High Court Karnataka High Court

Prakash S/O Hanumanthraya vs The State Thro Hunasagi Police … on 21 August, 2008

Karnataka High Court
Prakash S/O Hanumanthraya vs The State Thro Hunasagi Police … on 21 August, 2008
Author: V Jagannathan
{N THE HI€}H COURT ()1? E{ARNATAIf{gix"~ I  " 

cmcvrr BENCH, GULBARGA  A 3}? :

DATED: THIS THE 21»: DA'2?A1QPf-'1S§'iG{I$T  J 7

BEFORE A  
THE HONBLE aaR.JUsTI{:B: xx. x _-vJA{}1?L¥§1SI;§TIV9{1AN
cm. PEI'?-'.[..'V'1'OAI°sI".E~¥fi.é582.[:QQO8

BETWEEN:  V 

S/0 Hanumfi %thraya  

19 ycars,.TAgri¢'aI1$u:\é  .  "

R/0 K,achakaIjé1_3or1"§, ' _ "  .
Shorapur.'i'a,111k  .. _ é '  é  ' --. '
Gulbarga. Dist.' _ "   

" V  2 = L .....PETITIONER

 '_ (By Patfl, Adv.)

 "  . ' 

K h " é " '    fhzibaréga Dist.

'i'h:=9ug_?;3*§i12:1asa:gi RS.
sharzxp-gr Taiuk

. 06¢ . RESPONQENT

   {By §ri.Sha1*anabasa§pa K. Babshetty, ECG?)

This petitioxz is fflfid 111/ s 439 of Gr}-".C prayixxg to
enlme the petiticrner an 1333} in CrJ\¥0.33/O8 of



Hmzasag RS. which ie regetered for the offences
pueishable untier Sections E304 ané 307 I'/W 34 of 

This: petition eeming on for erders  

eourt made the following:
ORDER   

Heard both sides. Bail is .,

in respect of a case 1’e@’stereL*§.; agajnet’~.Ah.him ‘V

in cr.:~:o.33/2003 fe:’\t_.]:1e’.efi’e:eeee”eA.pL1:1iehabie under
Sections 504 and 307 cemplaint

ailegafiiezzeis .e1;2O{}8 when the complainant

and ene Et:4″_§i”‘a§J}i£§__ ué.=::¥e…”;3roeeeding to sleep in the fielé,

v ‘gpetitiener é:it1d._..e.ther accused persons assaulted the

‘eefi”s;x1ai.{1eaE:iA ‘v.*i{h axe on his head causing bieeding

irijziiées. ‘

:2.’, I%iaving regard te me fiatflffi ef the cemplaint

jjtlxe ofienees alleged against the amused persons

. K the injury sustained by the complainant being said

to be a simpie injury as per the wound certificate, $21 my

2″?’

view, the petitioner can be granted bail by imposing

coixditions.

The petition is allowed. The petitioner be

reieasaeé on bail an his executing a

Rs.f:’>0,{}O€}/-» with two sureties for the mic

Wham one shall be a soivent su;réi:y’,’ ‘£9 ‘£;1:1e.;«s a iisfac:tio:i*’A

(}f the trial court. He sh_a§l I3»?§?i7A..’\>i*iir11’V

prosecution eviéenoe in any ‘inésaner *–sha1§; ndt five
threat to the msecufiofi *-He shéili mark his

attendaflce 10.00 am and
5.08 pm beftjrrg the ptfzlice station and shall

net commit a§eI1<:§e:~;=. u0f'1ik¢"x1é.tuI»3 in futixre and shall

mi}; i?eszf.z;<}S"' 1' §i?i£hout the permission of the

3msa;¢aasam,g;gmt£.

%%%i3vr:%%«f%%

EF
iidgifi