IN THE HIGH cauar or-' KARNATAKA AT BuANG!'§{_:0F;E'V'. ~
DATED THIS THE 23*" DAY or QcT::a«ER'.;"§. t::3~:éi;% "
BEFORE V %
THE HQMBLE MR. JUSTICE AS BQK "E-iV:I_N«€Z§f§i*éE:!§v1$""
cm... PE'fITIG!53.NoE3V33é':"'§F"Z9Q§'
BETWEEN _ ,
1 SQMA *
5./0 ANNAYAPPA
AGED ABOUT zzavfiaas . 2
RIAT mzo, £2": catsss,
KADA¥_ISANAHALLi:"A;. '
BANGALGRE 1 %
2 MAN._1L3NATH.A A _
5/0 ANNAYAPPA %
AGED ABOUT._425.YEARS'A. .
mm r4n.2o, 2-flficnass, N
KADAEJsAa;AHALLL§
' ' A .....
3 %sAMPA_m31_ 'A .,
'3..'G~!§N!\EAYA,P?AV'vV""
AGEDRBOUT. '3$=' YEARS
R1A"mo.ae, .v2.'~*"° CR0-:55,
" !(ADALI.SANAHALLI
VBANGALGRE
M 534:: 'PUTTAPFA
V AGED ABOUT ZOYEARS
u " 'WAT No.15, 3% moss
= KADLISICHANAHALLI
A " BAMQALQRE
S VICKY @ 'JIKRAM
gm SRINBIASA MURTHY'
_ é 5AuQA_L<:RE
AGED ABOUT 20 YEARS
R/AT 1~sa.1o, 15* moss
KADUEECHANAHALLI
BANGALORE
LOKESH
S,/O VEN KATRAMAPPA
AGED ABOUT 28 YEARS
R/"AT No.8, 2*" CROSS
KADUBICHANAHALLI
BANGALGRE
M RAMACHANDRAPPA
S/0 KRISHNAFPA
AGED ABOUT 22 '(EARS
R/AT No.91, 1" caoss
KADUBICHANAHALLE
BANGALORE %
MANIA
5/0 NARAYAMPPA'
AGED AB01.3T2'.2 YEARS %
R/AT No.89, L1?' cR0ss*._ V
KADUBICH ENAEALLI»
3:9 TvEN:<;a;TAs*.a1A:aY
AC5 ED ABDIIE _ 21. fx'EARS
RJAT N03, .2"? (LROSS
KABU-BICHAi'*MiHALU
' A _5AN<_;A:..oR§5
' 1 . . _ THE STATE OF KARNATAKA
.._B¥.IB3SPECTOR OF POLICE
H,A,L. POLICE STATIGN
EANGALORE
(BY SR1 HONNAPPA, HCGP)
LL ~ ' gavksaz :< SHASHIBQRAN Sf-1ETTY,A£)V
PETITIQNERS
OCATE)
RESPGNDEKT
3
THIS CRLP ES FILED U/5.439 CRRPEC BY THE ADVOCATE
THE PETIFIONER mmme THAT THIS H{)!\2'8LE COi}RT~«~~--'5'7i!"='!"*-F.5EV"..
PLEASED TO ENLARGE me PETITIONER on BAIL m C.C.NG.22'6%'3f;'98~'v... .
on THE FILE OF THE xm ADDL, cm, COUR1.}_"!5§A\';3HALL;._¢'
BANGALORE 1:4 cR.:~:o.15s;aa 0? HAL P.S.mBANGAi_URE._'FOR. ¥'HE_
OFFENCE Pm/s. 302, 143, 145, 146, 147, 143 R,/W«1 49_ OF
This petétlen coming an fer ordefs t!'f1!~3__fla3_(z,
the foilowing: " _
The respondent registeréd 2068 for the
offences punishable_.vun §er 3§:1′.2;:’.L”1: eVad:Qi’th 149 of the
Indian Pena! <:1'¢de.* . : 4' _ _
2. The Vclase’ sf “i:§’t}a._L’r3!f¢¢5§:e,3Ac’i;:.tIn in brief is that thirteen
accused personé.”‘m;u%rc!éi’ed” énd Pwasanna over the issues
of 4.aye-tea,s£:§§:g and shaV.ri:n _a the cemmisslcn cef Rs.20.00 iakh In
sét%i§nfg 3 §£.is§iLxtg. 6:1 2″” Aprii, 2008 the accused Dinesh
1} _was a1sfsa:’l;£!.ted”féafid__ fiéfieaded; Prasanna started running away.
he wa §’ cha:s.e{‘£’ and killed by the accused persons, The first
(if: the ribs of Dinesh with his knife and the secend
assaulted him an his neck with knife, the fifth
“g._pet«§t§’o’r:er hit him on his face with lane, the seventh getitlcner
“anether accused, Munikrlsha it him with a cement brick on
4
his head, The petitioners No.3 and 8 pushed Prasanna_4.t§»..§h.g
ground, the fuurth petitlener assauited him an
deaciiy weapons, the fifth petitioner hit Praganna £>ii”*!14i.’..:5f*_»¢,i¥’ieV:St–A|VJV,.”_:’4 v
giving 2–»3 biows with his iong. PrasannaiyvagAAa¥ié;<$"i1§_§i'e'd;–
in brief the daubie murder tragedy.
3. The accusw No.4 isrezigaci,i”‘AVé§i;Liééd_.iEio.t2;v–12.~§nd 13
are stiii absconding. The :ép%p_i’i’céti.r$’!§f v’:s:avii«..fiied by the
petitieners is turne«ci_.,::§cj.§:;1 b§fAVVfi§e1:’V:Se§si’¢:_:1§ Vcmirt, by its order
dated 2″” 3un;;§;’%ic’eé{i;5._V 4 _ i
4, sri V’K_.’. ” iishashikiran,4V_L’S:b~*;i:ty, the learned ceunse!
apgaearine for tiuia*–4.VféetitVio_nie:S’éabmits that no avert acts are
atj_t.ri’b.,;;tedi_’:Li:§:a ggfitzngedi i~it2«.v5._,_…1Q, and 3.1 (petiticmers No.3, 8 and
11 V’h:ar’e.i.fi}.–w. TAiig’~s}1;s<i,{§'r*si.ts that the eyewitnesses have not stated
théiiséidv "?.;§'ii:¥f §'i(;E§Vv'§3Etit§0¥1eTS have stabbed, wounded or
1_j:'_i¢.;s'.s44ai:;ii:ed 4i:i2eV"'i{1écfeased. All of them have made identical
*$ié.i;és?taséVnt§«–..tha:'t the accused M5 and 10 oniy caught Prasanna
A"'4".avn_¢'*i'n$:ie' iiim fall down and that the accused Nc.11 only threw
–a.>’:staai§Viei’ at the car in which Prasanna was sitting. He further
éisbmits that the campiainant is no an eyewitness and that theta