High Court Karnataka High Court

Raju Gouda vs The State Of Karnataka on 20 August, 2008

Karnataka High Court
Raju Gouda vs The State Of Karnataka on 20 August, 2008
Author: V Jagannathan
IN THE HIGH COURT OF' KARNA'I'AKA

CIRCUIT BENCH, GULBARGA

BATED: THIS '§'HE 20:1: DAY 01? AUGUsff.Iéi){) 3%L[~--   

BEFORE   

THE HONBLE MR.JUSTICE 'Xf. ;IA€}AfeNgif§;§;1¢'AkT%,,, f

cm. PEFFFION'V1§Q,_226{;U'2O{}8 _"   

BETWEEN:

1. Raju Gouda
S/0 Guduma
I2/at Ya1£!;ix;,'VT€i§if~'>hc*3';:s.19Lifl"'J 4'   

Dist: Gu Eba:.'.g&.. v-  '

2. Sangaiaagcmda 
S/0 Shckharagquda 'fibsamaxxi
42'? years, R;r"at'Ye1g2'
'?§:ii~ h.orapur,"I}'i-st:' Guibarga

 '  .~ V ig A '  "c§:_:d3. Hosamani

" ._ I319 Shfckarggouda Hosamani

285 years; {Wat Yew
Tq: Svhorapur, Dist: Guibarga
" V 1 .'...PE'I'ITIONE}$

'    Prabhuiing Navadg Assaciates, Adv.)



AND:

The State of Kamataka
Through its Statien House Ofiicer; 
Shorapur RS. 1
Shorapur
Dist: Gulbarga
R/by its S.P.P
High Court Builcimg
Bangalore 560 001.  _  "  
 A  ".~....\.vRESPONDENT
(By Sri. Sharanaiyasapya§{..,VE.é§h£§héttj!','»~:}if§GP}
This  praymg ta
enlarge théé  C.C.No.45/07 new
converted iI1*Ld'[vS. §;-.»N6'ii128,/G-? '-or}. &ti1<~:"':file of the 19.0.,
FTC., Yadér, -which  .r€:§_S?.:ert:d for the ofiences
punishable maer. se.c:t3eé:s_ %1L43{ 147, 243, 341, 324,
326, 504, 506, 30:? and 'v30i1s'- r/w sec. 149 of IPC.

 "'co_m3'ng on far orders this day, the

 V V c0t1rtL"1:1ei:i;:"IQ1iii;W:i11g:

ORDER

tfle ieamed {.:om;.se1for the petitioners and

Gcvemment Pieader for the State.

>/’

I

2. The petitioners are among the 20

persons against Whom 3. case was ‘V ‘

Cr.Ne.238/{)6 by the Shorapur vpeficc V

punishable under Sections 1»cié*2*,_V4%%’ :43;

324, 504, 506, 30?, 302k’z.~jw_} 14A?€i.__0i’.VVIVl3?_:(3V”:~–:4fV:i”1″1c3«”jthe ‘ A

complaint allegations’ izgto of the
previous pofitica} complainant
geup and thg Vvj€é2t”v§%;V;%;”:itioner herein,
can 30. I family was
and when they were
ail C0m ing mad, ‘at about 12.15

p.121 the acééasfcd by the is: petitioner herein

V’ tfigs goup Wi’::h SIQIKZS, sickle,

:.’é;£%§i’_:t31ey abuseé the complam’ ant party and

” 1*’ petitioner hareixx namely Rajz: Gnuda

A3′ Sanjaeva Raddy, and other {we petiticmers

A6 ané A’? caixght held of Sanjeeva Reddy and an

.« _Har§count of savers biaws gven, Sajaeva Raddy diet}. A

compiaifit was Eadgedxby the fatfxer cf the deceaseé.

3. Having regard to the nature at’ _
alleged and the manner in K V’
to death and the petitioners hertiifi .’
the incident and petitione1%_V:vL”2.. lg:
petitioner to ensure: ” is..m”:1rdered,
in my view, the to bail, more
partictflarly V$ie1*i0us nature
attracting as punishment
and merefQm–~.gi§§it xi’ friis is likely to
hamper tliii ef the evirience
and Witnesses catinot be ruled out
iiii iiezastins, the bail petitian is

r6je§f¢df’._ J

saié,
Iuégé