High Court Karnataka High Court

V V Laxman S/O Venkatappa vs State Of Karnataka on 7 November, 2008

Karnataka High Court
V V Laxman S/O Venkatappa vs State Of Karnataka on 7 November, 2008
Author: Ashok B.Hinchigeri
.1.

IN THE HIGH COURT OF KARNATAKA ATBAN GALORE

DATED THIS THE 7"! DAY OF NOVEMBER, 

BEFORE

THE HON'BLE MR. JUSTICE ASHOK D, HINCI*EI.GER§~::: «

CRIMINAL 13E'1'ITION No.3702_L2_0_Q'_3 '   D   'D1 

CRIMINAL PEDTIDN  LJIST 
IN CRL.P.NC).3702 008   M  

1. vxv.   
S/O VENK!§"£'A§'.jPAv---':-_V_       D
AGED Asoufr a  ',   

22. SMT.   

W/O LATE VENKATAPI:'%A.:::"" 
AGED ABQTDT "71.YEARS., " '

Bo'rHR1;s1DEN*rso1:~ MAGGULA
 - .  POSTDD DDDDD 14 D
D f 'vmgglpnfr TALUK
 MADKERI DISTRICF.
  '  ...PE'I'I'I'ION}3)RS

T ",. '('IV3"{_ SR1 :"*M.S;.' RMENDRAPRASAD, SR. COUNSEL FOR
  _   M/s: M1.S.'gRAJENI.')RAPR'ASAD ASSOCIATES)



'%%&&:

   OF KARNATAKA
. BY  i'OLICE

STATE OF KARNATAKA %    k _'   V
BY VIRAJPET POLICE  RESPGNDEM    % 

(BY SR1 :HONNAPPA, HCGP)

-am-........a

THIS cRL..P FEED U/S.438=  ci"_§R.'P.C. "B,Y  
ADVOCATE FOR THE PETYFIONERS PRAYING ENLARGE 
THE PETI'I'IONERS ON BAIL INK THE  ,(}E_"~*!.7I-I~EIR k A
ARREST IN CR.NO.97/()8 OF Vif:.'_A.}PE'l' ' TOWN POLICE
STATION WHICH IS REGD. "'~QFF*ENCES
P/U/S.-498---A 304--B R/W 3*'?«__OF  .  ~ 

BEEEN: M    

SMT.v.v. JANAIG ii- -
W/O SHfVAPAM--. ";-  
AGED ABOUT 315.YEAR$%'«.% » "
MAGGULA VILLAGE %  
VIRAJPET TALUK . 
KODAGU. M   

IN cRL.P.No.3so6/goes

. .. PETITIONER

(B&*.sRi k: §*gAJ3NDRAPRAsAD, SRCOUNSEL FOR
M/3; §e!.§§;._éI€AJ§}3{DRAPRASAD ASSOCIATES) '

. .. RESPONDENT

iséiksmi: : HONNAPPA, HCGP)

THIS CRL.P FILED U/S.439 CR.P.C .’:_B”Y’ ‘..
ADVOCATE FOR THE PE’I’I’I’ION’ER PRAYING ‘]i*1sméeVe.T§;1<.2
HoN*EsL1:~; COURT MAY BE PLEAsEDjr0 Rii'.LI3A_SE=
PETITIONER ON BAIL IN CR.NO.97/O8"OF"VTRAJPET"PQLIC.E"1
STATION, KODAGU, WHICH IS REG1s{'rExeEI3 LFOR'
Of-'FENCE P/U/S. 493(A) AND 304:3) R/W':3EC.34".0_QF

THESE CRIMINAL PEITTIOMES» COMING.'-I (V3'I?fI' HI«;OR
ORDERS THIS DAY, THE CQURT INC}:-

As (triminal Ifeijtipn O8 arises
from the same clubbed and
disposed of

2. against three accused
persons for I.’}ff(‘3’I”.!(VV:fi(‘§:v”_~_’.4V under Sections 498-A,
3(}:4.~B_;-/e_,g;j 534e¢~ . , ….. .. .

§’i1e –_the prosecution in brief is that the

‘?f’h}’mmegowda’s) second daughter, Radha

* *’I§?;s’;s’__i:a,a11’ied’t01~Laxnaan (accused No.1 and first petifioner in

k ‘m ]*n,0 No.3702f08) 0:1 08.06.2004. In the said

the cumplainlant-Sri Thimmegowda gave cash of

‘j-fV{¥i£s;–‘.’V3V,V{)(},O0O/-, 250 grams of gold to the first accused, besides

383%

performing his marriage at his (‘l’himmegowda’s) c:ost:.=..j

wedlock between the accused No.1 and Radha} 4’

namely, Yashas is born.

o

4. The second petitioner. in

No.3′?02/08 is fhs second acctiisia-:1.’

Criminal Petition No.3806/Q8 is a.éc11$is;d._’5A11 the
accused persons started pilysicafly and
mentally .2008 they
adniinistemd tlgc’ lost her
consciousnes*.s.~–VT1i:i§3:i’. to %ion Hospital, Mysore.
On 16.07.2003 she

5. The; acéixsgédv ‘are seeking anticipatory bail.
T]:_’i€3*a§3C1_?..$dV 3 regular bail. Sri M.S.Rajcndra

Senior counsel apfiring fer M] S

Associates for the petitioners submits

– secoiiti petitioner, Smt Gulabi is a senior citizen, she

£83

is aged about 71 years. Considering her age, he

gent of the anticipatory bail to her.

6. In Petition No.38o6J/o8j%h:sesuibmissinfi

that the petitioner is a married lady. Slie not \7a§ri:1ii1 *’

her Emther and mother as she She
cannot commit the crime in 3 V’

7. Sri Honnappa, thti. pleader
submits that of the
petitioners axe Indira and Janald,
both of ; aboot the torture given to
deceased Sri further submits that the
living in the same village. He

the Forensic Science Laboratory report is

Lawaited. is in progress and rhe accused

{arid for custodial interrogation. He prays

or both the petitions.

alleged ofience is of serious nature. The life of

‘VfL..RaC%V1r;§’has cozne to an end within 7 years of her mania’ ge.

95%.

The neighbours have stated that the deceased Radhs’-seas

being hsnassed. Although the incident has

years ago, the accused No.1 and 2 h_tave_4beeIi”’absco.’V§’_ ; i” it

Even when their application for anficipatoryjiv

on 07.08.2008 by the Sessions

themselves available for the
second accused happens “she mmlot be
wanted the benefit _of and the
nature of the for the grant
of anticipatoijw xi; to want the
anticipatexy : No.3702/08 is dismissed.

9. bmn in judicial custody. As

FSL is the investigation is not complete,

. as tlierejs Vfaeie materials to proceed against her, I

Cdgeeline g-e.i1t.?:}:ie bail to her at this stage. However, I

‘ ” ntlie to the accused No.3 (Petitioner in (h’1’minaI

V No.=3806/O8) to file one more application for bail, if

fies

she is so advised after the completion 9f the izlvestigatiéfiin

the fiiing of the charge sheet.

JHI