High Court Karnataka High Court

Mallu Nimbargi S/O Sripathi vs The State Through Deval Ghangapur … on 12 March, 2009

Karnataka High Court
Mallu Nimbargi S/O Sripathi vs The State Through Deval Ghangapur … on 12 March, 2009
Author: K.Ramanna
E.

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED TEES THE 12'?" DAY OF MARCH, 

BEFORE

THE HONBLE MR.J{}S'I'I(3E K RAMA~Ei.NA   "' 

CRLJ3. NO. 8554_.QF_2009h  ' ~ 3 %'

§....E'I_;'7.'-...'~"...$."§..¥._=_

MALLU NIMBARG:
S/O SRIPATHI
AGE: MAJOR.

UMESH; HAVANUR-CT _ 

S/VG %%BA:B*ij":~i}?a;VAm ($0.1? "
AGE; 15 'i'.EA_l}2€;} 8 mwwus

sRiSHmL    
3/0 sA;BANNA  = 
E: MA..:pR..:-- '

 _ ;'%{.}é:;H;«mu§R CfiO'R'GA§?I
= , s;o.s:ImAPPA
% 'mitt; 2,1"'Y_EARS

, "éH1VA'§5;'i';ARANAPPA
 SPJBANNA KULUR

AGE:;_ 60 YEARS,

.} " 1'§}AT'1'APPA
- -S/O GUNDAPPA NIMBARGI

AGE: 24 YEARS,



7. KALYANE
S / C} SHIVAPPA KALLUR
AGE; MAJOR

8. SUBHASH
S] O SHEVAPPA KALLUR
AGE: MAJOR

9. MAELARI
S/O DIGAMBAR NIMBARGI

AGE: 17 YEARS 20 DAYS  

10. MALKANNA _
S/G BAILPPA MA1m..1,,
AGE: 35 YEARS, '-- '

1 1. KALYANL   jj
s/0 SIDDAPPA. HE-ZRUR;

AGE: M;a;Iop;§'  _ g

12.   
S/O BHIMSHA '1'!-(IA'}'(3-LL
AGE:21«.Vv::ARs,  ' ~

 :;§VA_DHc:it;T.. ..... 
V '"3/'0"Bmry:sHA MATOLI,

'   AG-E:;'~3'_o5iEARs.

'ALL; RE:s':'.1)Ejm4s OF DEVAL

G'i:i_AN_(}M?Ii'§R,
TQ: _m;ALpUR,

 ADIST; QULBARGA.
 '{B_yiS1*i.R.K.H§REMAT}i, ADV.)

THE STATE THROUGH
DEVAL GHANGAPUR RS,

. .. PEZTITIONERS.

 RESPONDENT.

 



(By Sn'. SHARANABASAPPA §{.8ABASHE'I"I'Y, E-IC{}_P)  
This Cr}.P. filed. under Section 439 of P;(3fff *?;1_:'e,

advocate for the petitioner praying that '£1'1iS""}:fG13i3~1€f~. €',()u.1't 
may be pleased to enlarge the accused petitiuztzers on   . 
Cr.No.79/2008 of Deva! Ghariézgapsxr  P.,;S._," .w1u'<':h is
registered for the offences punis1';ab}eA};7ad:'er ASet::ti'c;t:»;_ iséffs,
147, 143, 341, 323, 504, 302 ofIP{"}r[--w Sectien '149 :}"-%_C.--._ "

This petitien is com11::'   for "'"cia§'r, the'
Court made the foflowingr  '  A  

This   1iI3:c:iVe:r?'~L'-'»eci1A:ioz:1_ 439 of Cr.P.C.
praying to   bail in Cr.No. 79/ 2008
of Devan. Ghafiagapur'  

 2.   of the case of respondent-

pfizeseeufiop  the petitioners who are arrayed as

 AccueedV'?@E§3e..VV'2:"f(;__4; 15 respectively being the members

 uanlawfiifi. aeeemfiiy with a commzm object crommitteai the

'  of'Ba$a§.iazaj. The petitioners are said to had formed

 «_.'Ra4}_.{sA:h:1$a"'v'e1tiike group in the interest of peopie of that Devan

    anti (me Yeiiappa and Saiyappa who have

 the villagers by giving troubles. After coming to

 ., 

 L;-::....;.:...

 



know about this fact, the deceased has wa131e¢ii"'---.§hem.

Therefozt-2, the petifioners as Well as thfi  .  a?ii§§A  

Jambya, Country mack: pist0}, ' "étic:<E<sfi   gfl '

fuI'thera11.cc of their common (}"bjt':3'€?'{ "?Qz C0fij11.it~,1]Il:'L1i'L*§EITV'VV(§}<1V

8.2.2008 surrounded the flecéascd .Basai'afi;j 

him in filthy ianguagefind  N6.'§.. fu:e:d on the
deceased, when the  '  assaulted with
the various ficgpqns   and my by the
methm: 'Gf  the petitioners as well
as    hing. '}'hemf2'___149 of [PC and Section 25 and 27 of indian

"  Heart} tht: arguments of counsel for pefifioners

  HCEGP for respondent. it is argueé by the ieanned

V'   1'.':GlIJ;lSCl for petiticmers that the petitioners stated to have

been haxmc-ti with Weapons like sticks, knife, jambya none



3 ',<'- .» .

.

if i.§”:.s:§,»* are :’«:%}.§:2§:§~:é:-d €.i§i;z::’r:: is z:2:i::”j§=’ §iE{&i%3;E::{s<}<'i <33" <t*<:m1mi%;€_é3.':g
Eaimfiaz' s;:s§§%3":;§2}:’§ ” 31:?

Ezafliaéi’ Eiwéifafx ‘;}t;:§ii§::s~:1 31%;} 3’3}: p:3:§,iEi9::e;’5; isefiéfi-:7 -an-:2. §:::»3″§’;3_s£::§.V’

E?§e3$§é0uS Ji1{1g€’i {Tféi_§.’§1€ ‘£3 ER: i§Ii§1E§i§;§{?”§..”<' §*§r:1:§:€,?,«_ _;i';zi:é:};?s; ';§:'%3r T

aiiazniagai 9%" §;3f:::§§.§:m.

I §”3£%5«”€ {:a:.’efz:.§lj; §é::¥_.::?$:;*.{i ‘£1353’-‘§I’1V£’Zfi3_”iEi:i::(E21 £”fEC{3i'{§;,
‘£336 ;:;e:;i11t aha: aziaes ..§.E§*’; 233$; <::0;.:?':s–§..:;i:::'a%j_<m is – 'é.fE":§::,§:z:;° '£315:
p€'::iI:ém":::r:'s $1: iérzis atassg §":é.3fi3a: V_ 1'§§if.E§"€',§.f'I:i"–.'£'I3"i13::V,_"fi§;"§_'V*.'i:fg,,»' mzw gi'{}ii'i'3ef3L '£9

€{31}f;}§.{§€f"?.}"2.§?'i§J é%v5':§<,§§g3"1€1".Li3:$ ‘this (1023:? ‘i.Te§’i(1§ri’.IZ”
§.§€:::ti:’§–:s1 «=24:a@ <::;«.'¥r'::1 – T

fig 'V .z?aa'”é”:1x%:’i oii.W{hé3 a§t*:v;:€:2:$€§ Easavagaj. ‘T’§.1c~: ;”:§:ii’:i<3:z§3 *

" =:;3;?.i;:.1§::” ;’*3{)f’jr, 5 Z-‘3.E1(i 1%}; E3 §¥fii”f: {ii}? };;z:::’m:~:ék

i?’€:E:E§;f%oé§.i:1* N922, 9 331$ 11% ‘J5;-‘i3}”fi }Z£é:}_I”iIlfE£§§ E¥’i§’,: §{:%::§’é: amci

x _P{€é’§§:i::>mirs: 39 3 331d 7: E. izanzzeii asgféiflig. §;:.i=:tks, E-?’€:%.;§i;§<3:'T:£::"$ E

2m.::§. '? Ezarmérié Wiiiii 23 {.§;:i.%:';§}}' '%,"%?%."?Ei§_}~'I}}:}$ Eiiiri Ja3..':1'%}§?a. '§'E":§:

$€a€:f:§::::;'1€ sf Elm': 'g3m3§=,<7:1ii<3:: §§7,'§§"1§{3E§Siif.S« ezzéii €338 ';')<:s3§. 1':;1m*€:a::m

§.'{f§T}{}E"'{ {§§;§§{".'§€}S€$ £31233', Ehii *§,§;f:'(,'.€;'..{-}S€i{'E has ;%;a1E;i2:.;}§1£%

i1′:}L’1:é£:$ mu: £5 Egiuiiatt. ifijuzjg ::s_:{‘:<:t§3;":<a::' is; §;:<im'a:'.'z*._ar*; 0%” ‘ihfi $k11i’.i, brag}, ‘Cg:33i:i€%;1’i:’;g £319 fézét §}§I3,§”.* T

§3=::ii!;é.<311.:::"s $33,333 :»':::':d 1}. za;'§'};<) mt. hbzsrziaeii 'i,a;=i,:: f:: ,$§Vé<¥1%;_;§;..v§§'.f:s

'I103; C1683: w§1 ammsg ‘;§2é~:{:é ‘F:g;c:f”£.’i:Sf’f§i ?¥ih.{_-_: :+:2’i;i:%”._:i:§:;§;iiif§>” z:¥é3;:.{}3 shit

13315 iifijllijé Silfifiiaiiiiiii Egg’ {ié:z:d”v::tai1.._’:3e {i’éi;Q£§§€(i Siiék. T213
mair::~iai gyiacazi <31": 2'§és:':";i.:%i$Es§:*s§’ L€{i;:§.? ‘~%._E’:fi:*e £3 2: {‘f£?:5~3€ arsfi
zreuntstz’ casts: 1’6§,§iSi€iE”;€:'{3″£Ti§_§éi?:39si ‘£§$7€3 ‘;;§:::;f,j»é”:;§,f;;a

W336 ‘wa$ Ei:2:i–.,i”{:E;?j{§$égV,¢1’*v 22§is_;{>’~ if: fiiéiii ir:<*id:::1z.

'E', . {Z}?:<:;3€13f&;€«.:}'s,'§.g i1o£,1;*i has e:E;*::a.{i}; <:::sia}"g:iS S{}i'I£_é<'3
<33" 1.21:3: ;3s:;<ti:si2:"i'v§;cE'i*€»§{;3;§'-3:' $123: €Zf€2s'§1i"1?tfE' Cam: {§§*.E'%»::sC'?8f i2{){}8'

it ;£:%«s~ 2; wcfii'-. Sififiieii iz:«ss,&; t}.1a.E: ha acczlsad shozzéiii me: be:

{§z*:–é:§:.§:.i,££-;:'§ "a3.}':1ef::ss; E§'ié2*c: £3 girezig ziviifééimée. {f9:1:f~sic§e:;'TLng the

'V':;:a:._2*{*:'1*;E" _g::g»V ééi:§.:§%_'§.3u€.f:.:3:;:2′:~::~f%, £32, H} 332$ I23

2i€?lfiéi”> Ema 3’93? §:a3″§3;1€:”i zimai “pf:-:ti€;i{}:ir:z’§; 2 313:3; *9} 235%’; gags: :::.;in:>2°$

at tigtffi’ iifiifi’. cf aaiiagéii §_E}€_”.”i{§f:Ii§. hészmsxeéi wiiftl %::1f’:{‘%: 30 25335;

AA E’:~:-€”§<:§<3§1_§*2s. 113 §§};j’ii§.'”f§,-” gziégirzi.

” §:a:%€: Céiti${3{‘i E53: éE’2.é:§::: 23:: fiiezft {%::c:3:«,:s;e:é{£ mafii if aamjgs :”;v<::"i 39$

":§E4§::"i"im.'£t:::% z»1ga,é§':§;zT %,E.T.2;£-€31: 331:: .§;a::;:-.6 33 ii} ;3r§3v<3{i afa-Er Eriai;

:' .

1 E
K « _ __I, .

Hswevafg §€fii:i@11ar$ 3,318 ami E1 whaé are A’
Weapans fikf: sfigkg flzifiy might 113.33% Causmi the c;f.l;§;:§:1..in:j:1§;1’3%_
fifi the d{;”*:-Cfiasfid. Sf Cmurse at ‘this stagéyi it ;§1}3;_t iiét,’ _

‘(,6 gay that “gazing had assaulted G3Z1,”§,}1€ héaétssrf Ehe.§;.¥Le§éa$:-1551’.

ameng ?e’i;i%ém2€rs 3 § 8 and 1 1.

8. LC}. has aireaéé; VA ;{;’}%;;.arg€: sheet
‘bei?:3ra this sommitgtfi ‘cfimmittsd the
Case to the V” the facis arafi
c§rcum$ta13§:ééSV:.;fV.§E;é% ‘(if i¥;?;e”‘:3’§i:1%on that being thz:
memfifir géf the ‘§3€{i’£i€iI1€§”‘S migiafi

1101; h,8;¥?;:fé’}EV3a3?’f:{3qV:ef§.€Q’Ei3;%t;’iV.i;i;.’;§fi in asgauitiztig the éscaaased. ii} {ha

£Ti:3§j:ii€E3.::fi£Sf*a:t:1ci:€fsV'”¢.3f…§f§1:: aa$$§ ?€ti<si<;'a:3er$~ 1, 2, 4, 6; '?, Q, 1%

' '}?£§avé':§3ée 013}: 3 gmuizé is Enlarge mam on bail.

§ccm’&§z1gi};, gaatitian fiisd by {ha pstrifiansrs -»= 1,
AA 2% ‘?, Q, ZG 33$ 13 is aileavefi 3:1 E231′: 31$ baii yatitfian sf

” .?€j ¥.–§tiane:”§ -~ 3% 5, 8 zmfi 3 1 is }:;&3’£’b§ éismigssti.
./

.2
. 5;’

‘-53

ii}. E”€:Ei£i<3;1£:3:"s .1; £2, 4», £733 '?5 9, EU éifiii 13 f§§':z,é:"z§ bee:
;%":§t:a.:::§ an bafi ii': {i§*.?'=E':;."?§}j 12088 af i}&s';:e::1 §3§}_é%;i;é:ga;}T::1"
Paffi, 0:: t§3.€:é1't:§<:a=
sf ibis. mla}; {:G’i.if§ *w.ifi’3. théz foi§e§%;:i;t}g 4′

i, §’e”{é¥51:’:z1€1’s 3§:23,1ii mat: -._§;§3;m§é:A:*V_”%2?i§}}

vs-3*:§?:;’:€$3:t$ V ‘ V
i. Thfijéz ;k;i1a.§§ {mi “ass? 113%. §’%:’.i:.E:V%A:§ ffimzzvé.
iii. ‘§”‘h€§; $135313 Eiaififg in §I}€f{‘:?¥fZ’.€’:§}

«W s “2.

“:*§”*(‘3{;} §f?~..iIL: “:?’.._{;%£3 p.§’§1′;’«%’;zé2i;ii €:,i§’;<:t %,;';5,ai zi:.mm’1{%{:.
ivk ‘§’?%;:<:}fi" sh;3}§,,JA €~:§1:.;é3;::§."' iha C=("3E3I'§Z <12: 32} 1'fa:'{s-:23
%§’§§§§.€§ E1? 33%;. ”

A’ ….. Sdlfl
JUDGE