High Court Karnataka High Court

D S Natesha vs The State Of Karnataka on 10 August, 2009

Karnataka High Court
D S Natesha vs The State Of Karnataka on 10 August, 2009
Author: Subhash B.Adi
- 1-
IN THE HIGH COURT OF KARNATAKA AT BARGALORE

BATES THIS T HS 10"' DAY 0? AUGUST, 2009

BEFORE

THE Horgma MRJUSTICE SUBHASH B.A_{3_I_ ' ~

CRIMENAL PE*m*10N 190.3768/2oog~'A.'___:   M 

EETWEEN:

E) s NATESHA

S/O.LA'I'E2 SANNAPPA SHETTY,

R/AT JAGENAHALLI (VILLAGE) _ 
NIDTHA {POST} SOMAVARAPET {'I'ALU*:s:; 
 PB3'1'i'I'£ONER

{By s:i.;e0;~§::,; xuzimfié :3 

12:-
ii?

THE STATE' 'G? K.-i§:NA?f;é.KA _ "
BY SANiVARASAN'I'H'E.§_?OLiCE sqfmgare.
 ' '    " _  RESPONDENT

” [ByV€§:i;VB,’BA§;;&KRiSHNA, HOG?)

_ U/SE39 CR.P.C BY THE ADVOCATE FOR THE
Pfijzmgrégiev.,_ }>RAm::3 THAT ‘TI-HS HONBLE comm’ MAY BE

PLE:’:SE–1Z’;’ ENLARGE THE PE’i’i’I’IONER on BAIL EN

sgc.N0′;47s;;__zo0s.i’~i~éow PENDING cm THE mg 0? THE DiS’I”Ri(.’i’3{‘ &
“‘–«__ SF._$SIONS~ V games, zvmnxxaax, FDR THE OFFENCE P/ugs

if S;3:;,2G1.,:14″£/W samxow 34 OF’ :90.

_ % was PE’I’i’I’ION comma ON FOR ORDERS THIS DAY, THE
J ~.CC}’UP.”F MADE THE FOLLQWIM3;

szgéee
Petitioner is accused No.1 in Czime No.34/2008 registereci

on 24.3.2008 by Shanivarasanthe poiice, for an offence

punishable under Sections 302, 201, 114 r/W 149mc’fV:t:3§}.§–.ej’Pe

now pending in S.C.No.’?8f 2008.

2. Case of the pmsecufion is fji1tit;”«t1;_e15e ” ha

between the deceased and the etfieie. in

forcible entry made in the es§:ate».–.V:(;ie;a;;3Lp1aA.ifr;:e:q11i ‘ the” V

eyewitnessfafleges that. the vassgulted’ ‘w”it;hVA.:;tone and
the deceased fell doxm. T}ieVfi;eaf£:e.r,3v;.,lje’4?:1ssa111ted with the

Wfioiififl club. The death ” ‘liemorrhage and

consflexéng the crirc1xm:s3faii::esA a1;deV.a1eo’ their being eyewitness

and the allegeé oflefiee is ‘pv1§ié3:a1§1e.e.”i:i§der Section 302 of the

IPC, nut :21 case gar of

?etitie:a

Sdf
Judi;