High Court Karnataka High Court

Sri. Amarappa vs State Of Karnataka on 8 February, 2010

Karnataka High Court
Sri. Amarappa vs State Of Karnataka on 8 February, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAI-(A
CRICUIT BENCH AT DHARWAD

DATED THIS THE 08"?" DAY oF FEBRUARY,l'_io'Iojf {T  .

BEFORE   

THE HON'BLE MRJUSTICE ARAII .ii~TIA'e/§;r2;AJA'»~j;I_ 

CRIMINAL PETITIOI'-J.__ _ND.T71,i76,/202;Ii'%r  

BETWEEN:

1.

_ Dist : Bé'ga|kot"

Sri.Amarappa  _ 

S/D Sangappa Agasirnundiri   
Age: 50 years, Oc;::.:.Ag'ricultLire  1" "
R/0 Benkanaadonii; V' -  ' "
Tc:;:Hun_gung;§H'r'i'_. _ 
Dist:E3agé:;i--.kot'3'..__   

smt.A'rnaramma _  .
W,/0 'Ame rarjpha' Ag"asi m U ndin

Age:4'5 yeaVrs,.fjQ.cC':..é_Hrousehold work

R/D "E3e_n'1<anacioni,"Tq~:Hungund

T   PETITIONERS

 V'  --(l3y":H&§"ri :iSrin"a..nd  Pétfhhapure, Adv)

 Aiwéii It 7!]   

Theétate.of':-Kernataka
By PSI, *I|ka'vl"Po|ice Station

 repfoy HCGP

 RESPONDENT

S”‘ri:P.H.Gotkhindi, HCGP)

This Crl.P is filed under Section 439 of Cr.P.C.

T ‘praying to grant bail to the petitioners with conditions in

,…~..<_M\'¥/*1

Crime No.83/2009 registered for the offences punishable
under Sections 341, 324, 326, 504 and 307 read—-__with
Section 34 of IPC by the respondent Ilkal Police Statio.n.’r._V

This Cri.P is coming on for Orders this _

made the following:

Petitioner Nos.1 and 2 herein are

accused Nos.1 and 2 in Cr.No..;;83,/2OO’9._of.1AIfka|”i§VS,””ia!uk 3′ V

Hungund, District Bagaikot haveV:fi’i~ed*~-.the pfresenti petition

under Section 439 of Cr’.”‘P;itC_.I’.-

2. Iniitiafiiy, ‘ the sa’id”cri’me “iN’as.Vvregistered against

these petitioneajs§.a.cci3se,d”:5foti ‘the offences under Sections

341, 3.24, 5044 réafd-».,§zviti?§”‘s§2ction 34 of IPC on the basis of

the combiaint, the injured complainant

Smt,,Qa>’V<n'iavvaV""a»fie_g_ing that both these accused, in

'*__fL£i'i£§73€vl'c3.,I']C'E.?'«Qf'vtheil' common intention of causing her

death, aVssa'.L;fte:d"V.her and thereby inflicted severe injuries.

.¢Howe'v¢r',V,'Va'fter completion of investigation, chargesheet

"'¢.~4;:a"me,_toVV"'be filed against these accused for the offences

-3ff.-din-derf:Sections 341, 324, 326, 504 and 307 read with

3 Section 34 of IPC.

W

.—.,.o.tIjev–‘:s._n:at:Ure the”‘i’njuries sustained by the injuredia-Ha

3. Both these petitioners–accused were granted

bail by the learned Magistrate during investigation»_::’Att~er

submission of the chargesheet, the bail order-*canjeV–.tjo-.Tbe_T’~-

cancelled on the application filed b_y…t.h_e prosecutjion”’on’.the_ ”

ground that the chargesheet carneto be fi’le«d.aga:i’nstifimesej

petitioners-accused for the ‘o_ffeynces”vunder ‘Sect’ivo.nVs 5326

and 307 also.

4. The accused’a_r_e have assaulted the

injured with st.i:ci<s and'ti1ereby'—-,_caVused the lacerated

wound on 'with dislocation / of left fore

arm. by the learned Counsel for the

petitioners~accu*sVed{jV'~_even~.if the entire case of the

prosecutionis V_acceIpted its face value, having regard to

0-«–!",';"*'":"

,_th’ese p:e’t.it%ievnersjxsaccused would not be liable to be inflicted

with_Vmaxi.rni’uV.i’n sentence of imprisonment for life which is

“-..Drescri’bVeél for the offence under Section 307 of IPC.

r’~–«~(‘~”\”””””