High Court Karnataka High Court

Dattu S/O Basavraj Jeevangi vs The State Of Karnataka on 31 July, 2008

Karnataka High Court
Dattu S/O Basavraj Jeevangi vs The State Of Karnataka on 31 July, 2008
Author: N.Ananda


1.

IN ‘}’HE HIGH COURT 0%’ KARNATAKA

CIRCUIT BENCH AT GULBAVQGR-.. &

DATED ‘FMS THE 3131′ DAY OF’ Jl:}«'{,;Y7é{}’f38 A

BEFORE
THE H0N’BLE: :saR.J::sT:cE__:4′}}m;A2§DA.’ ”

CREMENAL PE’T’£T£{)vN’E\%ég$?:”>€i43GV;.{3F;”2€ixff?” _

BETWEEN: ‘

Dattu ; . « .

S/0, Basavraj Jt;fi:.ré:iTg§,_ h K
Ageé: 20 }’»”ear:-3, ‘– A

Occ: Stuvzié:1’t–._ ‘j; ‘fl;

R] 0. Sh;aI’annag2£33 .ShahaI?éd._ _ ‘
Taiuk: Ch_itt£apt1r_ V . ”

District; C_§u,1barga.=._ *

fiéllifiél: ‘ » V-

, wgo.» fiasavzaj G’;Lif1f3.1§;1’_”_’ .

2′-ige: 38 jiéarsé’

A 1_Ce:{¢:–fio1ist’Wi_f§”‘* V __
I \2’i.E££a..g§:

‘z’a;::.1:1g::V%A:’zfa:zp»z1_r’*{;;

Disilfictz Gazlfiggxga. §..P::ti€ic:1:».e::*s

~ %.§T$g-4sr:..,Manju;;a _§’iE.T¢jaswi, Advocate)

IN)

AND:

The State of Karnataka

Rep. by Shahabad Town Folios. 3 _

(By Smt. Anuraeiha Desai, Aeid1.._SPP) ‘–

This petifion is filed u1:€3éi*«L.$;%5cti0n 43*? {Zir. £~>.

to mieam the gaeiiiionem on b_a;i1′..in’V.C1*im¢~No.6G_!2O{)’? of
Shahabaé Town Poiice “;’531;atio31; Gazlhafga Dist1*iCt,° which is
registered for Ofiéflces:p’;11}iShasi;)1€’ “3§;{iiZ¥€1€Ifb secblcns 498A,
3045, 302 rlw :49 IP{: ancieéic;—»”

This pétiti€:a fi f<;r§*'e:§ic§t;1'E*s day, the C{}1;£I"i
maée: the f0H§7é'7)?iI%§§;;_. ' ~. – _ =

' ..V'"'Jog;jER

The _ gafight for bai} in Crime:

No,6e:>;2f<.1=<}?; ;~ag:;st¢§:eri"&;§%"»«%hahabaa Town P0339: Station,

for offfiglces ' I'f@1l}.;1Zif§11§i}31A\€.';'.1};V¥'.ia,€I' sectisrssns 49835;, 3848, 3%? rjw

'"*~.%.24€:tit:ie11er is relcased 011 bail, Silbjfifjt ta

c<}11difi_ons:–=~ {U a

in the pressrnt petition, Lpetitjoxzcr has ngét "
ehangttd aireuzastances. – x V

3. So far as H«–p€tifi011t:*::(‘Vi$
of I-petitioner. As per ii1vesfiVg»afif:iI1»pa§¢§§$’.fi9′?v§fii.4§4ct$ am .
attributed to her in msgsrgct “L§>fl'”é3;<.:é éfilifiifihaiilfi undar
section 302 :90. in the" stmemen: is
made that Ii~petijiio_;1er fatherwinwlaw

filild IIl*(31f.i1fiIf~<§;;!'i'*]"£r1Vr5':;«% _t§f§.* défiicteasad.

has granted bail {(3

other accused VI3'.3;2;;'a;:V1}* _Ba$ér»*a1'.aj and Chandrakéfla.

_ 5. '{'1:'zé..I¥4p€:ti*£ii:§i2:§:' woman. Coxzsiiiering the natum

' ' 6. I35; %'a;'Vj££'£V of this, petition as it reiates ii?) §-§€i?i'€i(3X;i,£":Z{° £3

Hi.

SNN

The H–peti’ii{);1€I’ snail €iX€iCl1’i€ a ¥:)ov3:1d” far a:
Rs.2:”:S,(){)fl/-w (‘Rupees Twenty Five T21-.;$1:s¢?§if1d’Tvozi;§§*}’v”é;1§;§i

Shall otffer two surrztifis for

saiisfactian 0f ccnmmitta}. Court.

The H-p€tif;i0flEZ1″ shall naf ‘ééfivtfifimpcr with

garosecutien witnesasys. ” ‘ ‘ V ‘.

The ::»pe:titm:;¢r§–.shé;f;;:: ‘atzj¢:;;;1,”ti§;¢’ ‘ijburz.
ZQDGCE