High Court Karnataka High Court

Belamaranahalli Srinvias vs State Of Karnataka on 19 June, 2008

Karnataka High Court
Belamaranahalli Srinvias vs State Of Karnataka on 19 June, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA T
BANGALORE 

I)ATEl) Tms THE 19*" DAY 01? JUNE  ' 
BEFORE   LL    _

THE HONBLE MR.   1 

CRIMINAL PETfI'I(§N   %  -'

BETWEEN :

1.

Be}amarmmhaIli'S_rir:ivas, , .  "  
S/0 Chikka Nanjapjfig' ' 
AgedaboL1t_32  '  '  
Rfat Bqlasnamnaijafli Viliagég  V' V ' 

 % k   

Raje4$Ia% '

S/0 

"Aged a15m1t:25 yésars.

 " S:'s%Sh$~'n%mpa,
 C§Gi;d¢gowda,

Agedfawut 28 years.

.. , L_ z B£;th the petitieners 2 and 3 are
 R/at Berta Hosapura Village,
A Vemagal Habli, Kola: Taiuk.

...PETITIONERS

(By Sri.M.Na-rayana Raddy, /Adv.)

W



AND:

State of Kamataka,

By Vemgai Police Station,   _ -._ 
Represented by Stair: Public Prosecutor,    ' "
High Court Building,    '

High Court, Bangalore.    i  *.;,R Es;>4)é§1)is;:N'r%L%% 

(By Sri.Baials:rishna, HCGP)

V 'aazyrur

This Cz'in1ina"i~..V_PctitiVtiii "i.s  flied undéf' Section 438 of
Cr.P.C. praying to ei1!:irge'--thej_'pseti'ti§mé1's on bail in the event of
arrest in Crime No.20-3/_'07"'Oi4' V43mg'aI__'_P.S., Kola; District,
which is registered;-fOr"tb'§ Oifénce P{U"Ss.323, 324, 504, 307

r/w Sectien     

  coming on for orders this day, the
Court n1ade*t1:e" f_§.1!_lo'w_i ng:~== '

 .....  

H ‘ have sought for grant of anticipatory bail in

with Climc No.203/07 of Vemgal police for the

” Qffc;1cc punishable under Swtions 323, 324, 504, 307 rfw

Section 34 of IPC.

N

2. It is alleged that on 2331.07 around 11.00 am. when

the complainant was sleeping in his house he heard of

somebody throwing stones on the door of his

noise. As such, the oomplainmitllleatxw out

found that these petitionetfs yfverelholdinog ‘v’:ealoo1=.llsVié1;e
clubs and stones in their looatplainant
in filthy language’ sopporting one
Chowdappa in a jelly crusher and
with :lki1_{: assaulted him with a
0:1: 2″‘ petitioner assaulted with 3

stone ‘or; his and 3″ petitioner assaulted with a

on §efi__h_and and in the meanwhile, the son-in-law of

‘ ” .thev.gom;1lainant came there and the I” petitioner assaulted him

‘l A his head and 2″‘ petitioner with a stone on his

and 3″ petitioner on his left thigh and at that time one

3″ x Yenkataramappa also came out of the house and questioned the

petitioners and pefifioners also assaulted him on his head with

the clubs and stones and pefitioner No.1 also assaulted one

3%’

Sharadamma with the club on her head. Later the injured were

shified to SNR Hospital, Kelar and they were treatedfl

4. It is the submiseiozf: the leemeef for fine
petitioners that altlloizgh eausedfo 3 to 4 persons,
as per the wound eertifieet_e’eji’i:’»ti9ze simple in nature

and on fl1e;_vef:fl§ame_ day discharged from the

hoepitalg Z infi%eef_:igati*on is completed and charge sheet

is filed, eAecmei;;g:y;es§;;ght for grant of bail.

%e]%so_Leamed Government Pleader has submitted that there

H ‘- ‘is facie case against the petitioners for having

in the commission of the offence, as such leniency

” VT eannot be shown to them.

W,

6. In the instant case, the alleged incident has taken place

bctwacn the two groups in 316 background of a

if

crusher in the village wherein nearly 4 to

sustained injuries like laceratei bwonn/fig’ Efidéfness ..:’:t’c”.,L

However, as per the wound cortifi’u;atc’_’fim% inj::ries ‘2ré in ”

nature and the incident of In tho
circumstances, petihonors shaii béfom 13¢ concerned
Magistrate and he shaI’I’,VVi1i’t1–i1*za;”22.:i¥<:1'f: the objections

of the Stats; tho for grant of bail
suhvjoofto petition is disposed of.

' 'V s Pet:iutior; in"'so'V'farT as pefitioner No.1 is dismissed as not

36/2?