High Court Karnataka High Court

Honnamma vs State Of Karnataka on 19 June, 2008

Karnataka High Court
Honnamma vs State Of Karnataka on 19 June, 2008
Author: Huluvadi G.Ramesh
nu THE HIGH COURT OF KARNATAKA AT   

Dated this the 19" day of June, zmsg  V f  -  '' '

2715 HON'BLI:' MR Jvs;-7cE 11'£ILz;t'§c4.é)1  G  .  j

Guyana!' ' Pe£é'1a ':_'_ n....235§";' £093  

Honnamxna Wfo S%:pa Scgfy. . _ V

6433-5, R,/a Jagenahalli Village 'A  "  }

Nidttha Post, Somwarpet Tam " _ 1    __ 

Kodagu District     I   Petitioner

(By Sn' T A      if; ' M

And'

StateofIg'a1ngtaka7%b3f *   

Shanivarsanthe Police ._ .     

Somwa1petTaluk,    ,  ' Rwpondent
(By Sri LAG?) 'V = ' ' 

VC:imi:s§l'P¢'tifibn__is fled under 3.433 of the cm: praying to

 A (class: age. petigigner ia;g1;a§iV:'i=;"fl;e event of her arrest in Crime No.34l2008 of

:'vr§'spcndentPo3;pe.  L

  Petition coming an fer Orders this day, the Court

' ' ' '   !ii¢'A. f0lE£-Whig:

KW,



ORDER

Petitioner has sought for grant of anticipatory bail V

Crime No.34:’20()8 of Shmuv’ arasmzthe Po1ic;*£:”ft>:*.t1:c .1im3ér.’.s«,.3G2, V’

291, 114 rfw 149, }PC.

In connection with cutfing of    to the
deceased , a quarrel ensued    one Natesh has taken

out a stone which was lying Iefi eye brow of

Nagesh. In the club and assaulted on

the head and inf took out a kathi and

assaulted on m$%1¢fi g.g3:’Ige.g;e p-Prsw % who were standing there in

the garden have Dimesh not to leave Nagesh. In

1;_1eanv§fiiéi1§5,V and Dinesh has taken out a club and kept

ofi’ zgsngcaa _9aus:i_;1g and done Nageah to death.

‘1h£’aueg;5:io:1″‘agains: the petitiener is, she being the mother of both

” amd Nat£:*§1..1, has instigated to fiaish of Nagesh. Uhitnately, Nagesh

‘m¢c:ambea_’ ‘uzithe i1:;u.r1e’ ‘ s.

” ” A . ‘Heard the counsei for the petitions: and the Government Pfeader.

Alp”

It is tha submission of the petitioner’s cmmsel that t}16vv€}V%’.f_£f;’I”fZ–;k{‘.f is as

against Dinesh and Natesh in causing the death of Nageshyviaa’

than the brethcrs and, in connection with the cutting of

taken place. The petitionar has been

petitioner is a lady aged 65 years ‘ ‘ –~ _ ” L

It is seen, as per t}ic..V_9vert»AVa£:t petitioner, she
being tbs mother of the 5. has instigated the
other accused 5:12.; ‘V.u§”‘Nagesh. Having regard
to :he fact is ccnsidercd for grant of

bail, subject to T’ ‘V N Vi

alléwéifi. Véfiéfitioner shall appear befom the
within fimn today, in eonrwction with
Crime she shall be arrested and reieassd on

her 3 a1’ bond for Rs. 50,,06fli~ and a surety for the said

_ ‘tithe S3t;Sf&G£i£.§_!l Vof the concerned police, subject to foilowing

Fé:fiE§m€r§ shall maka herself available to the investigating agency as and

0 She shall not tamper with the witnesses.
K//

>3

1» She shaii move far regular bail within one manth 4_h§_r

arrest and release. The concerned Court shall

merits withoutbeing influenced by tha ” V V