High Court Karnataka High Court

Basanna @ Basappa S/O Bhimashya … vs The State Of Karnataka Rep By State … on 13 October, 2008

Karnataka High Court
Basanna @ Basappa S/O Bhimashya … vs The State Of Karnataka Rep By State … on 13 October, 2008
Author: Mohan Shantanagoudar
man

aw-'u\5m:w.!r'uwI*"'a. av-nun-so °s..,.wlJN,% «yr 2s.AKNR.iA%£A HIGH COURT OF KARNATAKA H26!-I COURT OF KARNATAKQ. HIGH CQWR? OF mmmmw. EWHQH C€)U

IN THE HIGH couwr OF KARMA?/K4  { E     

CIRCUIT BENCH:"=ATfi3'A iémééi' %& 1'   7

DATED THIS THE 13"%Av%ot%oc;1*;>:;Er2;2ajos E E

THE HON'BLE MR.JQ$fic§!?._--_'fi§OH}N'»iSfiANTANAeOUDAR

    I'\:iL"};:8670/2908

BETWEEN:  ....    

Basam1a@ Basappa . V' 
S/o.Bh1"mas21yaE~.{ugar * _
Aged Hanjagi  * V '
Indi'I'aiuk "~ '

Bijapur I}is.t._§  " .. PEFITIONER

(33% Sri   iitittanashetti, Adv. ,3

:_.. AND:

V State of"'Kmfiam§a
. . .R¢Q..b3'..3'at" RP

.. RESPONDENT

VS’§1:3?:S’EA3;aifEi_:1abas.appa K. Babshetty, HCGP,)

” Crl.P. is filed under Section 439 of Cr. P. C. by the

%’.’J%a;:vocatc for the petitioner praying that this I~Eon’bie Court
be pleased to giant the regular bail to the petitioner] AI

infludi P.S. Crime No.56/2008 which is re§’stered for the
oficncas punishable under Sections 143, 147, 148, 341, 302,

201, 1203, 109 1:/W. Section 149 ofIPC ajrici5 :>,5(1)(3)
oflndian Arms Act. ” .

This Cr1.P. comm” g onefor “f:i.ii$s= tile
made the foIIowing:– I * I ” * ‘ ‘

C[;’Q.eR D :33 % AA

Petitioner. .. is .’ “ae:::iL1sed in Crime
No.56/2008 registered for the
offences.§unisz;éJ§1§:;®dé1%: 143, 147, 143, 341,
149 of IPC and 25(1)

o2. prosecution is that the pefitioner
_3;g’1\ enembers had i]l~Wi11 with the family
. ofehe deceased on account of a iand dispute.
the .ir%eViiient both the deceased Went on

e;=;otor– Veyclento for depositing the amount in

forgetting the disehaxge of their father, who

H. Z A’ ‘ to the hospital. However, the deceased

off since then and thereafter the dead

of deceased were traced on 17.3.2008, ‘1.e., five

I WW” W mmmmm mmvm Lwueu «pr mmmmm mime eeme” we mememxa mew comm W mmmmm i-HGH comm OF memmzm em; cow

Sd/-i

CQURT QF %9aRNA’¥’AE(A H56″ ~
2′”§flz§3″ h$m3UW.1 M35’ WMKEWMIKNM WEE??? Vaklumfl NJ! fl\.l””lI\!’&l””tu’I”‘Ianur-‘1 an

gmund to release the petitioner, as the of the
eye witness is sufficient to reject the the

petitioner for bail.

on bail, there is every t}iat._V%Ahé,_ ”

the prosecution Witness{és%andV. abS~’:.g>fidf”~–. ”

Hence, pkitik_i¢3I3_L _ accordingly same is

dismissj§éd,__ ”

Tudge

In castfiif . the re}éVaséc3_