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_