High Court Karnataka High Court

Veera Reddy S/O Govind Reddy vs The State Through Chintaki Ps on 1 February, 2010

Karnataka High Court
Veera Reddy S/O Govind Reddy vs The State Through Chintaki Ps on 1 February, 2010
Author: Jawad Rahim


IN THE %”iE@H COURT 3? KARNfi’¥?fisKA
CIRCLEIT BENCH £3″? GUL§fiaF%§fi.

m;§*E:;» §’HIS THE :8? my 8? FEBRUARY 2&3}-‘.’_; _ __= ‘.:

SEFORE

THE HSENYELE EVERJEESTICE 3;;é§vJ,égfb ‘s;%,,ai;s3;::\4z; % .1: ‘– V %’

C:«:.Rm\z@.2§::”;_ 2339

8§TWEE§\E

VEERA Rmm

S;/0 GGVENS REDQY

mg: 39 YEARS

90:: AGRICULYURE’ _ –


pm §;m:_%';.V  4  Q'    ?ETi"§"I@i\éER

a_ iBgé $’r§. &f’§;Vf§;;4§§i:_3.§«f€;s:’:R N_&’=§’ §§§AS§_, ,amc,j;

ANS

. ms §f:’5.;aé”m*2»«: Rd L;%’:;’;’§.E%%_

C’r»s”§«s*«:’m{3i:,3:,cE S?;&1;’§*:7§§\2

“vimgas;-&zs’:f’3,;’«§f>-:$*§*”.,gzma. Rggmmgm”

*:§:*§ §U8%€%,SH %«’?§:LL§=:?EJR; %i C{E§?}

FELED U/’SEQ? RXW 4&3 §F §:R:§5C E§”:” “§%iE

– 4′ ,éjgi2af€3*::;¢x”§”E FQR “ma @ET§”€”1§§’xEER ?RA’fE§’*éS mm” THES
.%°%:Z7%Vj§i;%”»§%..;E fifiiifii? 5»-mos: $3 PLEASES m SE”? ASESE THE

-if.._ “}%.Ef::§§§*=«>’§E§’2£’§’ §,fi{?E§ §$§;>g&2@a<3 <32? ?'TC~§E 333% :3:

.j"§»a':;,§,???E§z_ mkgggzeeé @223 ?i§?;T%«%§%3; 35 QMSQSES "SQ

6, Sri Aniikumar §'xiax:adag§, ieamed Cemseé fjsr

the petitioner wsuid centenci that 'she §rG8€f€Z£3§'j§§fi ex;i:.jii;:*2é":éj4:–e_{"'-VVA

mo éozgbt revéafis that almost 31% the wétmegses haixke *

by the versécm of the Camgiainant,.but._4cE0$'éH%é$'€i%h'g

their Evieience brings mat i:*;<::0nsi.?§ter:'*§.A<_i§fs afi~:i_A"%ié;C%{

mrraboratéofi cf materiai particéz-i§k=s_ E'€§ Z'2f'gCfi:'v2}C} flT'§§':..§§"§x'§.g{3;§
cwertacts at' th@ ac:c:u,..<;.§d. ;Ev4;–5.321"" a;v'€;-:.,s,i.€i $ubmifcE that
investigating officer has _investigatEcn
was partisan; oE:ue;.:§i:*E;ec§ £53 «§"E;é:i'é%Ey impiicate
the getétionerf :%’§:§A: *§’@*–:;§f§.te:ag;’ate the findémg 9? the

triai Cauét-,. * ‘

33.. LA ieé’r:<.2feAd 7' Csaéifiei further gubmits that

.::"t'::£'o;é:Lbft§e:Ei"'E°g 7:i=<fs @ aiiégééy Encifient $333 takes giace in the

§::.E!VV§Vr:_g'VV?:",u:3{§(:»*%?.Ef:; §~:fi§i£h 333$ free access is the vsmrs, am

2 §?'%LESAé;1§_§§£§:'§§fZ L'§?§§C€, Fhg Chasga §ar affenm iifidéf Saatéen

*-s:c;:.z"E<i,_.%20t iée as we aiéegatéesé itseif it that he wa§ fine

'i;%?2a_ '.-'zzateg', w§':$ iéaé fifiiéffifi {ha gscgémg math, £5

'"=.;°§§§ég*a€$ charge agzzési fiaciézgn E36 $5 C§?"E§€E'§'°§€§§ Ewe vaggséé

pretext of cagtmg his vate, AH the witfiegses have spskgerz

ta the presence of the accuseé partécuiarly ?W.1-Srisa§}._:i-fie-..v

Pregiéérzg Gfficer fer that boezth. Each af the__~=§}«§.tij?e'}:,§'e.é

referred to above have seen big erztr3s…ar}_<;£ 3§'§é%fi§3'%.._':t{g'.'flQ'L§F

fink an the bane': box. The C§L.E€§StEOI""s £12.;

Whether he ceufd be ciTé…§iS~iffeci 535' 5a". _€fa4§;S ;'};'§*"*:::ré§&a’:*£ ?$§”:a§ Code mafia?
§€c’:§::::”‘: $41, w§*§iV:E’2_A
trespasswwfmever
:e:*;§@rs “;’n€§} :3r’V._:;,:rQr2>;§?0per€y sir: we pcsgsegsiarz
~’5z}2′”§::o:’§3ef”w££§§__’§;:teni* is C<3mm§€ 3:? Qffenge as'
A ' §'3 'A§?f§$§S?3?i§_Z?5§?€; ingask $5" arsnsy any gersan 5;':
V ;Qa$'5.53§s:Vé§.*;:3 i:3f gm??? property,
H _ ';ii:f=§?§vi;7§ favaifgiify mfereaf mm 9;" éffifif?
"gs;;}::f3 hpémgeriyf asniawfsjféy remafimg mere wéféz
V n inéieai {hereby is :'n€§mid§£"e, inguié gr anrsey
_ .-3:2}; $525!": persan; {gr with énéent 5:9 wmmi: an

afferma, "

T’ .__§i;’:§:’*?:e§2abE§;.._

°-4″a.K;g&–i:fi-$i”*%:é%:é} “éiéée aiiegatéazz agaéagi mm és very {fear he is

. ‘»._.a%§£’=’§::%:.%;’§”%§> %:a2:a awiereé §§’E& bsx. aiiemgiaé ézg mm” §;’:;E<: as

9

Pram the defiraitéan, E: Ea aim? that twa gétuatéttms fife
c0ntem§Eated:–~ V

The First gituatéon entry cf 3 §Ef’f§(}f”é
Qreperty is’: posseaséerz af anather” wit%*;»~»ir:_t3e;zt_”5tQ§75’§t¥’%*j:f§;é’i’§ a :jg
efferice or to intimidate, énsuii 32′
possession; TV ” 2 ‘

The second situatiqn is h;aV.xz:iurVj’gLv._Eayyfu%.E§;”ehlieéjggs mtg
passessicsrz, Erzcfuigmg in a”:?z’=,;.c::”%r’*’r1_%V:f§’s:–3:iV $'{:*fi’.’:§:.r;%:<:.a;;s<I: anmy ta)

such person, :32' vvéiii'; .i_nte;"1£tG'e.fféhm§tted___to

Palice has cieariy spelied am: that he wag the 9:”E§§;’iw{§:i’F}>§:}f’~._

Qfacer Qf tha Eeczth aim 23.12.2995′ A’: 1.30 §.:*’§”.:—a’§f;f£§.§:{feg§

entered peiiing math and rem0xse.d~»~8:_4b0_t€§é””%’E:¥&;;.r%锑his

packet sf his pant and Qaurefi we t:i*:1%::e1’_’_3«::’§:’é§u1rT~.§§*s%{‘csfé :§i=:g°<_:

baélet gape? box am the ageh:{3 s-i:Qpp'éd fééi
on the baiiet pager beg; ar7;;jV_…L:z¢§%'z:._:'§1_»a:ér..§'i::–§2,ggécused
removed a knife with arz E:i{t;r3.r:'té}_Qi§. ?;<$""£E¥§_:'%§§teVs1 and in the
me;-mwhiie the t:ys.rjlicaf”‘{ié’n’é3§:ab:ie«g§ .{:;%%iiiv:é§x§:’=§§ugi*xt ham of
accused az”1d::.xaé~;:;f~*4″:’;’:~’.;__V%.i::’»;:;fi;»:I§1<,'js%_f;'";" Q}? He was Cmssw

examéne;E.–i.9;,e E"s'e:Et 3%;-;a;.:EcV§3§' <V v»;_'a§S_Q§' 12 feet, E: £3 a vary smaié

.-v.,§_9e§Ei:f_1§5, bV§@é:"3-#3': aV.?§Ai€5-v:§fif?__§5f€.~E'fC=:*€, E $3 net fired thai it was

V"._{d;f§E'C-:s_Et f§:*«.;as?~;.7§"':%:fwe ta ééeniéfy him.

. 32-%';é-E'*~éara5i:":'1:.:§as E3 3 §§%"Z£§'§ wétaegs $0 5x 93;,

%1af§_ é§§E<an ta 3? having witnesseé the seimra :2?

A l é'3G":(i.§.é :–'&r:§ knife and aége im sham fie ms mar: 2:939

"- §'§%§'::{&-§'s%ga:e%i,,§?%°:e mge and sgeaks sf having recmxeé the
having suémétieé the aharge S3"¥€EE aim?

E%”:i§& $§j§%§§§Z§QE’;,

28. PW,1G»Chandrakanth§ first G<:33§iF'}(_} affiscer 53-3
alse apaken its about the attempt mafia by the

causirsg ichreat sf' assauit

21' PW,1"i~Baburaé0Ei–..%_A§’:Tg’TV Offéfiéfn,

gveaks simiiariy and aéso about”: e’izg:re eff Mfififi :t’€:}:’3′.”‘~~~

22: pw.:2~Mae-Wf §s;_the”ééééggf;’_g:%§ngta§éé;”‘w&§ was
one 9f the mabéle squad .AA%ijE_~*e%¢.’.eiect%9n and
he regeris Qf h_”a%éi%j§Vrg§.:eiz?};e§’: t’hé§: §:i;E’T;:.Q:iT3i»:*2’r:-Ex P1 and

havérzg Eransmittéé W,
2.3, isfizestigating afficer whe
hag 2″€C€§’}~”€v§u @§I– <:1fé::»L.:V:r":9{§fer'2::€ ihmugh wireiegs arzfi

'e'é§§é'r:*z;3e:§.,§E":e."s::t%'%-e?' §G§VEé5é"§%f§<:er".

@:Ar','_:}:%.4}éba:.:: Rahmm :3 the PS3, whé

%'::-

Q?’ tvm menths frem §’iOW. in case »::»~f defauit, {ha accuged

shat? grant 15 simple émgrisonment an each 31′ the

which shes! ran censecutiveiyk

29: The”3§’3~ ” therefore }:’sta>t’f%; §’s~;;,

cmfiyming the c:c>:”;v%ct%0n ef the _2;%j§p@Eiag’1 t–far :hé :§ffénC:3is:”v% V

Lander Sections 448, 353 amV’L’%:é_a’I6 _0f VIf>_CZiVV’3é’2d. ‘;:z:rzVc:ier
Sectians :36 (8) am {f’}: 0’§ Re.§Vfjre:§ er$.§a,.§f%’en cf f§*:e VvPe0p§e
Act, but we 0rde:j:”egaréVi_:}§ .se r£_ft e-}1£c§~..V§.S -».I’;%:j1_;c’:’:iif§ed E9 the

extent §s2é%<:ated%_"%ri«:jF:z-éis s3§;%iat=?,