High Court Karnataka High Court

Shri.Parameshwar @ Parameshi S/O … vs The State Of Karnataka on 10 August, 2009

Karnataka High Court
Shri.Parameshwar @ Parameshi S/O … vs The State Of Karnataka on 10 August, 2009
Author: Jawad Rahim
IN mm maxi mum or KARxA.'rA;z$  44 :1    

cmcurr wnca AT  AM ff  "

vamp mm mm mm nAi:..pr:;As;¥atra'1n 2o6§[i%\%

swag; V _ 2
'mm Horrnm am.  
carmmn:ig.*:1ni$n;:§3§;.?ze{1*o/200$ H
ssrwmmxw: T %    M'

1.

sHR1.PAB:A£e;E;sHWAR PARAMESHI
s/0 Nr’L.«PPA;jV_K;avzaL1xAY1 .
AGE: 30 Y3″3k”;RS;”‘-QC’C:’:’AGR!CUL’i”URE
R/Q%.KABBEmF.UR * ‘– ~
‘I’A,’L. DHARWAE’; DIST, ‘ DHARWAD

2. SANGANAGODEQA we DANAGOUDA MUDIGOUDAR
AGE::53 YEARS,”OCCiAGRICULTURE
R/O KABBENNIJR,-._’rAL. DHARWAD
MST, DHARWAD

‘V ” ….. Prrxnoumm

‘St; A R ASSOCIATES, ADVOCATES)

…__..-……u.um– _

~ H .1′ THESTATE OF KARNATAKA
* V, ” = 3/8 as STATE PUBLIC PROSECUTOR

_ V. __s’,P F’ 0:99:32 CIRCUIT BENCH
DHARWAI)
REBPGIIDMWTB

A :f(I:3Y SRI. P. H. GOTKHINDI, HCGP)

W;

can? FILED 1513.439 CR.P.C BY THE: AD’V€5CATE
ma THE PETITIONER PRAYING mm ‘I’H_IfS”‘«H()..N’fi_LE«

comm’ MAY BE PLEASED TO ALLOW THE –APPL£§3?;’Fi(§1§
AND RELEASE THE PE’m*1oN1:Rs on ;B}’:i’E4′::’1VN”‘~.IV{i*I’1″1,I_R”VV

P.S.CR§ME No.26′?/08 FOR THE:'(3FFE-NACES_;PU?!iSHP;BLE

UNDER SECTION 341, 302, 3o7,=.._5o4R/w..34″i.P.”(:;..__Afi,:>–
SEC. 24 AND 25 OF INDIAN’ ARMSACT 0N_’_mE E?IL=E”‘€)F-.

JMFC BAILHONGAL.

THIS CRLP COMING etétiaziés Tm. mv,
THE COURT MABE THE..FOLLGWI_N{};”

The” ficftiiién are ranked as accuseti
No.3 2008 registered for ofihnccs

punishabié-..§fi31dc#” 397, 302, 504, 341 R/W Section

, A_ and and 25 ofthe Arms A-act.

seek grant of bail while they are in

3u¢:.g§ia1

V’ ‘A s ‘_ The State has 3eriously opmscd grant of bail.

4. The substance of accusation cm the basis of which

‘4 the petitioners are arwxgtneti for the change punishable

under Section 302 of IPC finds its genesis in the ccmpiaint

fi»«%

submitted by one Smt. Sam-jini, W/o.

S.H.O of the jurisxiictional police szasam é1:}a:_; fig: .

husband Dyamay/ya Pujcri of

ieft house in the company of L’

and Jagadish Rudmyya p§a1i§:hayat
summoned to resolve .. She
believed that tlzzgy panchayat and
It-:t11rz1. But fitter in ‘(lac evening
of to the venue of the
panck§Ei$ffi,” were followed by
four .. hyya, Dada Hayat, Paxamcshi

and SangV§nir.goud a;v._ all armed with sharp objects

‘~ _ …. ..fncy attacked Dyamayya and when

‘ he asked them the reason for such. assault,

2 abused them in vulgar Ianguage and

théfi petitioner herein is said to have felled them the

” V. and the other three accused assaulted Dyamayya

Jagadish with sharp objmts iike chopper (Talaéwarj,

u “Basavaraj was afraid and he took shelter in the sugar

plantation. He was watching from there the acts of thex

fig.

four persons resulting in causing injuries to

and Dyamayya. A.’1-:. they heft the place u

found Byamayya dead at spot ; !*#’}

the Government hospital.

statement was mconied. report: of
Smt. Sarojani, SHO’ casic;v aigd during
invcsfigatzion recorded. v%A;:§gaidish and also
Basavaraj. material,
which thci’ the statement of

others; “”” =

5. lwtiiéfi for the petitioner would

co’1:1t§:’m1 -t1;é”é1llé?g;ations, if any relating to homicidal

. ” :§;’:a§gadisv};mé;1nd Byamayya am attributed only to

2 who are not parks’ 5 in tins’ petition.

petitioners herein are ranked as accused

No.3 4 and no overt acts have been amibutcui to them.

to the statement of Jagadish, who under treatment

b iamt:s only accused No.1 and not rcfcrmd to overt acts

of the petitioners. As regards statement of Basavaraj is

concerned, it is totally belied by report ‘of the expert

§,;>V

who found difliculty in coming to a (infinite opinion. abcuj: the

use of gun and also pfitol submitted to balizistic

He submits that the material available is 11ot~’..$iI'<')1::§ V'

them for chargt under Section 302: air-3()'?' -§'3f

therefore entitled to benefit of 1 ' A

6. State has opposed lélzgvrg heard

learned Govt. pkeader

7. The co$.1’*t.-:;1tior;”ij1~g?,é§I flit: petitioners so
far give an ixnpmssiou that
Jagadiéh ‘haxfingf them and having named only

the La? me is weak. But statsmeat given

by: ufiihe——andoubtodly was in the company of

L’ ~::i¥:§t:%.11_1$v..’:x’a%zi;th:

with that of the test cartridges 1%

R-2 which Ware test fired riglzet’ (Sizf

DBBL gun in Article No.5m ‘i’ii1?_in€:r_V$te1Vfl(:– were
similar. The class on the
cartnflgtz case marked No.10(é)
that of the R»: and 5(1) R-2
which Wc1t*é'”‘c¢%,?:;ii’ ‘barrel of the DBBL
gun microscope, was

also s1m’ V’_1Iarf ” V V.

céirtxfidge test fired the cartridge

‘~ the of accurrcnce bear the same

¢i;.a rat. Pin marked, undoubtedly the op1’mo:u’ of

the-..¢_fixp¢1’t the same gun is used. Themfcrc, it cannot

V’-Jae saidfiixat the ballcstic rep-art absoivcs the petitzioncm of

éiikgafiens made by the pmsecutian.

16. These ohsczvabions are Mcamc necessary’ in

view of the gonad urged by the learned Counsel. But such

€((,{é/

8

observations shall not be taken as expression of opiV:Vtioi1~.Von

the mcrits of the case. I am thczeforc satisfied, _

Witnesses and statement given by Basavaraj –« ..

accused No.1 and 2, but also tho

relating to causation of homimigial ,

(since deceased) and _ 1137:”. who is
undcrtakm g t1’eatn3c1£:1;§”‘~o_ being so
ovexwilclxnm g and the: V33″ V_-.;,;;,%,¢ of crime is

barbaric, no mag mi for’:gan ‘ ‘ t.._Ofbafl.

rcjoctcd.

Sd/-

JUDGE