High Court Karnataka High Court

Ishwar vs State Of Karnataka on 13 January, 2010

Karnataka High Court
Ishwar vs State Of Karnataka on 13 January, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF' KARNATAKA
CRICUIT BENCH AT DHARWAD

DATED THIS THE 13TH DAY 0;' JANUARY, zoio

BEFORE

THE HON'BLE MRJUSTICE  ' '

CRIMINAL PETITION  _/    i   
BETWEEN: i L   V

1. Ishwar, S/o.Nagappa Naik,.Vé
Aged about 27 years, Ryot,   
R/o: Mavalli, Murc_YeshWarV_V  ~ V '
Taluk : Bhatkal  i'  3

2. Bharat;    
Aged about 223 years," Ryotf
Rio: Mavaleii; _Muprd.epshwiar,

Tq:7Bhatka.1V'*    ..

.... Petitioners

't V"    A(ByC'Sri;Ganapati"1V}f.'Bhat for
' _C--i1j(:u.i_t' 'Firm, Adv.)

it '$4.53  "

 '{B_y}'Sri.P.HGotkhindi, I-ICGP)

'I'h_e Svtafe Karnataka by
its Murdeshwar Police Station

... Respondent.

This Criminal Petition is filed under Section 439 of

Cr.P.C. praying to enlarge the petitioners on bail in

Crime No. 62/2009 of Murdeshwar Police Station.

- . '"'°--.',,.»~-»---r-~.



This Criminal Petition is coming on for Ordelsthis
day, the Court made the following: "   "

ORDER

Accused Nos. 1 and 2 i:l1WC’1″‘l.1’I”l€?.’N0.ipi”62/O9’ or

Murudeshwar P.S, Taluk Bhatka1«.hav_e

petition u/s 439 Cr.P.C. Thi:s”v–petition_io’pp.=osé.§i” the it

prosecution. I-leard tlieV_argu[rnentsiiVon._’both sides.

2. On perusal 6/2009 filed by
one Smt. of deceased Shaniyar
Naik, ofi it could be seen that
on 10/6/ pm in the garden land of

the Apcomplajriiantig the petitioners, who are

‘=–respe€cti.Vely..accusedNos.1 and 2 picked up quarrel with

during the said quarrel, the petitioner

NoA.’l_: Naik (A1) hit with a wooden club on the

l°””.__Vi”head iofdthe deceased and the petitioner No. 2 (A2)

A i:.i’a,ssaii’lted the deceased with hands. Further, statement

..0:£cithe complainant recorded on 11/6/2009 reveals that

the deceased breathed his last about less than 3 hours

(-«..__§M”‘*”\…»»–“”~a

after the said incident while he was under treatment in

the hospital. Postmortem examination report,j”cto’py”-Vof

which is produced by learned coun.$:§,’t3-ii

petitioners~accused, reveals tha:t$AA>Vin’ the op’iir:ion”of}_the it

medical officer who conducted

body of the deceased, the ciadseof death –oi”‘.the;vVd’ece:ased”‘ V

was due to Crenio Cerebralt’iri.iAti1fiest..as aresulti of blunt
force trauma sustai’ned’,” the history
provided. ‘iibef.eatd that at about
10.30 prri’ ‘deceased was hit on his
head:V’\i2tri’th” i i A if

3. Thoeit 1a Vtbe above that accused No.1

Iswar Nails: (petit-ioAn.er’~~*No.1 herein) was responsible for

oaoettig the deatbot the deceased by infiecting fata}

*a;ouea:d.t:V:éoh{his head by hitting with wooden club.

‘1’herefore”,;I’diam of the opinion that he does not deserve

the graht of bail.

a~-a:”wr\.a.V,

4. The fact that the investigation is completed and
charge sheet has been submitted, does not outweigh the

serious allegations against the petitioner to

causing of the death of the deceased. _

the accused No.2 (petitioner No? name1yv–AVS[o”Vw

Narayana Naik) is alleged l_f1’aVeth_e

deceased with hands, l”ar’r1__ of the

deserves the grant of bail suE:$j”ect’V.tQ certai1_1 ccfnditions.

Hence, the following:

‘preset1tA:_:p_et’i.tlbIl«filed u /s 439 Cr.P.C. filed by

theA.«accus4e-div l’lt>s.A°.lV””and 2 in Crime No.62/09 of

Mutud’eshwar “l?’«.V”S'”.”,h’I’alu1< Bhatkal, is hereby allowed

of accused No. 2, Bharat Naik and the

same is fejected in respect of accused N0. 1 Ishwar

Accused No. 2 Bharat Naik shall be enlarged on

bail on his furnishing a self bond for Rs.40,000/– along

:_'w;{*"r*"'1~"\_,.-~

'W-

with one surety for the likesum to the satisfaction of the

learned JMFC, Bhatkai and subject to conditions

a) he shail not directiy or

with the prosecution e.vider1ce_”r1’or”-$fi’;.é£1l h_e

threaten the prosecutior:-.o vv€.tfiesSes§”

b) he shall attend Vth:e”‘~~.Corrir:1»i_tta1’AV»Qoiir’tV ~~ar1d

Trial Court sort heétrin.g..¥2§*ithout
fail unless htt~per’so_ri2et1f,:attendance is

dispe’r1_sVe–d with vandrtreasans.

A copy of heahmnth “fo1’t1″*:1with to the
to the Corrrrrittol V information and

compliance. _ — _