IN THE HIGH COURT 01? KARHAT_A%~Ki%oAoeE%% E '
CIRCUIT BENCH AT-- % V: H
DATED THIS THE 18TH iI)Ai'H%%oOF k A
'»B.:EFQREV. V . E . %
THE HON'BLE MR;-IUsT:cE R.'B..N!I]}{.
_Cl?1MH\iA1:PE'}*__ 14 1 (2003
S / o. Mallappa _ ° .
Aged 38 years, 06;'; A;__,"f1'C11IiZLh"f.3,_W_ .
R / o. Yarc:k'uppi;, Taiiik: Rahebennur,
District,Have1'i'(;#';et;i1se'd)_[V"'v~-- _ ' ' : Petitioner
(By SI'i.'l'v'\JI.l\rV'I%."}<I<_)"riz11.?:xtlrAi;. Advocate)
.'The'E§'tate'ofE§éx'f1"aju$taka,
By' Police,
Rep,' by St.sate;1Fubfic Prosecutor,
High Co1.u*tA ofKarnataka,
14' ,_Circuit Bepeh at Dharwad.
. Respondent.
with his wife, saying so, with sie’kle’,’:
assaulted on the back side of
complainant fell down to ~ who are
standing nearby place, the hospital,
he took treatment in at Ranebennuer as an
impatient from 0g;>,,o6.20ossg;; 2′
3. V ____ on record, particularly,
the it not indicate whether the
complainant grevious injury or simple injury and
_ the not been described by the doctor. The
discloses that the quarrel took place on account
of the accused presumed that the complain’ ant had
i an with his wife. Since the oifence alleged against the
” ” ‘: A”accused-petitioner is not exclusively punishable with death or life
A and looking to totality of the facts and cincunistances
“cf case and the nature of injuries caused to the complainant,
-ssithout expressing any opinion on merits of the case, I hold that
” petitioner is entitled for grant of bail. Hence, the following order is
passed. /4, LL___
The P!’-‘1:it:io11¢=:1Vf_ bond in a sum of
Rs.30’,{)QQ/- (:Rupc§:§ only) with one surety
for of the court below,
‘ :r1V-1.§’/ i [