section 439
Cr. 19.0., ¥:;«%:caf.1’_sA*.é’ “fi§g$r:s_,’ figs accused wcmuld abscond
or tamper “§}f€}’;9’4€{%iL1’£f#i§;1Ifi:§£fiiifxiI§§»S6S and 1:116 ofibnce in itself if

prover} gwmfid visit t’b;e ‘efi”éuder with an imprisonment for fife or

5apii;:5ii* iyzliiishmgzxzt. “VI;Iié:Qvg1″avity (pf oflence is narmafly keyt in

1;ixi,nd.¢_[w§1§};§’co1:%$id€3:ing ‘£112 case sf similax nature.

211:}: the instant case, thaugh the chargcz is far the

§:%£f€:§1逫«..;3n€ier sectien 382 of [P0, motive impiaxzted in the mind

i:h(‘: Haccused to commit such crims appears to be tctaily

” and it is §1t1c0:a.3ist:s:nt. Whfie {Em c0mpia:I;r1a’ mi refers ta

§,(2V

7
£116 actual assauit by’ the pstitionfir, he (<:e::«mp1aiI1a11t} eiiees not

explain why he was not the targét.

12′ Admittefiiy, the complainant is thfi

deceaseci, whczse sen Mallappa, appears 1:9 bah?

Shankaraappa in the incident :v§3;ééde:’,«

Shankaraypa ta olittagc madesty A’ ._

caunsei far the petitiensr is “11:; p9fi3tinig.VVy:V)u,:t. {ha ‘V

metive 2,13 canvassed is ta. bs actreptedgthe }:§e’titiG1:£r weulé

have attacked either “{§;’i*.};’11i5 and not: ‘th€:ir

mother. ébifitend that though the
c:0mp1a;iné1t”a11ég¢§ jiyas singie hit by the psfitioner,

ihs p<3s_f,~:n.c:fi;:i£af' ;;'js§;oA1*§ V'€;"\;?€8}S multlpic injuries. Thus,

an:-, V{:fv–.s:=..:1ch namre that it does not give dear

7d€ia§iIs–». 9f_,4iv}jjv;a2'§""'§r:a31spi:*ed. if the case: is based arm the

eyaéssiijiéss ' than, them 31101116; be 1:10 <iifiicL":Z'£}; £33

ih:e.V$€qu€n¢5 sf events whisk Eeéi is the unfertunats

"3:'E1CA§{i5€"::'1uf',. Siflce {£16 Camijlainani has I101: dens so, it appeals

sugprassion of certain facts reiating is the genesifi 0:"

h ' "-. 1';fié:5 crimfi,

S

13. 136 that as it may. Envefitigation has reagthed

finamy am: has msuitcté in the filing of eharg€–sh€et. .4j;{§;’gjaJ=;i::,g

in mind the attszilding Circumstancss, E am of this \:i}e’w :”t}1gé§1<:.T V-

though the charge is for the offezlce 1_:_11ét:_1_:j Se<5iié§1§{'

as the factual matrix an Whiah the said c;}:1au.';ge:'TTis

to be not vary clear, the detanfiofi {;f_j£Em '1:sv3"c:;;ti:§z1e§:*V:£$ét§1;;1riV;1r3t be '

justifiaé, if his presence couid be at .€_i §n:1es *a11é with
approp1iatc cenéitions 1:6 ",13§:§:¢i;t the {rig}. car

acting adverse £0 pr<:«s6:<:11t;;g::., co§;11:;:i«'?;:é 'g;fix1i£ted.

I4l. E. the pefitiener subject to

the fO}L}LO¥3fi?iAJ”%£gV_§?’iJt1C1§’£’;1l.Z3f:fZ?z’:;”s§.§V’ b ” *
., ..:f;§§i’£i§.0:3;€:r&..is grazmsd baii, subject {:3 his
‘ €,>7{L*+§ut;5§£5g V”é”};§<:=11d for a sum 0f Rs.5G,(}0@/– with
* fox" {he iikesum ta tha satjsfactioiz 9f the
fizéfiiséicfianai Magistraéa and if ma case is in

" . tfiessioixsg then is {Jim Trial Swazi.'

a He shafi not tamper the §}}:'€I)S£CtlfiC?I: matméal er

prevail upon witnsssas by any means,

WV

3. H3 shali mark attemiancs befzrnre fim _’

z::omp1ai:1ant–Ps3lic& Statim”: once in ~:;§§~. V’

Saturday bfitW’€€11 7 a.m¢ and 2.

commenmsmant sf trig}.

Vieiation cf any cf the «;:on<:%{Li'i;i§1;s;V pipsecufian '

EL': saiaek :.::m1c:eflatio:1 of baE1. .:*