High Court Karnataka High Court

Sri Ravi Prakash S/O K Balakrishna vs The State Of Karnataka on 25 March, 2009

Karnataka High Court
Sri Ravi Prakash S/O K Balakrishna vs The State Of Karnataka on 25 March, 2009
Author: H.N.Nagamohan Das


{N THE HIGH COURT OF §(ARNATA§<§5__' ': ~V "-.V

CIRCUI1" EENCH AT D%%ARWA¥.}F :

mrss THIS THE 25″ £>3=.:¥’c:s’;*.:s::;’:,a*~*\<:i-§£ T;é':3.;.~:Vg

seF0Ré«%_A' A _ 4
HON' 3:5 E*fi%1';.J£}S'¥'IVCEL:'L:.§T4§~-{Ki N}-;s.GA.§%'€§E%_A§§';,V:§fi;S'Vj
CR:i*»§EV_lf4ALVAF#ET.'i.Tf!:C3 ?é a;\:.t
8ETWEE?§: Q

3&1 RAVI PRAKAEE E;/G:KV’VBALA~Ki%.iSH?\*3A
AGE-3:59 YE§,RS,?’ . ” 4. ”

occ %\§Ii_::’

REAT fisNfi»i*§T’i%;¥?§}’VR ROA5-I ..

BELEARY x _

REP 83:’ 2413 GURAR{}I3$.§§§”AN9 BROTHER

K vzss-aw-x ?¥<A:<;»*xjs%§~z '*::.*~.;<::<%s«: BAi.AKRE'.~3HNfis
Ase 4?"'{E¥€;S G"CZCAE!\2G I_;NEER;

353:… 3ELm;2¥… :?ET1TIONER

é 53$? :v:;s.%–§..;EGs§E;’KEERALAGI & PATEL, ADVS.)

‘£’i§§4£ sim*§-:5? KARNATAKA

av s*§’ATi”a§~¢ Hsassa emcaa
BRi}CE3?ET PQLECE STATISN

” * va§;_:AR.¥, ms? BELLARY. :RES?<3N{)EN"%"

éa'? SRE.P;'%". GGTi<HI§'~é£3E, HCGP)

'WIS CRLP ES FI§..E§ U53. 4822. G? CR.P.C ?'RA'{EE*s§{3
TO CALL FGR. RECORDS HQ CC E'-16.1958/ZQQB PENOIf'«£{3
G%'%$ THE FELE Q? '¥"HE CQLSRT QF THE 1 i5.DBL.. CEVIL 3i§$€E

9""

net capabie sf amderstanéing and answaring cem___;3Ei::a%ad

qaestisns. The manta; discrder ef the acc..u3éé..b_[‘%$ of

permanent zzaiura and Es unaifie ts defandj§–*Eé§%%é’$éi§if*~i:§*’é7§§e

prcceeéings. er: the fiasis of t£§_é;s,Va;vi§e_;1ble5″:.’§§’;V.s?éa;*:a’_:’.§, _

Triaé court, fiy its erder dateii’-:417jgG$:;GS,. §¢:*3i§fi%ie;;i’*i.i:£3e .

praceedéngs befczre him a§’§_d’–…§f3a:’afil£-.v:”£’V’saver’ §¥*i~a5f’v«c.uVs%;é>d3%

téza accusefi to his brother ié_A;:Ei%$h:v_»_a P:9$é:a[;$§j executirag
3 band by him It §S”«–f{3″rt§:é,? €§rT’:ufé§=é[d.A:’t%*:at accuseé shaii fie

pmdazcad %efo%*s;e the€vc–:2.r§vVaftg;3;”é§’3i§§§”E:,g”.?2Es acrmaicy, fer

fa r%§’zVc~:’s*arfiicaéééfig5. — ‘

4′ _”E”§3e_ré3fi*¢’:’;«.__é’;i’. apmétatien came to %e fiéeé

amséar_S.2§9.. §:’zd.”‘S.§2§.Cr.P.C, far discharge and the same

_::”a’:’sV9:@’-~.”}zr5″%’:”3e d§srV§*§§ésed an we grssné that there is as

g§'(§%2’E;%i§i.>.r}”1§f:€:¥fVéf:E’ Crérrzinaé Pracedure Cofie far éiscééarge cf

la:-;_ angst:-:.:?s_fe 4é:EATez*§ the grawrafi thai fie £5 amseund mind, ‘¥’§2§s

no;§’fie7:*’v._.A>;5*§ the “ma; Caurt aame is ?be affifmeé fiy the

%%*%% -magma; cam in Cr§.R.P. %’-ia.?8;’§8. Hence, the

” iaetitéenar is befsre ihis Cmsra

fix/v”

4. Hearé argumenfis an bath we s§€.§.a~._fa?_:%.i§é §e§’:{;:s ed

the ezzfire appeai pagzera.

S. The materéai an re?’:;er£§”d§*sci2:.$és: %%;éififiéiiissesi

is having ciésabéééty cf ungieasqdneiss $2?’ 1;%;*g–.§::€£*or%2
chiédhcaé. Ever: 9%’: tfie d;fé~..§f«..§_he .E§w.%id:e:2t_ %n questiara,
iha azzcassed was V$*zs;s*5f*e_:f§:’é1z_:gs.jf;fi%§yv~:1fgg.;;3ta% disorcier. The

2v§der”:£$ 6? ?W~1 -~ €.”<.*.?.:i::arVr§;a:_;f:§§é$ii$?}é§.ta§Eéshes the fact

tézai _J§r§;r1§VV;§'é%mane:%t disabéiity 9?
aacuseé was Sififijfittfifi
:3 r5<%ec$_;'r§% 'é::§$':j§%'E'r£ai:f.§':*r….z;wK Beiéary am it was certéfieé that
the §7eV:f;c4¥er:%a'§a=..~"»§.f§;*:éE:§'§ty 9% tbs ascased is 98% ané

é§;=;'a:v%*;E.iéty uis- §;3fe*'rrnaé':er2% $32 réature. It is seen fram the

t%1ev'$'i"§'egatéa:: againat ihe aéztcasmd Es that he

I 'V -fiasi vi3§}*;i~§.*ia; }tseefl;i§'-.€:=§':e fingers (3? compéainani whe is name othar

téfianV_ 2*%isvAéister~én~§aw. There $3 as eviéance cs': retard :6

AA s§*;s'éa:…ii%2a¥: there are maases $5 acwseé raceasermg from

U%'§§E'}i£E*§§f3@S$' a? mind' Haszérég regam 'E3 the aaizsre :3?

mime, the aermanant éégabéiéty of is-3'E$%i..i¥'%€§§":8$S of mireé of

tha acczssfis arm that the meceedéngs are perzfiéreg mfare

+2"