Karnataka High Court
Chowtagi Bheemappa S/O Late … vs The State Of Karnataka on 21 August, 2008
8
IN THE HIGH mum' or KARNATAKA 5 7 *
cmcurr BENCH AT DHARWAD &
DATED was THE 213? DAY .01:-' AIJ(}Ej.VS 1 'i k'
BEFORE
THE i~!()N'BLE
CRL.P. No.71?»-eJM_
EN:
. Chowtagi Bhecmappa, 'V
8/0 late Yciiamoaa. _' i'
S/ovlme. "
U1ava :::i
S/0 Chdw;iappa,_ "
about
« ..... 14 v
' 'SI 0 18%. Pamsappa.
.'
S)'-o laid
Aged about 54 years,
.A Bhipa,
Pamsap
"age; into
V 99:
about 58 years,
Chowtagi Jummappa,
S] 0 hate Bullappa,
Aged about 60 years,
Guiadal Nagappa,
Slo Geiic Huhwpm.
Agedabout63years, Sig
9. Stat. Chowtagi Hanumakka,
W] o Chowbagi Bharamwpa,
Aged about 40 years,
10. Chotwtagi Basavaraj,
S]-o Chowtag' ..
Agedaboutzfiyears,
1 1. K31'. Huiugappa,
Slo late Bufiappa,
Aged about 44 years,
12. Chowtagi Ramapya,
S/o late Yellappa, V
Aged about 42 yemsa, _
13. Chowtagi M Hu'h1zg§a.ppa';_V 'V
S/olahcY§:]iaappa, V
Aged
14. %
(The petitioners 1%; 1. tab .14 me all Agriculturists
and R/0;. Nandibaxxeii in I-Ioapect Talzuk,
1 ..... M *
as J.Basmraraj, Advocates]
AN E3;
'u,The Statei~of Karn% by Sub-Inspector
V " of Maliyaxnmanahalli Police Station
in H6-spect Taluk,
_ 'R¢7p."by Public Pssosecutzor,
" Circuit Bench, Dhaxwad. ...Respondent
u (By Sri P.H.Gotkhindi, HCGP)
/Q; Q; tx=i»;~bLm
This criminal pefition is filed under
Cr.P.C. praying to allow this petition and me
petitioners on baii and direct the rcspodnent 29 AL V
the getiuoners on mi: in the event aftéheit-' A "
No.96[2008 of yawn
Taluk.
This cnm1na1' ' petition day,
the Court made the " 1' V
A on 27.6.2008
in ah' for the-._ oifcnces
punishfibife 506 11W. 149 I.P.C. on the
complaint 5; Ningappa who is the father of
t has alleged that his son
gm married to one Nctravathi, who is me
'of petitioner No. 1-_Chowta@' Bheemappa. Netravathi
A to her panmts house. She was not w1ll1n' ' _g to go
' to her mlaws' house and the eomplaman' t and his wfie
bacn to the house of pctitinncr R01 to call back
Netravathi. She refused and the same was informed to
Mallikatjzma hiznmlf went to Neflavathi and
2
asked her to return back. Netravathi refused.___ After
sometime, Mafljkaxjima went out of the house, laterhnear
by the house of Netravathi, he was
Petitioner No.1 along with other relatives .
to hospital. He was found ta have:'.eon3z33;¥'1eti.;.$oie0n'
during the course of tzeatxrzent. ;
to the complainant and went to
Nandibandi Village Hospital,
Hospet and ;v»..;f*h€ complainant
suspecting related to each
other lodged a complaint on
27.6.:'::;oe3.Ah' Q
based upon suspicion. There
is" _in¢ he material. Suspicion however strong
of guilt. As such, the petitioners axe entitled
._fie'_I__ Hence, I pass the following;
ORDER
The petition is allowed. The petithmers are gained
Vhianticipatoxy bail. The respondent-Police are directed to
enlatge the petitioneis on bail in the event of their arrest on
each of them executing a personal bond for a sum of
Rs.50,000/- with one surety in the likesum. The petitioners
/d(,Q4_,v’\€’J..i\J*-..e
shall not tamper with the case of
Witnesses for prosecution. The ‘
investigation and trial of the» V’