High Court Karnataka High Court

Sri M Ravi @ Sotti @ Bandli vs State By Doddapet P S on 12 June, 2008

Karnataka High Court
Sri M Ravi @ Sotti @ Bandli vs State By Doddapet P S on 12 June, 2008
Author: Huluvadi G.Ramesh


uuuxl Ur mmnmxa HIGH count-or KARNATAKA HIGH COURT or KARNATAKA. HIGH couar or KARNATAKA men COURT or KARNATAKA HIGH com:

153 ms HIE-“H CGLIRT my imnrmmm AT

wrcrzn THIS was 12″ may or JUNE,

EEFORE ‘ 2.’ ‘
wax H’C!tIE’BLE :nn..ms’rIcz

cmtxlum FETITIGNA §3§3;’5V¢§/2E3£If§’_A.A’A'” * ”

EETWEEH ‘K ” Rvw

1 an: M rum @ s3’0t:_”rz .§”32’+2s:”nLi–,_
sin MUHIYAPPA
mm anon? 3’1
RJAT :3’r__::Rcss,.. ..r,9E:a.n’ = ”
TEMPLE, .aummmA1§,.: 9313363.

2 321 5:52′ 3€L1REJGEsH«.._
310′:-;u§:1$:wAx’?– _ ‘_

,P..e’.n:r’ 1 $3? CROS3,’w.b_}E;RR .M;n.n1YmmA
‘=:_*m»$?i-**L:..13’:.. ‘ ‘
as-zxnrsea. V . .. PETITIGHERS

{av 33-21: in mmm:%mm Rm 5. M smmaa, Amrs}

‘ §?:”.tv.r€:.:%. ‘5’*:t*. nonmrsw P 2

“:=:r§fr;_ n§*.$’rA’rE PUBLIC PROSECUTBR,
‘§*3IS’E’! j_C£3R£JT {JP X}-‘iRNP:TPdCP:,
I I I

<9? s7§"»::é H 1: sznnmmenzm, 'HCGP ;;

V" 'THIS CR&.F I3 Flhfifi U!S.439 CR.P.C BY' THE

V Kw._£§VfiflhTE FQR THE PETITIOKER PRAYING THEE THEE

Hfifi'ELE QQURT MAY BE PLEASEB TO RELEASE THE
PETITIfiHER 03 RAIL ifi CR.fi0.33fG7 OF DODDAEET

5%"

..’UUK! Ur KAKNAIAKA I-iiurl-i t.’UUK’lA’Aulr’t KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUIT

?.s., saxmaua. WHICH IS nzsxgwsnan roa HrxE

0353333 Pffifs. 504, 323, 324, 392 Riv 34m1?§;fz ux

THIS gazwzon CGIHG on FOR oRpg§3,rH:si§AY{_ *

THE SBBRT MAEE THE I”G{:LOk’I!’3G;–“””

o 3.2′ 3*.’

‘Elm patitioners féfig of
bail in <:z§§_–:’_5Q§:, ‘-Z§.23,;Vf3é£i;W;302 x:/w Sec 34

2. Pe.z:§<:::g::;3.i,ri§.* ii§;S "tiB'._a4pro5ecnti<an, can 3-3–200?

2.35 these two pertitionerra aiong

t§-a"i.§}1_ vA:§A..TT:1A.t.';'»'f:E §fE.!".':_'.!? brczxther and their nmthezzz went

n.§ <a;: ri§gSfi.se car the complainant and piaked

my c;w:t;=-gazrrél in connection with mpayment of

<':1ralsh_*;. s The pestzitiarmra along with anthers
'"e;#?aéz2,3.ted csne Kfrzundan what» is the hxothez-in-

of the -::at@1ai:n.ant,, meanwhile, Kalavathi

the wife cf the complainant and the

emrtplainaxzt intervened. Enraged by the

WV

COURT OF KARNATAKA HEGH KARNATAKA HIGH COURT OF KARNATAKA RIG!-I COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH (IOU?!

intervention, the patitionars assaulteflrithe

daaeaaed with a Etene an her head, a§Wa ;§EfiIt

at which, aha fall uncanscious aad sufi§um§éfi,'"

ta imjuxiaa an 16-3-200?.:L

3. Heard the learngafi’ ¢oufi$a@”5 fpr the
yetitianera anfi }th$ i laa#ned Gcvernent

Piaader.

4. It J of the learned
coun§el_f5§;t§@_§§fiitionera that altheugh the
camplaint_w3a fil§d]&§ain3t fcux persona, two

af than a%e_;eftxnuf. It is to be ascertained

“&$ fa fih§x§ctu$i$y aasaultad the deceased. It

~§s &£#é,§u§mittad that there is ne yrima facie

cage fie: mativa far aammission of the offence

wJ’anfi initially; the ca3a was registered for the
‘*§ffénce under Samtian 324 cf IPC, accordingly,

.i”~~$ought far grant cf bail.

./

IX”

..uuK: ur :\AKNA:AnA mun L.’UuxI t.n: KARNAIAISA HIGH COURT OF KARNATAKA I-‘IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR7

5, The laaxned Gar-zernment Elaadm: .::ve;&i;iE::fI:eci

the petiticsn.

6. it is seen that the pigi:.i.:t:fi,’§:§:x1é2T,zr%._’a:§saz;ii:.£3r§L

the decreased with a stage a:aé:’:._}’:”x”»2a:: ha &-;1, 4 :1u:§3

thfl injuries su2ste3.inad..u “~.:;fir. h~aVV f éi3;Q_VV:1:V§nc}5;xxsropriata: to
camaixziezc far grant
afi bail. ” fzresa for early
trial; 1 Acczzmrdingly, the

y 2-tit izszi’ ;i,_s§ Vdis;$é::«é{é:5:,4 ”

Sd/-3′
Iudgg