U
.m...m-mm ruvn \..vul-H U!' KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURTHOF KARNATAKA HIGH CO
_ w-....... ---1rIUl'\l' '$1
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DA'I'E'D 'Fl-HS THE 04TH DAY 01+' NOVEMBER" "
BEFORE . WM# . %
THE HONBLE MR. JUS'I'ICE MOHAIV.s1€AN91'AM§}aum§§. ' V
CRL.P.No.s7 4;a-£2008
BETWEEN:
Bheemesh V H
S/0 Bi1eema1'aya4i§i'0I_var;_'
Age: 25 years " " ' '
Occ: Coolie 1. __
R/0 Baidoddi " '
Tq. Raichzir-.» _ _ *1: "
(By Sri K.Ap.pé1 Rag, "
.....
V Stat? bf»
By%%%%s1+1Tc;%«o1’Y’¢rag”c;r:;: Police Statian
. . .Petit:ioI1er.
.. Rcspondeilt
Sri shgfirmmbasappa K..Babsneny, HCGP)
-…….__ .. ……u……….-. mm wmu Ur mxmmm HIGH COURT or KARNATAKA HIGH COURT or KAk’i§}ii’i}.xA ms:-1 com
This Petition is filed under Section 439 of Cr.P.C.
praying to enlarge the petitioner on bail duxting the
pendenoy of the trial in Crime No.116/2008 and
Yeragera Police Station.
C.C.No.180/2008 registered 11/5. 323 and 302. IPv<Z§_f'by*~.._
This i.7'etitio11 coming on for orders T' 1
court made the foiiowingz —
V A
Petitioner is accused in t’Jo.~ “of
Yeragera Poiiee Station: 1. an . . % the V V ‘offences
Punishable 11/3. 393 and “\~”§i”LI?’ z
This oi’ Cr.P.C.
Ibr bail. “”” » 4 ‘ 2
:2. :V*-Ttxe’ in brief is mat
the petitjonei*o«-had ‘ztiobile phone of relative of
véeeeaseét, At 4.00 PM on 15.6.2008,
uT¢’;1er§e’t11eJ%c2e¢ct.eas¢d Venkatesh and CWs.;’»3 and 3 were
t.._M_sittifig. togethei5’j__tti£king with each other, the petitioner
greet at that time the deceased asked the
to return back the mobiie phone o1’Sh1’va. At
F5
COURT OF KARNATMM HIE?! C00!!! 9!’ KARNJHAKA I-1:1.-in uuuxl Ur nnlcwnsnssa nsurn uuunu ur Mmmnimm nsun \.
I’ ‘_i ‘ Iululu vr l\f’|I£!Y£\IJ’ll\l”\ ruun uwun
that point of time quarrel ensued. CWs.2 and 3
intervened and pacified the quarrel. Again on the same
day at 6.30 PM when all the persons had gone to
Prasada in the Pooja, the petitioner picked up
with the deceased and assaulted fixefieceased» AV 1 >
steel tumbler {Leta}, which was in
on the left side temporal region,~’£;s..§t ree’u_lii of
deceased died on the spot.
3. The reveals that the deceasecg' injury over the body: Laboratory has opined injury associated
with a1coho1iC.V_ii;toxiaa1ien§_’ ” -._ ” ‘ « ‘”
learned co-unsei for the
fietifieiieree that the investigation is earmpleted
‘ V’ the petitioner may not be necessary.
:v..A_e’eordi11g~ te:.him, the deceased might have fefl down on
surface due ta intoxication and might have
M
5
(3) Petitioner shat! attend the trial Court
regulariy.
(4) Petitioner shall mark his .4
before the Station House _
Yeragem Police .S’ta£ion,. _
Sunday betweerz
p. m. I
C1’im1’naI_ petition is Véicafirdingly.
~1″0;aa% ca. _m; % afid. %;2,Lc:z:{ _ J f