Karnataka High Court
Dodda Kotrappa S/O Pakkirappa vs The State Of Karnataka on 11 August, 2008
'Age: _'y.'_€aI'E':=,
IN THE HIGH COURT OF _
CIRCUIT BENCH AT DHARW:ib%%j"Ai*&:k%i -
DATED TI-IIS THE 2 W Day oF%A"uc§fifs?fkw2QQs}- A '
BEF0RE%%J a i *
THE HONBLE MR.JUS'f'iCE
CRIMINAL Pmmew N£).'-mag ;?12(5(:s3
Between V'
1.Dodda Kotrappa, . _
S/0 Pai<:k3'rappa,._ .
Age: 55 years, 1: A '
Occz Ag1ici11t1~z_*fist:f ._._.' .. 3 .
2. Anandappa, V ' _ '
S/o DoddéiT'I*s:a1i1%3.p15:g1',' _ "
Age: 30"yw_;t*s, V ' _V _ ..
Occ:
3. Sa.1:1Vgappa "-~
S/0 Palikirappa; ~ _
' Occ: _A§;sjc1:1tL:ris§i
A11 .aL1*é3_l§/t;;"'(fi)v.Id'V~.1$}';26;e;éeos is registered on 8-5-2008 in rug'
Police Station, on the complaint of Haralu
Bha1'flQ'?~PP~?.s of He in his complaint has stated that on
and his son Harish had gone to the landed
toéthe same. The accused petitioner objected
'for the"'*4«sa1:2jie that the land belongs to him and as such
cotnplainant and his son returned back to his house. On
'veryflay at about 10 pm. when the complainant was near
Station, Davangere on 12-5-2008. As such initiaily the case
which was registered for an oifence pimishabie Section
323 IPC r/W Secfion 34 {PC was ofiences
punishable under Sections 504, . it
2. A reading of the complaiIiAt'ai1dl. melisiatemenfiorinaesn
reveal that the accused been fl§hOUS€ of the
complainant to hard ploughed the
disputed land which the were claiming to be
belonging to was near his house
started of Mahabaleshwarappa
and on Basavaraj who intervened
and questioned' The accused persons did
not hams ldolvwith Basavaraj. A quarrel erupted
eiiidllleccused persons and in the quarrel they
:'f'or.' punishable under Section 323 IPC. The injured
it died after 6 days after the incident in question. The
€2.12: "mi-M
learned counsel for the petitioner submits even adrnitting the
entire incident to be true, it would fall of
Section 304 Part II and not under Section 302 4' -other
hand the State Pubiic Prosecutor, stlhmittetit'
offence is in fact punishable under;"Se(Eti0n ioyeratli' 'A
circumstances of the case the by"the
learned counsel for the tlfifiaklgaqi we case is
regstered for an offence' Section 323 IPC.
Then after 6 days ' the case came to be
registered Section 302 IPC. As
such the 'cl;t;éi3:A:not-- the death of Basavaraj.
As such are entitled for bail. Hence,
the foI1o\ViI1«gV5'r4._4_V . '
ORDER
._ allowed. The petitioners are ganted bail
on they executing a bond in a sum of Rs.50,000/- each with
like sum. The petitioners shall regulariy attend
the trail Court without fail. They shall not tamper’ the case
of the prosecution or the witnesses for prosec§1:1″£iioi«’}.;_’;-
f¢&95
Sbb/~