High Court Karnataka High Court

Durga @ Durgesh vs The State Of Karnataka on 5 November, 2008

Karnataka High Court
Durga @ Durgesh vs The State Of Karnataka on 5 November, 2008
Author: Arali Nagaraj
IN THE HIGH oouasr OF KARNATA1<A--.?  " Y   g; j .3 :   _

CIRCUIT BENCH AT DEARWAD   jj   7C 
DATED THIS THE 51"" DAY x f  
BEF{_)RE % _  V  2 % 1  'I
THE HON=¢3LE MR.  
   

BE'I"WEEN:__  

Durga @ Dlirgfigsh Sim  

Age: 24' Yéfiriffi,  Student ' "  V  
R/dSirag:1ap:eaAkRGafis%3%~%a='afiakun*a

Bella.-'ty Dist.  V « .. _  ._ '  . . . Petitioner.

(By Sri.'S};E':.V_:'1*.:uii--a:Ai;i',' Aav.)

  {Sf 
" . By Cowi  Police Beilary
"Rep,.._;By  Pubiic Prosecator
' High {inert Circuit Bench Buiiding,
'  , LDhaV:wad. mkespendegt.

    (§§y sn: Anand K. Navalgimath, HCGP)

{ This camp is filed under Section 439 of Cr.P.C. praying to

 "  Léniarge the petitioner on bai-3 in respect of Crime 160.114/2008

registered in Cowl Bazaar Police Station, Bellary of Bellazy District

"___m_(-....---fix.»



for the alleged offences u/S324 and 307 of IPC by  

criminal petition.  ._ .

following : ~

The petitioner herein, who is is  NtVo.ll4/08 of
Cowl Bazaar Police  this oetition under
Section 439 of   I1   petition in

Crl.Mi%.No.37_2!(t8



3

Hospital on 18.8.2008 is not disputed. It is alleged in the complaint

that die incident occurred at Sunanda Wine Shop, 

and also the injured were sitting in the said wine  '   i

3. Having regard to the circumstlanciesi j;iii 

incident of assault by the accused .oii.__tl1e ifijiired is   8,

taken place, the nature of the   itijured as a

result of the said assault   of the case, fine

submissionVvlof"tite eciuasel fofiiiei petitioner that even if the
entire material on iecorcl:_o'isii'ta1__éea4lon its face value, this petitioner.

accused would riot  iliable'vtol'i$e punished with maximum sentence

for litieiiiiliieh is prescribed for the offence 11/3 307

of  Besides this, the averments of the

iwiiipetiticaes that  lnas been residing at the address shown in the

 "not dispatw, therefore, the apprehension of the

  that the petitioner if granted bail, may mis---use his liberty

 V    met with by imposing suitable conditions. Hence the

it i V 8 = K A  following 2

r\_(*----~.,-....



ORDER

111:5 petition is hereby afiowed. The pg:an.mr%[%wha gs,

accused in Crime No.I14I08 of

Crl.Misc.No.372!08 on the file ef.»ii1.-e__.Vleafi1a=-;_c’l”‘Pt1. sesg;¢n%g%%1aaga,%i%L %

Beflaxy, shall be enlarged on bail on _1:)fi<A;n§iV3for a sum
of Rs.40,000/- with a slumtytzgsiae iik¢s::m:; satisfaction of the

learned JMFC, Bella1fy,'a_nd _f;;ajsfvL»f;;§i.1.£3xn{.i:i§§"c:ondi1;ions that —

(i) indimectly tamper with the
“nor shall he threaten the
V_ _V prdétsution [wiAt’n£:§sé»?.Vs;
V. shall’ Aduaepesvate with the Investigation Officer

investigation of the case.

P.,__’éépy_f)f:i§f;i;5′; order shall be sent forthwith to the mm: of the

– :v..!:::_£§rned Bellary, and also to the PSI of Cowl Bazar R3. for

‘ infbrmatitian.

Sd/–E
Iudge

NG”‘