High Court Karnataka High Court

State Of Karnataka Through Spp … vs Dodda Mudukappa S/O Jakkappa on 12 March, 2009

Karnataka High Court
State Of Karnataka Through Spp … vs Dodda Mudukappa S/O Jakkappa on 12 March, 2009
Author: V.G.Sabhahit & A.S.Pachhapure
30

strong cimumstance except the motive, homicis;ia1'4':ieai:i;'éa1.1d the

abscondmice. In our opinion, these three ': .¥v§eith;)afii and whiie he was zetuming back

  at 730  saw 9 aezfused sittixlg on the katta of the

 '::e}f1eo3"va%t1x§: 'u§hen he asked accused No.1 as to why they were

 .  sittirfg €i'ie1*e; 'éi¥;€;sév§seti §\I0.1{I's mic: that they had some work: ané

 'were  the said purpose. The mere fact mat these

 '§€:I$6flS«..W8t€ sitting together a day eariier to the izicridem, maj;

 ré1.*i$e':some suspicion, but this itself is i3:1s1;tfliC:ieni; in prove the

n-nu-A u

.........V_A  .................. ruwr! 'Nu... ur nnxwnu-mn mun COURT ow KARNATAKA a-new COURT or KARNATAKA HIGH COUR1

"€t{:I§é3;3iI'acjg and that conspiracy was going on ammizg file aez;:used;

 for commission of murder cf deceaseii ¥'e11l4
.

w.»-‘won. an nu-1″.-p-.-a-‘nu-w -nu-‘nu vuwuvqruil y. –nu. u… u… .u-.–. -up-w-…-n. vs cu’…-p-u.–.-urn -n.n- 1.p\(\.r:\I ‘.1: nu-unxvrur-u\I*’\ l’ll\!’l1 \rNJ\ll§I \JI” RHKIVMEHRH f1HJI’f LKJUKI

33

:*e:gz1.z:*z:i.:~; U16 a(‘~:..’-ustfl sitiéing miar i.£:1et~ gin {C€}fi.().”{] z1;.;:li:} “1,-ff;’a_ <iVid€::1<:<:

is i31su..fi§<:it:11t. to prove the ('0.f1S'§.)i1'£i{?fi7. In 31%."3.';§ii1'(':11£1i§és§@3€5é2é:r§Q ._\5;»::*

do .1101" think "£323! exempt the .<g1<'T%'»ii:u:sc&=:(.i 1, M vagiiigi '::§i1:;J-V.

<:.ri1'<;:1'11ns'ta;n<:s am s£1'<;a:1g i::'m'ug,i; t€f;.g;i*e;v£r tE1.é"g'a..z.i§i ¢§<*{,..z_'1;.g5V<Li"$33.4

arid E3: to N}.

126. 5:: far as the i:i_ci§3.:i§i<:3tije; (:<)11(:fi3fz1€:£'i_, the

})f{)S£3{,"i1'{.iOI1 has €xa,m§J1€t€'§. '.?£_W…E¥, E21 ::%=3ia{i%_i_:: _¢;:~.éf' The decsaaed and 1'11:

siatfia "t}.1:-1?; §::::§.X79é:§: §iE.)§e:=t0 vv{'§i{:K:$:::;1s€d.. it is; ge.1:1€:1'a1§}; the
£:iz:3<3:: ::eiati§.r:{'s':::"'¢:_f;f. V §i§E-if) 1;.h.:~:t pe1"'s::)11$ czf Cl{)E«}E?
as?{[;T11a::vii'f,.£§§§92Cc2.: icietxfifyf ihtc i30(i}.: in {his
£"3Gi1f€fXg,'~f}g&?. }i:t3sVs:t€;:'V1A;;':'i§{i1/2–LV§l*:%%i};:i1;1e<:i P,W.2I3. HE? E1.a:; Efifilfiféi is::;$'§.fl€

azmi P2'¥'if.1, "t}f1€ }','af.h.t*;:£:'-. i1é.~~- 'yam-7 if his Chifzzf examination, grams

téiagf53E':£:._ i%:;:1nd Ai.h£;v———§;i:éa::.i 1§{)C§:'f in thct iand :3?' {kagz-2i:magi Ir-ioia

':i;§'é..":';:2:stjz:(%._ £&*'§f§'}1i;i*: —-i§:€: iimiis 0f Hi1*€1*aék:111r1§':i viiiage. 1*: 153918 (12% iéim

jéi:§d}«’ g[>3§A.t.h€ basis of {hit (‘.1o%iiE1sx ¥-is E135 2133:) i:it:m;ii§c:{i iim Sf:iZ4ff:€f§.

:;§ig}itE:;:s; 0? ihs: ciecéeéasecfi, p;;’r3:iuce:(£ ai I’v§,{>s.;, E, 3 amgi 3. ‘§’z§.ki1′;.g i3;1’;:
}’as~:i€i{%tz&€.:'<):n 3.11:? €*xi%{i'€<;'1c<% :3? §-",'i«V.? am} P,%5if:?§ as.-we am 025° 'abs:

m£":a;._1si:';:im:z LE:';:i2i. tiicéfig wgyfim aialcit 'Er; V§i4§fi'.£'i§iif%' 'the §':«c;:£§§,:' sitrf zthié giarreageci as

E,§§é.4§§l of zisrcfiasréii %*"-.:%31}<;(,2l)a ami '{h.:–:£. is :s::.ifir0ve {‘i’;:~:

/

-‘*I’- -H’-rwtmi W—‘~WWIr’1IrII ‘R”ll”I!\#’E I M\.:rl I I.;..’\.J!.,§l\l ‘h.J’§°”‘ %€”<-,'»""*:=':1'%.?'3.$.€""%§«?"'W'¢..é"E ix"!-i5'€a..1N'§"'§ Q\…~1JiJ¥:"§§ R}?

UH l..\.JFU1!'$.l KM" %\.ié»'=w\¢o*ia§-*v.¢;e~m\.M\ nuunn V-nvlgui

the accuserzi 1, 2, 3 and :3 (I'fispoI1(ie11tS 1, 2, 3 and E3) an: v~r)_:1"::§_4é_i1:rj(i

to uzlcicrgo rig-amass implfiszanxxlezit. for a period of ()1'1_c'v_y"ez§i:..,:' ' .

sexltences shali run c1}::rur:’t:I1’dy.

‘Phi: Triai £30111’: is fiiftfciiffd tc: s€<<:'£1x_t: –th& p:t:e;t=::1r:c:. £§§_ 'hi':€:'~.

agrcuseci 1, 2, 3 and 53 Le. respo:1{i.e11t"3_ 3 hmilci' ti; tl:I'1€f.éfg€) ma V

SCIIHEIICTC.

%;M%% %En S$/5

Sd/3
FUDGE