IN THE I-IEGH COURT OF' KARNATAKA CRICUIT BENCH AT DHARWAD DATED THIS THE 12TH DAY or JANUg§:RS?;:'V§i3'fi)_'*' * BEFORE~-_ M" TI-IE HON'BLE MR.JUsTIcE CRIMINAL PET1:'flO.pI No'-.7o29)A2(§. 1o% BETWEEN: 1.
Siddesh@ siddeshwafs ‘
S / 0. Mudukappa KuVta>gamr_i
Age: 35 yearS,’ =OcC;_i Agfii: A L
R/0. Hirekiheda vi11’agea_
Tq : GangaV_”athi7?’… V ”
Dist: Koppal ;f_ ‘ ‘
. Bheé1na’nag0uda]. ”
S / 0. Huanumafith9:p’pA’::(3adiyar
Age: 27 yéaIs’,~Occ’:- Agril
R-jrf.o.v 1*Iirekhé2’t”i9sj.._\/..1fllage
_ A’ ‘Pg: Gangaflvahi
‘ ‘Distv:__K0:pp”a1._
Petitioneis
(By “S1t.i.iR;»;1j.é{shekhar Gunjalli, Adv. )
The State of Karnataka,
~Reptd. By its S.P.P.,
f_____(‘\I’\.——-
Ix.)
High Court Building
Dharwad
(Kanakagiri P.S.)
….. Re«is_j:)onde’nt or M V’ ._
(By Sri. P.H.Crotkhindi, HCGP)
This Criminal Petitioh’-.jg”~._fil€(2li. 4395:’
Cr.P.C. praying to allow the pet’ition by granvtingi regular bail
in Crime No. 84/2009″Kankagir’i
This Criminal Petition com_iit’ig«.ori. for Order on this
day, the Court made the”foll0WirIg: V ” ” ”
eanaR
islfiilxsvrii u/s 439 Cr.P.C. filed by
the peititiorieri’i’*iosii’ili”an’d.. 2 “who are respectively accused
Nos. 1 anc_1_4″1VO 84/09 of Kanakagiri police
stationi, GangaVathi___TAaluk, Koppal District. This petition is
prosecution. Heard both the sides.
2. Theabiove said crime came to be registered against as
als”’22 accused including the two petitioners herein on
tlieibiasis of the complaint dtd: 25/ 1 1/2009 flied by the one
C Mariyappa S/0. Siddappa resident of 1-Iirekhed village in
,.~-…(“”””””””
5-.rJ
Gar1gavathiTaluka. The said case was registered initially
for the offences under sections 143,:47,og;t4g,s23,
324,307,504 r/w 149 of we. As it could the
said complaint, the incident of”A’riotirfl1gA
24/11/09 at about 9.30 pm in’:”fror1Vt ofitifie”ho1,is:e’–~of”the A
complainant and during the”‘-said incideiits
and his father namely ‘.’t’hie:’.it-ideVceasedi–HSiddappa were
assaulted with axe’ it the accused
Bheemanagoudaifl’5/ who is petitioner
No.2 hereiiiy triorni the said complaint that
duringviviithe No.1 Siddesh who is
petitiorieru No.1 to have assaulted on the
back_– Kiuar1.akai§pa”- went to rescue the deceased
The’ iéoiiice papers submitted by the learned HCGP
ii.”4″=H”i’eveal..that, the deceased Siddappa died on 26/ 11/2009. As
i’ . ii-tiicouid be seen from the postmortem examination report,
-tiiere was a 6 ‘/22 inches length injury over his head of the
¢
deceased that was caused with a sharp edged weapon and
cause of the death was due to ‘coma’ as a result of head
injury sustained.
4. It is clear from the above that the
Bheernangowda was responsibleiii ifo: ‘–«causing_ death. of
deceased by inflicting the said hea’dAii’i_iiiry iiiim
with axe, a sharp edged be that
while so assaulting petitioner’ accused did
not intend to cause .–‘the.f_’circumstance under
which he gandi iised by him clearly
indicate t’;1ati.i\yi’:ii-e::ass’aii1t-ingi so he has that he was likely to
cause the».death’ oft”.ithe::_i’_.deceased. Therefore, I am of the
cons§i.de_r’ed opiiniongtliat he does not deserve the grant of
of the learned counsel for the
petitioneyr that this petitioner is permanently residing at the
it address shown in the bail petition and as such he couid not
be said to misuse his liberty if he is granted bail. T his fact
,~»—f”””\/—-~e
does not outweigh strong case made out by the prosecution
against him. op ,
6. However, petitioner No. 1 Siddesh who -‘is’-V._”‘L’ac’cuused
No.1, is aileged to have assaulted the
with knife on his back. Therefofre,” i~arr1″__of’op11i.ion’v-that
he deserve for grant of bail. Henc’e,__ thieifo1io*._v.ir1g:~. V’
..am:Egs
The present petition only in respect
of @,’VVSiddeshwaer who is accused
No.1 of Kanakagiri police station,
Gang-a_vath<i"'Ta1uk.; Koppiai District.
_ppetit'ion_____is rejected in respect of petition No.2
'n.a.meA1y__if3h'e.eh1anagouda who is accused No. 10 in the said
ca she'.
The petitioner No.1 here in (A–1) shall be enlarged on
bail on his furnishing a self bond for Rs.30,000/– with
one surety for the iikesum to the ” ..the
committal Court, subject to the following it
a) he shall not directly inc}:.Ai1*ectloy
prosecution evid.e:1_ce “shallow . tithe
prosecution _ it
1)) he shall coéofjcérattie ‘investigetting
officer during.
be sent forthwith to the
committal C-‘.ou1’t_co:nce’r~nie’d for information and compliance.
sd/4
JUDGE
Vmitiu