High Court Karnataka High Court

Devaraju S/O Munivenkatappa vs The State Of Karnataka on 6 January, 2009

Karnataka High Court
Devaraju S/O Munivenkatappa vs The State Of Karnataka on 6 January, 2009
Author: N.Ananda
  V'  --Age"d 4s..Aye.-am'
 »RV]a:_V  Vilkage

IN THE HIGH Comm 0;? KARNATAKA AT   

DATED THIS THE 063'" DAY O_F..-JAIf«lUARY    u  "

THE HOIWBLE MR.J~j_s*3f;cE  'ANANTvs;>}&g...  :3

BEFORE 

CRMINAL PEr1T1o:§i%'LjN§.M5494j2o0$ : 9

EEEEEIE

1. I)eva1'aju  .

Aged 42' j:ca;§s"' V . --

R] a: 
Muncgo*.vd2-...  V  V.' . '  «
S/0. Shankarappaa 
Aged 37*-.ye;=arsw ' "
R/a: Kam?qa}ipura_

Munigrappa " 
S] 0.' fiarayanappa ' __

S / '-.:v__.' Narayangzppa
Aged" 33v'-.ycziz's

 ._R/ a; Iéanibalipura Village

" ii "Ci1'é'2'i'.$1ap;:m

S] 6. "Narayanappa

   Aged 45 years
 -fit/3: Kambalipura Village.

s/ 0. Munivsnkatagapeg' "

    V

v:33ege%.%4LTT% 



10.

11.

6. Mumzgswda
S] 0. K.Mun.iyappa
Aged 24 years   
R/a: Kambaiipura Village. '

7. Rajagopala
S/0. K.N.Mu111'yappa
Agcd 19 years 
R/a: Kambakipura Village  "

8. Ramamurthy @    

S/0. A11janappa.C V
Aged 32 yeasts   '

R/a:  *  

Ramanjani Yaé1é»,'1Vv.§'*-. " " '7

S/0. Anjangppau 11,

R/a:  _ *
K.N.Sn'1*ama§ 4' . l L'   1.

S/0.    A
Aged. 45 years = ' '

.- " R] a: Kémbafiyum V'i11ag§:.v

V."§?3I§€a:aat»'--1.3"l 

Sf-.0. Laté 
Aged, 23' years"L' --- '

~ . __I:*:w-exrajax  Devaxaja
' 8,16. Mjunivenkatappa

  Age:i_3G; years

  ; A 13.

./:31: Giddappanahalli Village.

" --< 1 'smh

" '~ _ [S/on Badigappa

Aged 25 years, R/as Gia:1dq::rpanahaIii Village.



17.

18.

19.

14. Muniraju
S] o. Donnemunyappa
C] o. Madduramma
aged 33 years
R] 3.: Kambalipura Village.

3'

15. Dcvaraja B.V. V 
Slo. Venlcatarawappa  V
Aged 35 Years 
R/a: Bhavapum Viiiagc. 

26. Lokcsha   ;
SIG. Anjanappa.   _  '
Aged 32  V

R/a: Ka_mV :._.ba;ipuIg::Vfl§agé.    "

Venn @ Vcn1ig9p§1;»'_ 
Sfo.  ~
Aged 28; years" "  , '1

R/a:   ' '

Ma11junathéi.__  _ _
S/o.  

 Aged. 21:8 years  V
I a: .§/Karxtbafiyuta 

     Jane

S/_o'.'  @ Nanappa
Aged 28 imam. *

V . R] a: 'mmbaiijaum Village.

' . :'S1*ir:ivas "' .
 '=.S,I,o. Jayammaiah
_  Aged 25 years, R/ax Kamhalipura Village.

' ~M.~émjm:1atba
 S/0. Gugulu Muaiswamappa
" Aged 25 years, Rla: Kambaiipuna Village.



22. Kantharaju @ Shanthakumar
S/o. Gowdara Gangappa
Aged 30 years '  
Rfa: Kanabalipuxa Village. 4

23. Surcsh K1}. _
S/0. Gowdru Crangappa " _ 

Aged 25 years, R/a:    V' 

24. Srinivas ,  .
S/0. Nazrayanappa   _ I
Aged 25 years   
Rla; Kambalipurayiilag.  

The    V' 
the peiitio1_1;e1's'  in:-«H<':x~ski:»_te"

Bangalore' 'ijistfiéit. "   .. . Petitioners

{By Sri K.M.Ng;taxa3; 
AND: 'A . A'  T

The State of-Kalnatéxka «. 
Thmugh Sudibeia Policty. ¢ V
Rap.  it§s---- Stain Pablic Pxiiéiécutor
High Cam 13. "' ,i:;1gs.

Respondent

  °'{By Sri P.3yl§lNa*'wazV. ."' {a'.E1d1.sPP)

»   V._This mtititvn is flied under section 438 Cr.P.C., praying to

< _r€Eeage the petitioners on bail in Crime 1510.106] 2068 of Suiibeie

I *_P'o§ic:*::_"£"-taticn, which is registered for cffences punishable under
 ._ 'ezections 'M3; 148, 506, 448 85 436 r/w 149 EPC 85 etc.

M  V 'I_'_¥%1i:-3 petition oonming on for orders this day, the: Court made

 V V ' V . _V thi~:VfciiMIc3wing:



ORDER

The petitioners axrayed as a(;:(;use:§1

Crime No.106/2008. registegieeié fore— ‘V

under sections 454 85 380 IPC “aV_di1″e3ctie1:1 tinder
section 438 Cr.P.C. H ‘V ‘V

2. I have heard the fJ€titiO11€I’8 and

learned Add}. ..

3,’ A§ pez§ef»g;ve§§§ie:§ts«V.:§f cogfiitiijiaint, on 17.11.2008, at
about .a.vm.,L ..-teshappa was murdered, in

~VjIiage:, ‘I’},1e’i3etit:ioners being close rehtives

” of Venkateshappa took to remliation.

The j a;-med with deadly weapons realm into

and proceeded towards the house of first

Afraid of the crowd, the fixst informant 1:9; the –

aleng with his family members. Later, the fimt

found that lock of the house was broken, cash

” gm gold jewehy had been stolen from his house; Therefoxe,

first information was lodged on 21.11.2008.

investigation, further statement of oomplainanlwrt .

recorded, which would xeveal that casltand gotd were ” .. ow

in tact. However, there was damageito AA

of the first informant.

There is delay the fimt
information. we’ and further
statement of’. Acoozding to
fuzther to have committed

trespass “anti._:mLioci1iei7.. V V.

Havitxg» to facts and circumstances of the

V E. the 0pm’ 10′ 11 that petitioners are entitled to a

433 Cr.P.C.

Thetefote, petition is accepted.

AA If petitioners are arrested by Sulibele Police in
: connection with Crime l\fo.106[2GO8, they shall

be released on bail on their executing bonds for

a sum of Rs.10,0()O/~ each and ofieting a surety

for the like sum.

W .

if. The petitioners shall appear bcfoiéé

Police Siation for the purpose o1″‘»i3’1i1?t:s.tigaiio£1L: ” ” V.

Whenevcrcallcd upon to do
III. The petitioners shall not
with prosecution w’:i 1i1z:sscs;.”v. 2 .5 M
IV. This order would bc’vop (§3afive\Vfor of two
months fixing tcsd7ay,xo_:’; §11cii1 time,
petitioners Sm juxisdictional
Courtsaxvad ouch an event,
thc:%._ ” consider the
;app;acgaons M. Bafijng influenced by the

——– _inadé 1.115% order.

sal-

‘judge

sum