High Court Karnataka High Court

Narasappa Halagani vs The State Of Karnataka By The … on 14 August, 2008

Karnataka High Court
Narasappa Halagani vs The State Of Karnataka By The … on 14 August, 2008
Author: V Jagannathan
IN THE HIGH COURT OF KARNATAKA   V

CIRCUIT BENCH, GULBARGA

DATED: THIS THE wk DAY OF  

BEF'C)RE  

THE HONBLE MR.JU$'I'ICE 

cm. PETPFi{fiN-- §I(§.85i§5£2C3€)i8   k
1.
 Narasappa    C ' 
2. I)ayananVc1%____      7 
S / 0 Ramap  years
3. Sadappa --. V' V *    
8/ 0 Nagappa_W'aded , 35 " 

         

S}QVB£1im&app$:éfi13ujaz*i@Indi, 35 years

5. ”

S/er Ifiiigfskurbar, 40 years

All are.44″a.g”‘a§z:ti3i::uIists, R/0 Kakharzdaki

‘ ” I ‘ ‘ & Dist: Bijapnr.

. . . . .PE’I’I’I’IONERS

@yiA3;§:.§R.s. Lagali, Adv.)

Act and the proweution allgatien is that ~

accused persons who are having previeus t

the deceased, ealied the deceased from-‘_: je:§r,a§s¢jm1ee& A x

24.5.2003 in the evening and w§ie;1:’flie deem

out of the house, the ‘parse-11$ of ‘V

him and assaulted wire esf1_::iVVV’C11;bsé’eI1i:i tied
him to an electric pole and
accused I1t:3.6§. the deceased
with eiuh accused persons
puncheitf and though the
eemp12;i.,fieet’e the accused to spare

her f.*extV11er,L m’1e aeizueeti not heed to her words and

V’ ee. Avthe deceased and ultimately the

(‘sireppa suecumbecl to the

ae&ee}t_.a§§fi..~ A Case was thus rwietered an the

“basis ei; tthe aforesaid eempiaint gven by the wife ef

A

3. Theugh learned counsei fer the petitioners

V placw reliance on a ruling 01′ this eeurt: to submit that

3:”

where the mstmortem raveais that the cause: 31′

was on account of injury caused to the ”

whemas the overt acts i1’1dica*.;e”‘ that th;<~:if&§ f_.vVas..f.n£;.

assault: on the atxlcxmen, in men

can be gantsd, in my view; "the éiliégations 'V '

also indicating, as % by learned
Govetmment Pleader the accused
persons and clubs
and tied mating him and
furthejfi fljf sheet being not yet
su':3:11il'V:'tz:Vd:,4'. stage to the petitioners is

likely. _to the Vfigxvesfigatiorz and likelihood of

, .,svii;%xE$sms ':3¢iI1g'i#.i{3i1'§)ver also canzmt he mled out and

i':¥r–._ tile aforesaid reassrxs, bail pefition is

pefifianem are at liberty to move the trial

a.fi,§=':r filing cf the char-ga sheet.

V' {)V:':

Sfi/W
Iizdge