High Court Karnataka High Court

Sri Hazaratsab vs Udaya S/O Malleshappa Bhovi on 23 October, 2009

Karnataka High Court
Sri Hazaratsab vs Udaya S/O Malleshappa Bhovi on 23 October, 2009
Author: A.N.Venugopala Gowda
   

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 23" DAY OF OCTOBER, 

BEFORE

THE HON'BLE MR. JUSTICE A.N. v'EN'UGopA,LA.;s§v*JQA--7: 

 

CRIMINAL PETITIONCCN_():1;--7_'§O4C[' gggg " 

BETWEEN:

Sri.Hazaratsab ,  
S/0 Dawalsab Doddamanif' _ 
Aged about 38 years a

R/0 Hebballi     C  'C
 2 '  PETITIONER

Taluk & Dist: D.har_w'ad 

(By SriyuthsiiiflFEB{C'd3n_tfa'e§--dr"*&_   _
G.N.E§|aVrasam:%a:anava-r,'Ad~v'$) 

AND:

1. Udayé",  .a-> =,~a
S/0 Majleshappa Bhgvi
; Aged abedt 22 years

   S-/_;3'~Fa«ki<ir_appa Morabad
 &CAvgeVd_'ab'.ou.t 22 years

3.C  Ma'bL{b'sab
S/0. Yakubsab Pendary
A1|__a's Ramdurg

'A  Aged 21 years

~  C4?   Chandra

S/0 Nagappa Sunagar



IN.)

Aged about 21 years

All are resident of Hebbalii
Taluk & Dist: Dharwad

5. The Poiice Sub Inspector
Dharwad Rural Police Station
Represented by
Public Prosecutor
High Court Building

Dharwad 1  Rceseojiiiolemrrs  r is P

(By Sri:Rajashekar H.Angadi, Adv for    P V
Sri.P.H.Gotl<hindi, HCGP for R5)  

This Crl.P is filed under"'--Se"ction 4~39('2)'.=ofa»Cr.P.C.
praying to cancel the bail order pa-sseou by thevlearrlied Prl.
Sessions Eudge, Dharwad~,..V_graniti"ng.,paiii.to the respondent

No.1 to 4 in Crl.Misc.Petit’;on’,No_.’1v78ffan’d._179/2009 and
directions may please be issI:,:ed’to’ the..res’pon__dent Nos.1 to
4 to surrender before the “C.oj’urt,– by cav_nc”e!,i’ing the bail of
the above respo.ndent E\les.1 to

ThlS.C’r.l..P isV:coV_rning..V_:o’n.for Orders this day, the Court
made the folléowing’-:

Jonoen

1n.,l:Petl’lt~i.on.er~–is the complainant. He lodged a compiaint

algainstitVhe”_”resp’ondents 1 to 4 on 29.03.2009 in Dharwad

V .Rtsral”Poi’-ice”étation ie, with respondent No.5, alleging

girl aged about 14 years i.e., his daughter was

.’_j_3<i'd.n'apped and raped by the first respondent herein with

T help of respondents 2 to 4. A case was registered by

&

c) P.Muthupandi Vs State reported in 2009 Cri.L.3 1943.

4. Learned High Court Governmentw”§iVeagjcI§§r,,

submitted that, the prosecution has not ”

complaint with regard to the vi’o’Iationg_ of

conditions of bail or with regardtto’-_any

prosecution witnesses and hen”ce}’~ithe pi’osecgL._£t.io’nV4’has’V not ”

sought for cancellation. of..V_baiI,*'” * V

S. In the _ case-~~~or. ‘iudeja (supra),
Hon’bie very cogent and
overwhgeimvigngggiiicirczunfitainciesare’necessary for an order
seekirig -bail. In the case of Ashok
Kumar though reason to grant

baiijwere noti”c_orrect, considering the fact that accused

fpaiiifor considerabie iength of time, and that there

beiogii no””v.iV_oia:;tvi~on of the conditions of the bail, cancellation

was ‘calied for. The same principles have been

i.reit__erat’ed by the Madras High Court in the case of

“”.FV5.’i*Iiu’thupandi (supra). Kr

6. Keeping in view the conditions imposed by the

Sessions Judge on the accused/respondent 1 to

they have complied with and also undertake _

no case is made out for canceilationiofbaii. ~ff_u g

7. If the investigation is v4i”i_ot”–._c.ompiete’,’v iet

investigation be expedited and”‘i~fV:tii.e chai*gesihe.etéV”haVs”oeen

fiied, iet the triai be con’o’iig:tecid’eaii§)j, Hy-.the “i’r’i’a’i Court.

Petition sta_nd_s disposed