High Court Karnataka High Court

Ramesh S/O Narayanappa vs State Of Karnataka on 31 May, 2008

Karnataka High Court
Ramesh S/O Narayanappa vs State Of Karnataka on 31 May, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT 01-' KARNATAKA AT
BANGALORE  

THE HON'BLE MR. JUSTICEV4HI;iLUVA%i)i{G.Rz§.1§fiE.?§§i» %

CRIMINAL P121111 g NQ,1–§_98.

I. Ramcsh, .

Si0Na1*ay:gn’appa,:””‘ :1 _ –

2. f «
S,’0+’S3nAjeeva1i§Ia.

Aged aboutV4V5″yeass£”»…__ _ ‘

3. Rahgappa, S10
A866 fib0fitA35 yearsgh ”

” Ailare résieiefnts ofGundagallu Hosahalli,
” “‘K£3dag~:nahal1i”‘i*i’t§bli,
Madhugiri__Ta1uk,

% ” “T1§mkurjl)_isu-ict. …PETI’l’IONERS

_ A (“By Adv.)
‘ “Stfite of Karnataka,

‘ By Kodigenahalli Police,
” Represented by itsJ§/take

.. Qjeatinent. I’ ”

having committed tresspass misbehaved with her, when she
cried for help ne-igh.bo11rs came and the accused hem away-

Thereafter, on 2911.07 when the husband of gee

returned home who had been to Bangalof§,””ehcv

incident and he went to question .

At that time, these     :the

complainant with eleee    the father-in-law

and intervened and tried ee
eee been assaulted by thc
injurias caused the father-in-law

of the”‘c§;n:plz§ina.Li:ff._ died in the hespam: while taking

the learned Counsel for the petitioners am the

éovemmmt Pleadcr.

4. It is the submission of the learned Counsel for the

petitioners that petitioner No.1 is a student and thfl the