IN THE HIGH COURT OF KARNATAKA V
CIRCUIT BENCH, GULBARGA
DATED: THIS THE wk DAY OF
BEF'C)RE
THE HONBLE MR.JU$'I'ICE
cm. PETPFi{fiN-- §I(§.85i§5£2C3€)i8 k
1.
Narasappa C '
2. I)ayananVc1%____ 7
S / 0 Ramap years
3. Sadappa --. V' V *
8/ 0 Nagappa_W'aded , 35 "
S}QVB£1im&app$:éfi13ujaz*i@Indi, 35 years
5. ”
S/er Ifiiigfskurbar, 40 years
All are.44″a.g”‘a§z:ti3i::uIists, R/0 Kakharzdaki
‘ ” I ‘ ‘ & Dist: Bijapnr.
. . . . .PE’I’I’I’IONERS
@yiA3;§:.§R.s. Lagali, Adv.)
Act and the proweution allgatien is that ~
accused persons who are having previeus t
the deceased, ealied the deceased from-‘_: je:§r,a§s¢jm1ee& A x
24.5.2003 in the evening and w§ie;1:’flie deem
out of the house, the ‘parse-11$ of ‘V
him and assaulted wire esf1_::iVVV’C11;bsé’eI1i:i tied
him to an electric pole and
accused I1t:3.6§. the deceased
with eiuh accused persons
puncheitf and though the
eemp12;i.,fieet’e the accused to spare
her f.*extV11er,L m’1e aeizueeti not heed to her words and
V’ ee. Avthe deceased and ultimately the
(‘sireppa suecumbecl to the
ae&ee}t_.a§§fi..~ A Case was thus rwietered an the
“basis ei; tthe aforesaid eempiaint gven by the wife ef
A
3. Theugh learned counsei fer the petitioners
V placw reliance on a ruling 01′ this eeurt: to submit that
3:”
where the mstmortem raveais that the cause: 31′
was on account of injury caused to the ”
whemas the overt acts i1’1dica*.;e”‘ that th;<~:if&§ f_.vVas..f.n£;.
assault: on the atxlcxmen, in men
can be gantsd, in my view; "the éiliégations 'V '
also indicating, as % by learned
Govetmment Pleader the accused
persons and clubs
and tied mating him and
furthejfi fljf sheet being not yet
su':3:11il'V:'tz:Vd:,4'. stage to the petitioners is
likely. _to the Vfigxvesfigatiorz and likelihood of
, .,svii;%xE$sms ':3¢iI1g'i#.i{3i1'§)ver also canzmt he mled out and
i':¥r–._ tile aforesaid reassrxs, bail pefition is
pefifianem are at liberty to move the trial
a.fi,§=':r filing cf the char-ga sheet.
V' {)V:':
Sfi/W
Iizdge