High Court Karnataka High Court

Shrishailappa Ningappa Hadimani vs State By Nargund Police on 21 July, 2009

Karnataka High Court
Shrishailappa Ningappa Hadimani vs State By Nargund Police on 21 July, 2009
Author: Jawad Rahim


Qgafiag, V, .

9; THE HEQH cazgg? 0? KARF€ATA}”~:.A
CERCESET BE’;§*«E€f:§~i 3%’? §§~§ARwA3
BATEEE was ma 213′? my 6? JEELY, ;Z;G:.<}}§E : ' %
BEFQRE W "_' A » L
THE: HQPFBLE §s«'IRJE.,¥S'E"i:<,'?E'_.:' JA E%?z%;£}..?R;%E¥Ifi1§1¥A " VV
Ci1'i§'vi§?*€fi;L ?E'I'E'I'§ON 5:?<:€:%5:G;V§2@9§"'A

BEIWEEN:

Shxighailaggpa Nfiagappa §4I’adinI§:;ali1Ai,
Ages: 56 years, Gee: Ag:icu1tu.1°:;=;;. _
EIG. Raédemagaz1:;r,’«,.’V ‘ i j’

Tq: Ron. H . V ‘ {;.””PE:”FiT§£3NER

(33; Sri mg’, So;:c1.é§3;:~§, }*gg~=};sca:ilr;:}’ “.’ .. ”

ANS:

SEER by §’%’m’g12§:;;:§; 93:35:? »- .

8:; PS1 Na1’agunc}”‘?;_r}i:?6. §3ta5£;i:t§f:;

RES?€}E’i§EE§'”F

:E;;ss;$i’§*&;a.:§c:1<::_i:x§_:5 ECG?)

'§"f'%s i:-é Fsiiifimi is fiisé urzéfir Sscfian 488 aef

. H {,i3:f.?'{':¢ '7§}' ,__"£h:-3 "'.:'%d;v&::at€ fer {$15 pfiiiiimiifir graying that
_ "–«..__a4.11%.i_js:ipat0:§r may 33163515 be grantad 1:5 1:11: accusfid
" p§'<:*§':§;i:;:::3§r 333:: the Efiamgtmd 1301193 may gags: 19$ dixfiateé is
Efi3L€.3€s€i accuged psfifigzncr 9:1 $311 in the evsnt sf his axes:

._ 5;:T~_:vék:a5'tg*:::1:i 1'-Kg. €r.N:3.53[28€¥'9 ufiéfir Séctien 323, 39?, 594
"$49". :34 WC mznding an the fiic <3? the isaznmzi JMFQ, flazaguild.

em.

§:£7/

E

This pfifififlfl camézig 0:’: “E0: Qrdcrs %’:hiS c1a_§”,””‘£«1*:§-;

made the f:>11owi11g;

GREEK

This petitiozi is ‘t;l2{1€}.€i}§’ 4A.’38 (3f§’;:{_V§S’;”vvS€é1{i33§’w.b’

grrarzt af 3. ciiretctien to ‘£}1(§_.;B0};i{76V ‘£7£¥VVV:1:”f11j€§:éi§§§ “;::§::;iig§1er in the
event of axrcst ::£13ri1″% /289% sf
Efiaraguxzsi Pcfiice’ _f§’:t;g.'{§:::I:: :’p7I§11is}1a3.:>1e: umittar
Sectimzs g pétifimzer is met yet

arsastaxi apfiméésgnéibgig fzlaé this yatitiezx.

2: P1©se:;’:’mfi0:: Cé.:.i{$§r§”ié based 0:; 2: re.§;0:*t. sizéaméftiztfi E2}:

Haivagpa . §’*§il’I;g&’}’§§VEi 0? Raé::Eeranaga1″1m” Ewfiurc the

“§*:;:§ §::” :ag;§§€s:a:ign 9:1 2;@,:;,2e@9 aiiagézzg ‘ihaéi mg

%;’:1f9=*:§%:;r:;f ~ 4gf:73;;i»;:§tj§31$;t.§a§3§}a and the accugeiti Sizgishaimpga

Eé§::§g*3p§3;’E§§§£§fi1ané hazi iiiagtiuite, G31 Z’:9,8.2§€§9} at ?;@«3€} pymé

:S}::fii¥3;p:2iz*a;,”:§3a ‘W€:’.:1’§ E9 the himsa 0? {hrs father 9%”

fiadimazxi Sfiffikiflg repayment 91*’ §?s.$,Q’S@iw-3 mm

.« _»Se}”iI’ipadap§a Efiliagappa fiadimazzi €;23.3rr€Zle6; wk}: him and “$33.31.:

ffifi petitioner Shzéshafiapyag Manjxiaaih @ Efifiazijappa and

Eééfigagggéa Eéigagzzgiz.-zgépa Efiaéiémani cams ia the spa”: ami at the

W

insiigafien {sf {ha gmtiiéaner herein may J v3f£;ta§:{1°;;ed

Shivapzitragspaa While the pstitivaner assauitéd _

by hand, 2311 his i:1sf:igat;io1:1, Maiijuxzafii» is ai1e§g<¢::v:§:'{xi h ;8:2.z¢ }.1;it"V.

Shivaputrappa wtith 3 ciuh €132'?

parietal bane and fI’f3.C’€”u1’€ r:>f::s1;{u}}~. ” He W:-its” j};.=t::;;;n§%;i»;1, ¥’,¥ig}fi Court Govsnimant
~~~~ 3% V:;-. ‘ t
Pieaéfir : SI”i P.’PEv.«%EQ¥1§E1ind.i’9§;mscd fhc: grant of 1:33},

4. Sixicc charge is far the ofiénca unéar

Se:1 ?§§.’iz”?g”%Li}f§’:

W0’i3.§}{§ sf $5.36 $”‘x1″ ée§th aver isft

§*G§:1£é area of beaé with $€v-am Eklfifidiiig 3116 fracture of

‘~Tf:*é;~fif:ta1 3011″ $32,

Stzrrencifi’ “”” bé饔 éfigér

:1
Fran}. tha details givan in the Wounti certificate, it is cigar that

tit izijurjs caused to ‘£112: heazi 0:” {he vécfim haii z§€v;&s?féi;£i::g

efiscts Tim fI”0£1f()~pz5z1’§E’€3E area at’ the head had fract.;2§€i%

with severe blfifidifig. Tht victim has bfiifill s ‘;I;V3,i:>’__1:t:<':i:e:'<:"§;_ '~*; ¢§ fix'-.T _
scan, xvhicxh mrfhez' revstais izatémal éxfizifiég; E'§.z_::{ii<:»':.1=;!_o§§,&.:_cV7:T1:§?;"fix?

injuries are gritzsmus in natum and do7..nci–'t $i1Qx%;V."_:%;11':::t}1€1'?.4fl3cV

victim is $11!: cf danger. The ;§}fi%i'f;:Bfl€f V§3_ét$'VA[ii.g%«V"1yéfVV been
arrested, Whiie {ha cthef ~..;ace::2._z$'éi§" -"$.21 jue:£i%:i:Za}"'V:::ust9d§=

Cansiiiexizig the g:'avity of Gfl-'? m:¥g–. éa'mmii:f€-ii; Ehé a:r1fi;%::ipat;Q1y

Email; may :19': v 1, :.E~Ieg§%:fe€%}¢r,u I petifioner shall

§i§I:)jc:'é:t"1:g himasif its

intezrsgatien,

3, ,,Eie%p<sti§§£.%z 1'-£53 Ififfiitfiév

Sd/-

JUDGE