High Court Karnataka High Court

Hullappa @ Hulagappa vs Gadag Rural Police on 21 August, 2008

Karnataka High Court
Hullappa @ Hulagappa vs Gadag Rural Police on 21 August, 2008
Author: R.B.Naik
 

1
IN THE HIGH COURT' OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 2 1st DAY 01? AUGUST zooe
BEFORE H   
THE HONBLE MR.JUS'I'ICE R.g_m<      L
CRIMINAL PE'l'I'I'ION'_:         
Between *  ' v , ~  

Huiappa @ Hulagappa, 

S/o. Shekhappa Madiwalarfl... _ 

Aged 26 Years, 000: 'A@1icuItu;:ri$'i;--,.,V_  

R / o. Papanashi Taluki 8;'Dist;':'{3«adag;.VV  _ : ?eti'eioner

(By Sri'; _  "  Advocate)

me

 .  % The 'State of 
   Rural Police,
L By its 'State~Public Prosecutor,
    Bench Building,

 -   : Respondent

 (By  PH. Gotkhindi, HCGP.,)

 ,  This Criminal Petition is filed under Section 439 of
"Ct';?;C., by the Advocate for petitioner praying to enlarge the
 petitioner on bail in Crime No. 195/2008, of Gadag Rural
' "Police Station, pending on the file of the CJM and JMFC-II
Court Gadag, registered for ofiences punishable under

/'L QL Maj:-LL»

Sections 451, 302, 323 IPC.

 



This petition oom1ng' on for orders this c§e§y:..CouI't
made the following:  '' _;. 

ORDER

A case in Cr.No. 195/2003,15 reg:s::¢r¢e”d;§n%é1d;o6d–~2bosod

as against petitioner in for

offences punishable under V. 4-€”>_’I,« IPC,’ on
the complaint of a Vrflipor 1 years, the

daughter of deceased complainant has

aileged p __of .’incident, petitioner herein had
come vvhjer 1io11se.’A’ar’: 9.30 pm, he asked for match

box,jf:~em dcimmm, abused her in foo} and filthy

fisted her mother, when her mother Chamma

and when she wanted to give the match

tq; petitioner, it fell to the wound, Ch annamma

H ” the same and handed over to petitioner, the

diipetieioner, while smoking beedi started consuming alcohol;

thereafter, she went inside and siept along with his

sister, in the naoming at 7.00 a.m, when she Wokeup, she
X £Q,z_A_£3…e.'{,L__

found her mother lying dead near the

petiooat, she informed to one 4.:

the petitioner was in the houee of
day, on suspicious a wee During the
course of etetement of one
Gadigeppa whohas herein come near
his house 2;}3Ci and at that tinae,
he was V’ petitioner as to Why he
is him that he developed illiegal
imimecy with he tied sari to her neck and

her and killed, as she was found to be

with other male persons. Strangely, said

A gathering such information, has not even

gone to v~.1′.:hevl;iouse of deceased to ascertain the facts, but it is

W H ” 40nVfl:lC next day mornm g at about 7.00 51.31, a minor girl

her mother dead in the house. The deceased is

d j round to be a women of loose moral fiber and the afleged

‘ A. dying declaration also reveals that she had developed

revelation with several others, other than the petitioner.

The complaint is based only on last

circumstance howsoever V 1 fiof
The said fact will have to be estée.bfisheél dmfing of

ttial. As such, at this inttviestv’ of
narrated above, I hold that for grant
of However, it observations made
above are restricted the present bail
petition not be influenced by

any of msdettsbove at the time of the trial
of the

%%3o§oER

v _ Petifioti Accused-petitioner is directed

on bail on the following conditions:

(oa,x%’% Petitioner shall execute a bond in 3. sum of

Rs.50,000/- (Rupees fifty thousand oniy) with
one surety in a likesum to the satisfaction of the

court below, )3 QL we.~:;1.L._

(13)

VR/–_. V

Petitioner shall mark his aucndafiée 15

days in Gadag Rural folice

sheet is filed. .

Petitioner shall ;2′.i_o!:

witnesses ‘and ” the fair
of the wse.

Sd/..

Judge