V' --Age"d 4s..Aye.-am'
»RV]a:_V Vilkage
IN THE HIGH Comm 0;? KARNATAKA AT
DATED THIS THE 063'" DAY O_F..-JAIf«lUARY u "
THE HOIWBLE MR.J~j_s*3f;cE 'ANANTvs;>}&g... :3
BEFORE
CRMINAL PEr1T1o:§i%'LjN§.M5494j2o0$ : 9
EEEEEIE
1. I)eva1'aju .
Aged 42' j:ca;§s"' V . --
R] a:
Muncgo*.vd2-... V V.' . ' «
S/0. Shankarappaa
Aged 37*-.ye;=arsw ' "
R/a: Kam?qa}ipura_
Munigrappa "
S] 0.' fiarayanappa ' __
S / '-.:v__.' Narayangzppa
Aged" 33v'-.ycziz's
._R/ a; Iéanibalipura Village
" ii "Ci1'é'2'i'.$1ap;:m
S] 6. "Narayanappa
Aged 45 years
-fit/3: Kambalipura Village.
s/ 0. Munivsnkatagapeg' "
V
v:33ege%.%4LTT%
10.
11.
6. Mumzgswda
S] 0. K.Mun.iyappa
Aged 24 years
R/a: Kambaiipura Village. '
7. Rajagopala
S/0. K.N.Mu111'yappa
Agcd 19 years
R/a: Kambakipura Village "
8. Ramamurthy @
S/0. A11janappa.C V
Aged 32 yeasts '
R/a: *
Ramanjani Yaé1é»,'1Vv.§'*-. " " '7
S/0. Anjangppau 11,
R/a: _ *
K.N.Sn'1*ama§ 4' . l L' 1.
S/0. A
Aged. 45 years = ' '
.- " R] a: Kémbafiyum V'i11ag§:.v
V."§?3I§€a:aat»'--1.3"l
Sf-.0. Laté
Aged, 23' years"L' --- '
~ . __I:*:w-exrajax Devaxaja
' 8,16. Mjunivenkatappa
Age:i_3G; years
; A 13.
./:31: Giddappanahalli Village.
" --< 1 'smh
" '~ _ [S/on Badigappa
Aged 25 years, R/as Gia:1dq::rpanahaIii Village.
17.
18.
19.
14. Muniraju
S] o. Donnemunyappa
C] o. Madduramma
aged 33 years
R] 3.: Kambalipura Village.
3'
15. Dcvaraja B.V. V
Slo. Venlcatarawappa V
Aged 35 Years
R/a: Bhavapum Viiiagc.
26. Lokcsha ;
SIG. Anjanappa. _ '
Aged 32 V
R/a: Ka_mV :._.ba;ipuIg::Vfl§agé. "
Venn @ Vcn1ig9p§1;»'_
Sfo. ~
Aged 28; years" " , '1
R/a: ' '
Ma11junathéi.__ _ _
S/o.
Aged. 21:8 years V
I a: .§/Karxtbafiyuta
Jane
S/_o'.' @ Nanappa
Aged 28 imam. *
V . R] a: 'mmbaiijaum Village.
' . :'S1*ir:ivas "' .
'=.S,I,o. Jayammaiah
_ Aged 25 years, R/ax Kamhalipura Village.
' ~M.~émjm:1atba
S/0. Gugulu Muaiswamappa
" Aged 25 years, Rla: Kambaiipuna Village.
22. Kantharaju @ Shanthakumar
S/o. Gowdara Gangappa
Aged 30 years '
Rfa: Kanabalipuxa Village. 4
23. Surcsh K1}. _
S/0. Gowdru Crangappa " _
Aged 25 years, R/a: V'
24. Srinivas , .
S/0. Nazrayanappa _ I
Aged 25 years
Rla; Kambalipurayiilag.
The V'
the peiitio1_1;e1's' in:-«H<':x~ski:»_te"
Bangalore' 'ijistfiéit. " .. . Petitioners
{By Sri K.M.Ng;taxa3;
AND: 'A . A' T
The State of-Kalnatéxka «.
Thmugh Sudibeia Policty. ¢ V
Rap. it§s---- Stain Pablic Pxiiéiécutor
High Cam 13. "' ,i:;1gs.
Respondent
°'{By Sri P.3yl§lNa*'wazV. ."' {a'.E1d1.sPP)
» V._This mtititvn is flied under section 438 Cr.P.C., praying to
< _r€Eeage the petitioners on bail in Crime 1510.106] 2068 of Suiibeie
I *_P'o§ic:*::_"£"-taticn, which is registered for cffences punishable under
._ 'ezections 'M3; 148, 506, 448 85 436 r/w 149 EPC 85 etc.
M V 'I_'_¥%1i:-3 petition oonming on for orders this day, the: Court made
V V ' V . _V thi~:VfciiMIc3wing:
ORDER
The petitioners axrayed as a(;:(;use:§1
Crime No.106/2008. registegieeié fore— ‘V
under sections 454 85 380 IPC “aV_di1″e3ctie1:1 tinder
section 438 Cr.P.C. H ‘V ‘V
2. I have heard the fJ€titiO11€I’8 and
learned Add}. ..
3,’ A§ pez§ef»g;ve§§§ie:§ts«V.:§f cogfiitiijiaint, on 17.11.2008, at
about .a.vm.,L ..-teshappa was murdered, in
~VjIiage:, ‘I’},1e’i3etit:ioners being close rehtives
” of Venkateshappa took to remliation.
The j a;-med with deadly weapons realm into
and proceeded towards the house of first
Afraid of the crowd, the fixst informant 1:9; the –
aleng with his family members. Later, the fimt
found that lock of the house was broken, cash
” gm gold jewehy had been stolen from his house; Therefoxe,
first information was lodged on 21.11.2008.
investigation, further statement of oomplainanlwrt .
recorded, which would xeveal that casltand gotd were ” .. ow
in tact. However, there was damageito AA
of the first informant.
There is delay the fimt
information. we’ and further
statement of’. Acoozding to
fuzther to have committed
trespass “anti._:mLioci1iei7.. V V.
Havitxg» to facts and circumstances of the
V E. the 0pm’ 10′ 11 that petitioners are entitled to a
433 Cr.P.C.
Thetefote, petition is accepted.
AA If petitioners are arrested by Sulibele Police in
: connection with Crime l\fo.106[2GO8, they shall
be released on bail on their executing bonds for
a sum of Rs.10,0()O/~ each and ofieting a surety
for the like sum.
W .
if. The petitioners shall appear bcfoiéé
Police Siation for the purpose o1″‘»i3’1i1?t:s.tigaiio£1L: ” ” V.
Whenevcrcallcd upon to do
III. The petitioners shall not
with prosecution w’:i 1i1z:sscs;.”v. 2 .5 M
IV. This order would bc’vop (§3afive\Vfor of two
months fixing tcsd7ay,xo_:’; §11cii1 time,
petitioners Sm juxisdictional
Courtsaxvad ouch an event,
thc:%._ ” consider the
;app;acgaons M. Bafijng influenced by the
——– _inadé 1.115% order.
sal-
‘judge
sum