High Court Karnataka High Court

Sakamma vs State By Hassan Exetnsion Police on 12 June, 2009

Karnataka High Court
Sakamma vs State By Hassan Exetnsion Police on 12 June, 2009
Author: Subhash B.Adi


.. 1..

IE THE HIGR C€){IR’§’ OF KARHATAIQ AT BA.NG-.&LORE

DAiI”E:E) ‘THIS THE: 12th DAY 012 ._::.:1-n«:, 2909
BEFGRE ‘
THE HGWBLE MR.JUS’T’ICE’; SUBHASH Em);
CYREMINAL PEf’I’i’i’£ON r~:c>.s15?i2<)08 V' V'
BETWEEN

1 SAKAMMA

Wm LATE; SHiW'~.NNA @ Ravi

AGED AB0U*I' 35 YERAS,

BUS'mENAHALLi "

KASABA HOBLL

HASSAN TALUK AND’ f}¥S’¥’l?5¥Ci”.
; . PETITIONER

(By Sri : K M M_URAf€fIA..M§i}£.§N”f.V&¥._N.’F€flf*;’f§Si?i, AQVS.)

AND

1 STATE B’1’x;:2;:§*sAiaE>::E,”I*N;3;{)N POLICE’;
Hassamt ‘* ” ‘a..

– RESPONBELNT

{b>3;.Asri”sA*?:SH R.GIRJE, H.}
_ ‘ ; ‘G«RL;v’PQ”Fi;i; EiB._U]S. 43$ CR.P.C BY THE ADVGCATE FGR
THE§2>TIs;’3.?;’1″::?:>’:x;g1*:aJ’V;-Ffixfirséa Tm? THIS I~i0I’%’BLE cam? MAY

BE 91,§:AsE::t! “;?01 ENLARGE THE Pmmorssga Gr»; BML 1%:

_ ~..__<:RIME.§E'§}:1a38f2OG8 01? HASSAN EXTENSION P,S., HA$S:'§N

if ' v;H: <::H i8 REGE3. 9012 THE: GFFENCE8 PjU,fSs.3{}:2., 392
":2f1&;' '34..E)F rm.

_ ‘T THIS Pm”-ITIGN COMING {W FQR mums, 714:5 DAY,
.,THE CCMRT MASS THE; FOLLGWENG:

oéfim
Crime No.138/EGQS is regstemd by H8;SS:’:3I1 Extension
polica, Hagsan, on 30.4.2088, for an offence punishabki: under

Sfictions 382, 392 1″/W 34 0f IPC.

12. Wife of the deceased gave a. cmnpiafixixt %
the night sf 29.4.2083 as usual her husband
and had gone to attend the natura tame?
came 3:191 assaulted and robbed. S0 of
other armaments. Based on whiciiwctximéh uvgg’ Fand
investigafioza was made six;}.Ej£: Vjthat, the
complainant hefseif maée e5 <;<"§1§3' anti; baseti on
which 3116 has begn

3, Bio in this presecutien
case and the prosecution Case
and mam ivis mateziais are proéuced,

Charge sheet 'has '5i:x¢é:11 fiiefi it a§pfiars that, the accuacd

"had gcéi'3'«:.€3;;§?iki¥i;€II« C*:3I3.!~3id.::ri11g the same, patiiémxer cmzid be

€~'::;12:.2,"§€;d;V 0'53, fl" ..

-. «.;.:n§a1:”g€d an subject to foflowing conditions;

film petition is ailawed. T113 p{‘:”EifiQZ1€1’ is

a) The pefii:i::;:1er shall ex;€<:utz: p€rs<:a11a,1 bfjlld for
Rs,i25,{§G{)f»~ with one Soivmlt stxrety for
lrikessum 3113101111: :0 the satisfaction of tha

Court.

b) Tha pstitioner Shaii net ~’.Ea:r_u:};er’ ”

pxnsecution witnesses er the igxatgrial ei.nkia;1t:e;”V A

C.) The petitioxtier 3171311 Eréfore’ fiiif:
regulariy without fail. » ‘

mp; –