High Court Karnataka High Court

Sri Narasimhappa vs State on 28 August, 2008

Karnataka High Court
Sri Narasimhappa vs State on 28 August, 2008
Author: Mohan Shantanagoudar


I”? é .,. .-

vw-wwmn war ammnxw-xsmnm nswn \A..,_’;.:?}j¢$lil ur exnlfiwa-\!.H:\.I-K r1¥L7I1 t…UUKi Ur KAKNAFAKJE HIGH CQUR? QF K»QR§”~’a§flTiAKfl HKEH COURT 0? KARNATAKA HIGH

Fm}

B¥’PHE:EfifiiE3Cfi}Efi?CEFifihfflfiflflflkfiliSYFEMQNIEALCXEE

mama ms arm 23%: my 01? AUGUST 2003

]BEF€HRE

THE 1E~I§H’B};E §£R.J§IS’§’I£E ngcnaxefiagxmzaxégofi-Igéag ” « x

QRIMIML PETITIQN N0.35?..i§ up i3o%e8%%

IHEHESEHEEE

§fiRfi$EfiKEP?A

gym axyg suxnaaréa

Asss aacu? 42 YE%RE_

Rfa? ¥E§xA?A$zRzK3?s

£g1§?AgAm:.?swN_~m. » LA;

CfiEKKABAL&§?§R :E$TR;s?,”fp_
i ;<V .='1; _-,;w"a3wIrxoxsn

:55: 3.93%.: @155 <s§g;z§:'s*AaéL?%¥:$§v; 2

%TR?E ~ ,V ,v.'._~»~
§Y w§w§*§aL:¢$;cH:$?AMAHz,
ca;KxaEa;Ln?wR'a:3?a::?.

‘,.'”j§”i-E?;=;’§.E\.’aiGE-E I”‘?$_V $’I’A’Z”E WELIC PRG$ECU’1’GR
._ v,ifQ.fl§?I$E fig A§?QCRTE GEfiERA&
,«.1E:§§¢:9$R? afllbfilfifi
s ‘§a§ga;§23«s1
1′ ~D=. .*»’ . assposnalr

{By 3ri;a$$§AE?A, ECG? ;

x’~$§zé cRa.P :3 FELEE u;s.433 22.9′: ?RA¥ING

.?*ii°§j”R_$_E«3E.%S§§ THE ?$’?Z”i’§¢§NER $39 Bfisib Efi CfR..I*ifi..33X{38

–… €’3F’ C”§{§N*’§’fi£&¥PéI ‘¥'{“}§’!% EMS”, ii’?-{ESE-I IS REQISTERE3 §’€’}R
QF§*”E%€fi$ ;3?’,;”‘E}f§., 3%”? I§{f.

1/7

nun LUUKI Ur :\AKNAmwa. Wiwfifl.-.”..)’UNE ma» wmwmmzm mun Lwmxta ur KAKNAIAKA HEGH (SOUR? OF KARNATAKA HIGH CGGR? OF KARNAYKKA Wifiaw

2

2?’?-EIS 333$-§IE°§}a.L EE’£’I’I’IQN iI.’f3§§E£§S CFBE FGR GRDERS
“§’?’§’I$ II’%.3′-53°, T35 CQZERT M33135 THE FQE;L{}iE’Z!§G:

GREEK

‘§”his pétiiion is files} unécr Section _

prayéxzg far gram: af bail.

2,. Petitiszmer is tha awusgd

ai’ Chéntamani pelicc st&fi§fJ;;’.v:_ rggiétefififij fféir the
Gfitnm pmniahablc uhd;§;f.8&s;i§{).¥i IFC.

The tlie ;’;f$séc1;1fién–VV£i1 brief is that
the §¢’ti:§§zfiz2:.=;fV V’::ia°:¥$d.0men of victim
Vijay K::;.m.,a.–;;i1:31if§;’v:wnsequenfly Vijay Kumar

sustazizxefi The injurcd was in

__f:::.j_ a§§é’ut..____1fi days aad tlucrcamzzr he was

‘?3é?:i£icner is stated ta ‘be: in custady since

menfim. Tha victim is discharged fi’cm

3313: taking treatment far abeut 10 days.

3″? \<

Mwwzxa ur M-mmuu-an:-x nlwn \..?_w§,.usn ur M-u\NHIAi\A nium \..uuKI ur i\ANNAiA¥£R HEGH CQURT OF §{)%fifNA"¥'A¥<A l"i¥Gi"§ CCUR? OF KARNAYAKA HIGH

3

“file émrgstigatian is cempleted and thereafier the

presefice 0f the petitisnar may net be required.

3,. Ag» the trial is» yet ta as-mmence,
éases Kw: wish {:3 mmmsni: Q11 the K ‘V

matéer, fisawevar, havizzg regard

faets ané eircumatances crf ££i§:é”m.saVé,’–1p¢’ti.t§i:nii£§fV iifiay

be re§«se’~:.a_sed an 583.}, s’s.3;}:;;Eae<:t_«'t$i'§§'_e}'§.i%§5r)§V'ge1'.1t céiidifians.
fin. fiance, the. £ifi;e1_–r_ ia rzfide:
Pctitiencr shall

be §':§§aé:a§se?:d .'Isui::j'ea:t to the following

csndi?,iensVE'—-._ . VA .

: ?c:§;tim:i;:§r ezszacutc band fer a sum 91′

I 1 V V ‘ffiupew Fifiy Thousand

V gals?) suretiea fer the like gum ta

% sgeaaziszaction mm Eaarned man Judga.

E:/*

W-M1 –Uum Ur Iv-\nNHmI\H mww uwmwa ma” mxavmamem §’H€.:.w5l’1 Luum CM’ KARNAYAKA HEGH COURT OF KARNATAKA i=~%!GM €OURT OF i<ARNA"¥'m{fik 3-émw

iii

iv';

33.23900/~ shall

Patitianer shall attend the Trial Ceurt
raguiarly and shafl not tamper ,-the

grcmmutian wimessm.

Petitiemsr shag mark his Z
every Sunday

2.09 pm. barn.-.~::¢_ th¢%% %:amfisnk\«: %

(Simmer sf ” lfipolicc
statitan. V ‘V

gr sum Gf
::’%%%:%’z?f:%%§:1ty Thousand

V

injured Vijay Kumar,

_ of the result of thc

Sd/-

Judge

“», ;*mnz~29.a.§a