High Court Karnataka High Court

Ramanjinappa S/O Kannappa vs State By Dibburahalli Police on 9 March, 2010

Karnataka High Court
Ramanjinappa S/O Kannappa vs State By Dibburahalli Police on 9 March, 2010
Author: N.Ananda
{£35}? Sri  A::iv2:>€:>a:e2}
 Si:;x:e44::;:_,?§3;:iub:;:~gW§:a:3: Peiizfe
 :~§e1g; .%:;:;:§s,.?,§. ' ~
-._   §*§§._gi:4_§{i3i>;£';§f':: ::sf3.:<;.s1:"z1:;:f2§_§<:2§,
'g"§3fai:ga§ar€:_.   m§%'&3§:.€?{?'s§}::»' "   2- 

BEFORE

'THE H£Z)N'BLE MR.JUSTI§£._'gE: 53-... ,$g,fr'*~:,»¥gr~ém;  4"   T
235.9. No.4?é/QGIAQ  N " .
BE:"§w§3:E:\I: V' V'

1.

Ra1:n.a;11ji11ap;1aT
S/CL Eiannapfga
Agec1abo11t2?yea1*§V ‘ _ v_ V’ –‘
R]:-,1; {J11ak;3_zf};3a11al:a§}i”e7§§ag€:j*–. .
Shicilaghatt;,~’-}TFa]u1%._ 2: A ‘

Peajjappa ” ‘ V ” = _
$/=3, Late Nélm:’aSi,m}:iz1ppz:’– *-

Ageci abgut E35 ayea:.1″s . ”

Rf a; Chakag)§}ai1ahz:E£i Vfllag$

_ – .Shi:’i13;:g§-;1att%i ‘Fa.11}.}§’ . __ _
Ci1ikka¥:}éH€§§31i’i’a §)i$f;:’i{i?€.« .. . Pefitiotgazfi

g\:;«

F.)

‘i’hi$ psstitien is flied undiir sectiozx 439 £31″.

to enlarga the p€fi'{iO11€E’S on bai} in ffirimez No,..E.,1 ‘g5{}iG«.::’i’ ..

Dibburahafii Polica Station, C}1iCkaba1la;3ux21.. Di;~i.’§”;*ic*:;,–.– ~
x”€gi:si€re:i for em fifihncfi puxiishablfi ‘a::1da1’ Secfiozg 8?§”0f Erik: –. _
Kamatalsta Fermi skirt and a}:~;<) E31: otfstiiée' p'_1:,;1i;ssThé1b}€= A'

under sactioxl 5 1} IPC.

This petifimz csming 0:1 for o:*§:i§:_;’$-fllis dja;,:, “*é”ht*..


mafia {ha fcilewingz 'V
0RDEfi 

Tbs pefifignars      £311

affencrsz punishabls: csf..f;E1¥g:.:’¢”1§%..é:i1;a1ai{a Forast.

Act (for $¥:1<)rt, ;'If1";*:r:;. V;?%:tt'};=_;a11';i a31__§§ffence pumshabia

under i_5eCt;ifi 1'1 ._»ij3351:w Ié7'{:iI~.___'I"?f1e_3? ware foumi Clltiiflg 3

sangialwraiagi €336 i;:1._ 1§c'§s:::1g'7§.:1g; to fxzsi iI1forma11i._

2. rper fir2z:i_ €:~e11t::::1£:=; sf ifisét izlfoxmatiaa that on

.’ E335Q’E.v§2GAi’§§,uia3}:«.e:1 f:1;§i’.HiI;f:):*:n2sI1£ and his 30:} had gang: £1331′

§;_§§é:§:T ‘V Vézézfiziz E§é:~..g*1r:’;.::g s:1rve§* §’§O.?Q of §{m1dag)paga:’aE:a§§i,

S}?§:’;:35i’é”§:g§:.%:;°i.f£1:§1L: twvz} gzztrsazms weré foumi c’::’:.”:i3:3g ma

_ 2 $t[11m§ ~<:§f fa $a11da§11, “E”‘h%,”i<i<::"r sziiiagers foumi that. this yaiifiazaers fipfirgenfi

'ax; ' (2% _. "E"L\.u{,'/Lxg..<..(§,LK 1

ap";:r6§:::::€i::d by them} by usitag a gag: anéi 3 c%}::)pp€~::f__ 113:3

partziallgz cut '§}:1:: gmmp 0f :5: :esaI:da}.W00::i iffifit.

3, Tina kzarntid a;011:13r3i for ;3et'iii<311r5;:x*s; 'wfililii_.'',§'i133$i§$i'..:'fiE?ii;§'' : '
'the petitionem are innaassni p€:1"3s?A»f5:1′:’; Vii<=:,'§;_;s:§1y-V_ 'V

i'KE1§)}.iC£:13',€?(.i due is previotzs enmity :'–.b€iT'5?r;€?'21 i"§.t_s't~. _§i;f:52":éi13;.:i¥:T_A

and pettiticmsrs,

4. in View of pmvision of sec;:t3′.f:f12,__1éii¥§r~§ Eh: wh&3:1

thztt pmgecution 0§)po$es”i¥fi:: this C§(31,1I’f. has

to mcaifd a _f”1ii:1ab}& gI1:m::1ds £01′

beiiétvirug thsé 2§2:1 afigi

‘Véippf€E’3€f§!’S§i0£i’~Qf gzsfitiezzars; {mm 816: piace gzsf O{:C1ItI’I’€I1C€ and

E1315 pz5:”:itimw::::; :0 cm: 3 sa11§§al’;I:{)<3<:§ firm,

v;'§'1§1t,f§'i 21{§§;;2iif§:(3iy is £216 §}'}:'G7§€"i"§§f sf Stats Wetzié gjritma fzzcie

.¢stah1i2;§;1 &:n afifincfi gruziisiiahia lmgiar secfian 85 9? tha z%ctT.

Eim"'ra=i_ff€3;§°€; at this Siagtt, ii. ig 11:3? possihla is :'ccQ:t"::i 3, fmfiing

. fl:5fg2"2t ';3 e:t:ifiaz1€r3 have 23.232 czixmmiiimi affancfia ailegad aga;iI}.si,

f\f. swéégk )

SNN'

Ehsm. in tbs €?iI'{'.'1133'1Sf3§1C:€S, p(':f.'ifiOI1f':I'S 03111303; be figglaggad

an hafi.

5:1. éfxcccyrdizlgly, the petition is disxgisseti. _’ ” —