High Court Karnataka High Court

Kubernaik, S/O.Thavrynaik … vs State Of Karnataka on 29 June, 2009

Karnataka High Court
Kubernaik, S/O.Thavrynaik … vs State Of Karnataka on 29 June, 2009
Author: N.Ananda


IN mm men Conn? 09 KARNATMM _ ‘

cmcmw BENCH AT nmmwan V T’

DATED THIS THE 29%» mar 01% JI§r:§ Ejj.2QD’9_’ ”

swam
‘ms HOPPBLE MR.JUs1?ie1:§i’%rz.+anA;mA
cmmzmn rmmgx Hé}7s$aV}29o9

BETWEEN:

1, Kubernaik ‘
S/0. Thavxynaik _ .

Age: 30 years, Occ: Ccxoiie: ”
R] 0. Kenchajkcjppa
Tq: Hirekerur, I}£sf:” Hgijecxi “fl: 3

.2. Rajanaik

S/0. Leshynaik Lmjlani

Age: 28 years, OCC; Crgsoiie –

R] 0. Arikati Thanka ‘ V

Tq: If£.i1ekerua;§.DiS:: Haveri” _____

(By Szi M&h¢Si}–.Wt31E}fa1’, &.sj§z.rocate}

A;~m. V

V
‘- V. .V __ ‘ ‘Rt:pm$e.nt#:d_ by 31??
.. j, ,_ A 3» H’ig’1_:;– <35' Karnataka

,_"Amh§a:wjac1

…RE8PONBEN'I'

Navaigimath, HCGP}

This criminal petition is fi}::r:1 unégr 1_:;éc2";;¢':;–ji:3_8« _

CTGPFQ; praying ta aliow this criminal ps*:t:itiQ;:__é.'_{n§1 iiAlAj1*-5{':iA K

paiicc to release the: pefifioners on-Jb:'a:i1.i:n fizz: V<5f t}:m3:§

arrest in C2r.No.54[{}9 of Rattihalli Vi?0}1'c eT Staéion'; V' '

This petition comiug oi;-.f§~:rV_or€i£i;i*3.__t11i;; V

made tha feiiowirzg:

The    Vas Accuseé No.4
and 5    itgistered for ofikzmces

:%%3′;” $47, 148, 302, 201 2/19?
Sectics¥i_1?i§ (if am seeking :31 dimction
un{ie_r’

Thafre learned Counsal for petitioners and
fer the Statg.

V £I11a’§E’£€I” is under ixzvesfigatign. The matsria}

;11e<:z1:<:x:i: so far wcuitl disclose that accuseé No.2 had made

swig-ijudicial cmasfession of his invoivcmcnt and involvgnaent
____::}f these petitioners. The postmofiam repmt revcais that

deceased had sufiered fmctuits and diskocatiozs

C4 vertebrae and them was fracfrmt: of E13;-:"*id bc_u:££:'.' 4' ;. A'

4. Considtéfing the n,a%.=..s5:<:»._ stiff Qfl''cé;1c€$v._f«.aj;.é '

incnm' mating materiafi available

re "€1.':§'{;""2"fl€I1t f tifionerfi "far ifivesfivation be.'
(1 ._ sag ._

denied to the Investigafing Théiiifalffi, directicsn
under Section 438 Cr; cafincef

Accozdingifi .peiifio:n\éf is "t1'ismis$3'v:€}. However, it is

made c'1é%31*-¥.,}hi;at in this oxtirrzr shall not be
mad €$'f)I€S§$if£¥i'L«;éf' hon merits, if . bail
appiicationsw arc -flied petitioners during subsequent

Stafgéts-.

Sd/-5
JUDGE