Karnataka High Court
Sri Sadakali S/O Sri Lingappa vs P S I Moka Police Rep By on 7 August, 2008
IN THE HIGH coum' or KARNATP-K3 if H 'V'.
CIRCUIT BENCH AT DAIfH{AR\UA1}'».-. ::~.. 'Q _
EATED THIS THE 773 DAY 99 AI;}§i'~.r{3£§I': 2,2008% %. .V { 1'
3390123 ' %
THE I-I()N'BLE MR.Ji'}S"r I<:§: Rfa. jiaix
CRL.P. N0.2422£"2;QQ8 C_)w_ 'CR1,..r3f.'NQ.247'iI'éo08
BETWEEN:
S/0
Agfid 32 3F¢€zI3». . .
Studcxit in'E.1'!',T!., _
Resideazt c_-f*K.V VK..Ha1' ' ~
Bellary (Tuhxk azu1.Dimrji.:.:); COMMON PETITIONER
- K1 IN BOTH PETITIONS.
(By Sri. s. Yad¢;amL--A_mv.)
' ?.'s.--~L_,
Repmsezfmd
Saute Piosecutor,
C] ,ofAxivo<:1tc General,
High Court Building,
om. ...coMMoN RESPONDEPYI'
é.'n1.P. H. Gotkhindi, HCGP)
IN BOT H PETFFIONS
These criminal petitions are filed under section 439
Cr.P.C. praying to enlarge the petitioner on bail in respect of
Crime 1103.107/200'? and 108/200? tespcsctivcly, registered
in Make: Police Station, Moka, Bcllary Taluk and District, for
_){Qu,
the ofienccs punishable under sections 143, 1
325, 307, 448, 302 r/w 1491130.
The petitions commg' on Erjoiiier.-»_x
made the following:
RDELI3
Crl.P. No. 2422/2003 who is
arrayed as Accused /2007 of Moka
Police Station. .a¢Zv2r1.P:..l'€--o.:f.?.%.fr7 by the same
Sadakali No. 17 in Crime
No.108/2(:)Of?f Crime No.10?/2007 is
" filed by Su and
Crime on the complaint _fled by
" V"
.i S1nt.Sushoelam1na, complainant in Crime
alleged, that one year prior to the date of
inoédent was a quarrel between the people belongim to
community on the one hand and people bcionging
" community on the other, in connection with a
VA V. ,_..oisp'u1:c regarding mag' ' ation water to be let to the respective
agricultuxal landed pmpertics. In the said quancl, one
zgwaguw.
Va?
Sunkanna of Naik community was murdered
case was mglstcred in that _3Va1d.' '* 2
enemity, on 9.1 1.2007 at 7.35 '
15 other accused persons'
unlawful assembly like
choppers, axes and t11\ '/reuse of the
complainant filthy language
and with choppers
and axes. grievous injuries
fell Sushcclamma went
to hisvv'A:{;':s¢(;1'11e assaulted on the lefi: wrist.
Thcmaftcr persons tnespassed into the house
assaulted him with choppers and
gicvous injuries. When Palaksha Gowda-
iimther of Mallanagowda Went to the rescue of
Mallmjegawda he was also assaulted on his head causing
A "ii I3:i%ifi"«A_.g;1ievous injuries. The accused persons also assauitod
Vkathnamma, wife of da and Haxnpamznav mother
' of Mallanagovwda with choppers and caused injuries to them.
One Basamma and others intervened and mpamted the
,9; Qua c:.,:.J\x..
quareliing parties and pacified them. All
shifted to virus Hospital and du1'i:l.;gMtbl_:1c 'V
Ramazaa Gowda and Sauna
dead and as such Sushoelammgi 3 ,
came to be rcgistexed :25 fin"
ofibnccs punishable 1&4-u{dA3',"~.;l-f17, 324, 325,
443, 452, 114,+V'12o-3,V,o3o7, {PC in Crime
3. in Crime
No.10B/200'? ha-3* that 'there was rift between people
belonging and Valmiki community
itgard to of irrigation water and that
to Naik community was murdered and
pending in the Sessions Conn. Because
ofdfhe on 9.11.2006 at about 7.45 p. m. the
no.1? aiong with 25 other accused
A' jiezenons formed thomsclves into an unlawful assembly md
VA with choppers, axes and sticks, tmspasscd into the
houac of complainant Radhoa, abused her in filthy
ianguagc, and assaulted her husband Nagaraj Gowda with
ji.(Zu,»._e;Ct«<.....
choppers and axes on h'm head and
injuries. The complainant was also K
Went to the mscuc of htr Grow.
was one Venkatesh who assaulted olfizlefi
hand; Her three fingers wer¢"».§'ut~ofiIv. 'I.'Vhc yalso
cgused injuries to her mg: legfm "é:I1"'thé:aocuacd
persons uesspassed Jthc Gouda,
Mamnna, they were so
trespassing' Siddaramanagouda
Durgappa assaulted on
her " Complainant Radhamma,
"Gowda and Priya intcxvcned and
.' V. - them Béifig further assaulted. Shivagangamma
figauda shifled Nagaraj Ggouda husband of
¢m;;p2a:na:::~%Ti2aahamma, to the vmas hospital and doctors
in the Ifispital declared him dead and as such, she: lodged a
"ii which came to be registered for ofiences
Vggyunishablc under sections 143, 147, 143, 324, 326, 452,
114, 120-43. 307, 302 :{'/W' section 149 IPC in Crime
No. 108/ 2007. Rat C j\,g_
attributed against petitioner herein, I hold that the
is entitlcd for grant of bail. Hence, 1 pass the _
Both the petitions are allowvl A. is;
granted bail subject to bflawizfig'-9§)nd'itio'ri1s:V % X %_
1.
The petitioner sum of
Rs.50,000/ – like: sum.
1!. The petitiontar jintgfij the case of
pmsc<;1itio1:£'b1f thé.Wi1:£1cs$s for? we prosecution.
in. mend the court.
In 53