High Court Karnataka High Court

Mrs Iramma vs State Of Karnataka on 24 June, 2008

Karnataka High Court
Mrs Iramma vs State Of Karnataka on 24 June, 2008
Author: Huluvadi G.Ramesh
 

E4' THE HIGH COURT OF KARNATAKA AT  :.,   
Dated this the 24*' day efJ1me., zcs9s _f j» . _ ' 
ms HQNBLE MR JUSIZCE  (#241); §;1"1g*¢}§;14Es£{  *

Cr:mu:' * a1 Parse' 2399 / 2a1és~~j  "

Be1'ween'\ _  2. ' -.

1 Mrs Iramma W/0    v _ u
35 yrs, Business, Rio Atufiggd  _ L 
Nzwalgund rain;   ~ .. 1' .'   V.

2 Durgavva  

49y:~s,:'2?ru;rxze:iaea-,,R¢c;;!a::ata,P1os.: 
Nam' Rai!w3y1S$ztion,.   V 

Navéfgangi-TaifiI<?f " ' ~ . a

(By Sri A-R  Aéég : AV    L'  V

Petitioners

And' 5* »

 .. 'V V.  Siatéyfiig  -- byA  Police
  V  Respondent

1' V' "  *~e:nIarge_ntheV';::etitio1:ets on bail in Crime No.44f2G08 of Annigesri Police.

u " V   " flie feliowhag: 

L1'(B:f'$:*é H%c%szdd;:gwiar» Gm

Criminal Petition is filed under S. 439 of fine CXLPC praying to

This Criminai Pctitien coming on for Orders this day, the Court

 



 

ORDER

Petitionem have sought for grant of int i.

No.44/2008 of Annigcri Police Station, renkhe

S302, 504 r/3 S34, IPC.

h is alleged, on zdgfidos ” when the deceased
touched the bicycle rho; wan.Ake’;n1- Gwtcl) of the
petitioner In the exchange
that took place: one more person Hameed
Sab when Hnneed Sab questioned the
unknown anew him on the ground and ran
away inside fl1é buq stnnd. he Veijeh, these two petitioner: and Hamoed Sab

% ‘and no, heeuoennnbed to the hnnnes’ ‘ in the hospital and over phone, this

” to the PSIby some unknown pemom.

E Heard the counsel for the petitioner: and the Government Picador.

It is the submission offlw petitioncfs counsel that petitioners are
ladiesandhavcnomotivetocommitthcoifence. Thedeathofthedeceased

W

was due to assault by Hameed Sat: and Akbar

4). Accordingly, hail is sought for.

Govemmeni Fleader resisted the petitlpn. ~ T A 3 a

It appears, on a petty quarrel tou£heli’v:tlie–.::liie§:’cle, the” ‘

alleged incident has taken plaee. _.The sgalnst file ‘petifiziners is, they
also assaulted the deceased 2:stll.éteisedVi11juries to the head
and consequently feliifiewn injuries. Since the
petitioners beitjag” is my the commission of the
offence, saer7::l:¢.w1;t:” of ihe case, they eauld be
eensiderezi for: to ‘:’-rémiitions, afier the final report is filed.

Vl?etitioxl:a”i»s be released on bail afier filing of we

V’ befere file’ ‘e-sensexned Magistrate on each of them executing a

.l “lsl :l:’c%jIi£s.5G,000:’- and a surety for fi1e said sum to the satisfaction

ef subject in following conditions:

es __ Petitienezs shall make themselves available to the investigating agency

V’ x “;:s and when required.

5; They shall not tamper with the witnesses.

301/ ‘3
Judéé’