High Court Karnataka High Court

Krishna M vs The State on 10 March, 2010

Karnataka High Court
Krishna M vs The State on 10 March, 2010
Author: N.Ananda
HJTHEIflC%iCOURTCH*KARNATAKAJU7BANGALQ§ES

DATED THIS THE SOT" DAY OF JUNE 20_I;D I  " 

BEFORE

THE HON'BLE IVIRJUSTICE S{.;EIgIAfSvI--I.--BfADI'  I'

CRIMINAL pETITI0I\Q~§Q.3I4.Q/2019*’

BEHNEEN:

1

SRINIVAS S /0 PAPAIAH
AGED 45 YEARS _

R/AT HoMPALAGHATTA.I.vILI,AGE._ ”

JIGANI HOBL1,» ”

ANEKAL TALUK…

JAGAI)’1S_H’_
AGED 28Y.EARS, I
S /0; P RAMAIAH *

– ._ R/_A’1″ HQMPALAGHATTA VILLAGE

” JIGANI HOBLI.

‘AN~TALU–K,

A07′

Br’§L_1_”€GPI1§QVRE’:VV’E”{‘URAL DIST

TH’YAG”U QTHYAGARAJU
AGED 24 YEARS

S’ 3/0 NARAYANAPPA

R/AT HOMPALAGHATTA VILLAGE
LIIGANI HOBLI.

Ix)

AN EKAL TALUK.

BANGALORE

4 GIRISH
AGED 24 YEARS
s/0 P RAMAIAH
R/AT HOMPALAGHATTA VILLAGE. %
JIGANI HOBLI, A A
ANEKAL TALUK, . A
BANGALORE

5 MANJUNATH
AGED 24 YEARS «
s/0 LAKSHAIAH _ _
R/AT HOMPALAGHATTA ‘V_ILT;AGE_~,v_ ‘A A
JIGANI Ho13LI.;* _ A. 1 Y
BANGALORE”»v – .PETITIONERS

(By Sr: : H Ania
AND :

THE s”1:AT1=:. C1?’ KARNATAKA
BY THE POYLi’-CE .013′
GOWRIB’IDANIJR TOWN P s
A*Y+Ac.H1cKB.ALLAp:’;R;DIST RESPQYDENT

Y.f;(By’sri ; B BALAKRISHNA, HCGP}

CRLP FILED U /s.439 CR.P.C BY THE ADVOCATE’-FOR
THE PETITIONERS PRAYING THAT THIS 1″»»1oN*BL_E_’ -CCE;TR’i«’V
MAY BE PLEASED To ENLARGE THE PETITIONER.-S O’i’I’.j’BA}-L” _
CR.NO.23/2010 OF’ GOWRIBIDANUR TOWN P.S’.”-.WH’iCH Is;
REGD, FOR THE OFFENCE P/U/S 143, 14.7.ris48«,..J448v, ‘*

307. 302 R/W149 OF 1130. 4′ -:W ” V

CRIMINAL PETITION COMING oAtN_’Fo_zR
DAY, THE COURT MADE THE A — i
O R D _

Petitioners are is 5 in Crime
No.28/ 2010 registered on ‘Cowribidanur
Town Police, ‘offences punishabie
under Sections 14:3}-1i:t;g7,Vi’ i’g48}7?44.Vf8j;:t’3%,’ 307, 320 read with

Section 149 of

2. Vasan’t-hamrna-saC’t:i1se’d No.7 is the Wife of Subramani

her hiistoand to bring new clothes for the

festival, ‘«.}_Ioi2i;’eiJ’er, Subramani refused to bring on the ground

he had no nioney and he had spent 3.11 money for the

431*’