High Court Karnataka High Court

Ramaswamy S/O Channabasappa vs The State Of Karnataka on 17 September, 2009

Karnataka High Court
Ramaswamy S/O Channabasappa vs The State Of Karnataka on 17 September, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF' KARNATAK_A__ '   
CIRCUIT BENCH AT DHARWAD ' '

DATED THIS THE 17TH DAY OF SEPTEMBER 210019"  V 

BEFORE  T " 

THE HON'BLE3 MR JUSTICE }JmLUVAI3:"'Cg~52AMEs%H--V:L'

CRIMINAL PETITIONNO.7800"QF"'2'J09f:

BETWEE'N;' .1'); 

  V 3  
SON OF' L';A.jrE._ C'HAN.NA..13'AsAm>A
AGEp"A13oU'r-»2$'YEARS

 V.  _ Ac:.1éi'CU1.'1''LIRIsT ' """ '"
A ' R/'0._'rALU'_R.§r1LLAGE
 sANVDUR"'*_;_ALLjCI{

BELLARY 1j.TISTR1CT (ACCUSED N01)
*  PETITIONER

(BY SR1 J. BASAVARAJ, ADV.,)



R.)

AND:

THE STATE OF KARNATAKA
BY SUB INSPECTOR OF POLICE

GADIGANUR POLICE STATION

IN BELLARY DISTRICT

REPRESENTED BY

PUBLIC PROSECUTOR

CIRCUIT BENCH V  é  

DHARWAD    _   u   RESPONDENT

{BY SRI A39 NAVA.LG'IM25ITI;I, ---- 

;TH'I'SCR1I\2IIé§2I=IL"'P.ETITI:jN"'IS FILED UNDER SECTION
439  ALLOW THIS PETITION AND

ORDER TO4..EIvILARG'ETI}I'%E PETITIONER ON BAIL IN CRIME

  NO';3'S4E,/_iA2OO9 OaF"GADI'GANUR POLICE STATION IN BELLARY

 '  

 .. THI.SxCRIMINAL PETITION COMING ON FOR ORDERS

  "TH-I_S DAY, THE COURT MADE THE FOLLOWING:



3
ORDER

Petitioner has sought for grant of bail in cor:-negction

with Crime No.34/.2009 of Gadiganoor Police

district for the alleged offences punishable

504, 323, 324, 436, 109 R/W sec.:a4″o~£.Ipe’,

It is alleged that in connection with?’moneyltransaction

there is said to be a quarrel between one C1-adi.ijin.ggapa and]

the accused and the accused to ha.ve..ic_auseicf;l bleeding
injury to Gadiiingapa. t1,;e,i” cornsifjlainant and his wife

went thereto’15ac.i_fyithe,tjuarre.l, the accused abused them in
filthy language’ them. Later, accused are said

to havetoglit lire theilhut of the complainant. It is alleged

due of fire to the hut the complaint has suffered

I glossigto-ithei :};:m;-~ of about Rs.40,000/- to Rs.60,000/– worth

articles’andutensils were burnt in the said incident. For the

said offeirice complaint was filed against the petitioner and

ii other accused.

it/A

Heard the learned counsel for both the parties:

According to the learned counsel for the _

complainant is relative of the accused and_t~h–e.re”~iVs”case anldw.

counter case. Petitioner has been falselfr irnplic’ated<.i__n the

C8_S€.

10.3.2009 at around “L30 regard to the facts
and circumstances ofllthe’ petitioner’s case can be

considered. f<5:%7.g;~.a_:it.toi*.1§':;ii1._ Accordingly, the following order
is passed; 4' .

ORDER

is allowed. Petitioner be released on bail on

execiutiiiigi’aipersonal bond for a sum of Rs.25,000/ »~ with

one su.rety}’ for the said sum in connection with Crime

ANo.34/§2i()O9 of Gadiganoor Police Station, to the satisfaction

of._th§e concerned Court, subject to the following conditions:

1?.

2. The incident is to hihavedtalgceiiiiliplace on”