High Court Karnataka High Court

Sri Ranjitha vs State By New Extension on 5 September, 2008

Karnataka High Court
Sri Ranjitha vs State By New Extension on 5 September, 2008
Author: Jawad Rahim


TU?v%%<vR%
j?-§0:§V§§}':§f?A, HCG?)

% 1aE;.EAsE'i:"He PET'£TIQ?\iER. on BAIL. m c.c. 1399,/as
i'ifi_R:ME ;x;e.§5;'a::s3) <3? New ExTE:~:swN 9.5., Tum-:i.:a, ms:
,."i7}-¥EL~-FILE 9; ms AD€)L.CIX!Ii. JUQGE {SR;.9!'é.} & cam,
'= TU'§'4§(_§.;R, WHICH is REGESTERED F-'QR THE GFFENCE
~'.'.–PU§éISi–%A8LE ugs 392,1:-*rc.

Tiiis cetitien gaming can for arders this flay, the court mafia
A » gthe feiiewing

E
34 ‘mi HEGH cove: as KARNATAKA AT 8A?§GALf}?<E :'-.:"'~.

sacrea THIS THE 5'?" BAY Gt'-" SEPTEMBER .-'//":E:20§    .' ~
BEFQRE    k%  

THE i-§QE’~£’8i_E MR. zusnca %3£:\:*i%;?”%?3′{AR;é;ré§%T”‘§&,’%%
SE’¥WEE?~i : %& ”

RANEITHA ” ‘
SIG Cf§-éi-éIE(§<.'£a?~'1ARI
mm 19 vzgass . "

QM”: S1.5?’£;’s.f.:’*=:«F.,.3}£ CLUE-3
QKSHME ‘?éARfi«i’31¥4HA :E}(TE_’:3*§”_.S>S(3?’§

zvsasagz R0-.A E’:v””~~..

§s'3\?§_§f5~;L{3.?<-E % 

y     PETITIGNER
(av sea 3 S2. H;m;mA:41,%%Aav.§ %

ANS:

§5″i’Af3’E 15$’1’v-.§§E%z’»}”EfiT’EE\.§S1Cv:”~é
3 ‘:20 am: s*m”r:c&ré& «
RESPONQENT

cazmmaa £>éfrI%’%:m IS men WS 439, came. PRAYMG TO

6/$57/v

2
Qfii

The petitioner is ranked as 2*” accused”

f~ic.§5fQ$ are the fife sf New Extehsicn H

Tumkur, regigterecé fer’ the sfferace 3§2fi’£$h’a!”3 !£;:_u:*:dé§E«$Vf§§f:téénvL’E

392, I.P.C..

2. The setitk:-net is in jud%ciéiL’L»§;§i:§.t§dy”ar§é*::é*ee?éf%éV%r: he

has mzéved this getitian v2:?::’:*:§Aer S’é’ir§f:iV’::%i.._«i1s’ 3°’¢.3,. €r.?}C.

3, State %4:a«sv__:mtf§ié€.:f~ ééiiaw’c§.u%:férJ:i§.v'”é’§:pase baii.

4. %i§we’g;er§;»v 5§}a–3r:e» r%§.-::if”§.c§=$aVf{i*:’ éiV’d Efilififiéf for the
i£3E’Eif§G§3E§’__i§§”2_€”§:”,§E¥;f:f§§fié§ ‘ ;E e::;a;;f_:%s:éd Adéi. 3?? ta urea

§rc:ur:és7__er_a§iy “a:’;r5 =t6« évss§;=3t the cam’? $2′: maieréai

§mFermati§n;’– *

__._5′. ,_{‘f%’ia:A.r’:at2.2?;’*”‘;.~_,ggaiieiafiatiosi against the petiticmer is that

fiiarzjunéaiai’: aierzg with his wife were

r:é§u’e”%–‘z_§§:§V”é’§er’~:jr’:é’éking §Li?’C?’e3$$$ in the iccai market in

V .*§”umi£i:r, ~-.;%’§t'<:§%m§t 5.35 am. when mass were waikinc near

::;isjg_¢g5gl'E2:u§ csrrspiex, it is aiiaged twe zaersons riding a two

~_w§:.e}é$e:r came near them on 10*" Crass, T.P.Kaiiasam Row

3314/

3
and srzatchaé the @356 fiéfikiaéé wam by £333 wife W&§§h§§’1§

25 grams wcrth Rs.2S,£_}GG;’-a They then fiéfi.

5, Theuaéi the irscident $3 saié ta have

:1§,4,2G:38, the campiairram”; arzé viétim did_.V::”¢ €.:.:?:.i;:évé.e Ttéi

repcri the matter tiii :3.5,2oas a;a:’r::¢i»;«%}aa§AL%%%ak%s:f¥fi:T:::«

revert E3 flied. The petitisner _aim1 {;..A§%é§th at3 ei::Ahéi’

Evianjunatha came ta be arrésiiéd on ‘3.€§,#-‘h.’V};-GG §:_ ti1e

wiica, i.j¥’¥fi§i.¥§tEéiY, ncf ‘if; c¢«ii’?§ie§f;t§§j§:%V’»”‘%*.i§f:h isiifésiiéaiien $f

izhe incifierzt if: aijesiiers, ise:’ai;’u§re[§aré r}::L{‘3§Vf4;::aa8 there was

219 reseif %éT::’©.ij’%;,335%:”r::rfii:a%ree’:éé’at’fi1a soiica stafién.

5: i_&a]:in§e:fi camséi f:$”‘r,t”‘r’:é petitioner, painting cut thege

:i:*:L;:’f:s”ia;*§:&s,”»gfihvfeniis tffiat the petiiicnars have been

§;§?é*::r§:i:;a,teé in the C35-E is Ennecani. ‘§”ir”:ere is

é§5:3:uie£§%”««.irf§_oEfeésvery ax any materiai avaiiaime with tfie

“m*€2$’&c2.é%.§T0’rs-. t§’: shew ms irsveivemerst in the {:¥’§?’¥”‘fé in

?2 warned Aédi. S9? was aged ta furnish irzféarmatien

T ‘ta? ta imééif’ what cirgumétasmes the geiitieners were

V U arrestéé er: 39,4,2C:@8 aad arraifineé as accused herein” Ha

M

4

éiiiéfefifiéfi his Erzaéiiity ta gin paint any such mat&riai’:’a}f§.§h.e

gréuad fiat their wrzcerfieé cfficars have mt rnafia va:.§Vavé§’a%b;i’ a–T ”

frsa recerég, Héwever, fie $23b:’:1it§;~’v:i’2.a.t svi,és?g:4Ii¢i:;»f’i’:v,.’_j’;t%’:;e:t.V V’

‘agtiticerzer am another were arrestéif’Vce%{ _3i3.«¢’;;2C§Q3′,va:icEV’L_:t%3;éy*: _

gave veiuntary statement ¥ea:£§:ii;:..;’:o ¥’E 5¢.:%’3_’_’efé!’T’y: €gf”a ‘r:”2=a;i:caia ” ‘

autra anfi mafia? cycie. V _

3. The matefia! an ccsnfifience at
this jurzcture tie.j§<:ce§t:"Vif';'a_%} dl;:i:r«é§;gV i.é'itiié.}'%'§'iir2ati2*:q materiai
agairsfit ihE§~§§t%.§i§§«i§€E§5é9§~§$; the prcsecuticn
has :6 t_a é§t%biish the charge fiurirza
triai. 3'-'vx0A';_:tE*:&V a persan in éetentiarz,

':3:*;ies5. 3 prié%1'aV_:Vfa:.i€e :: a$é7 is madé gut, it wiié he unjust is

' "x*:Ee;§'1;i.i}é irtne a¢t:ti§hér"'éf his iiherty.

I §.. Fé .rf"'i,§%_ééjeiisons stateé afiave, the petétiar: i-3 aiicwed.

_ Tf:e""r:etif§;ié;:iLé?A§s reiease-d an tmii wbject is the fciiowirza

K ' " ' * : '~:::fnfi_ éti .ér:«s::

7:) He shafi execute a bcnd for RS.2S,i.’iGfi/- with twe

safeties far’ the iike sum to the satisfacticm cf the

triai mart;

5

2) He shak mark hi$ attandance once in

befere the juriséictienai poiice betwegfi _

and 7,00 pm. tiii cémmencement c1fVtr.i’faj§;,v ‘ * ”

3) He fihaii net ieave the juri:§é¥§t§ér:..vé*f_ f~i-;ew:_’:$:iz§e_:a**:$Va’i§%i’«

arm? _ . ._ ..

4) He shaii net tempér véitfi’ ;*:_zfes«a}:::t«_i7ér2′: mvgteriai our
{Jrevaii upon thé.:gitneéé§3{“;;y:’a.::’v meéfisg”

Petite Statiefi, Tumkur, v~ii’thé:;t”xpraae’. b&r::1is§i«afi’§v._