High Court Karnataka High Court

Thoyyanna Ankashetty vs The State By Chamarajanagara on 9 June, 2011

Karnataka High Court
Thoyyanna Ankashetty vs The State By Chamarajanagara on 9 June, 2011
Author: C.R.Kumaraswamy


2. 1 have heard the iearned eeunsel for the petition–::: as

Weli as the iearned High Court Government Pleadexfqj1’hé;§?’e-« V.

perused the records.

3. The contents of the FIR fOu1″1dV:1.I1 ireeerd

that Chamarajanagara Rural Po1i’ee”‘hzave fegistefed in = ‘

Crime No.31 /201 1 against aecused_.1\1t§3w_1″tQ 9 .fO1*-fheeffences
punishable under Sections read with
Section 149 of Indiahh’ Pen.2}’1VV’COe1:e c:.eh1p1aint of late

Bellasetty.

4. It is; a11egZe(0I.~§nV_Vv1he’«.eOn1p.1a1§nt that on 11.3.2011 at
10.00 p.m. é’i;2_1fc-:mer11:V :_4″thLe’J’.injured was recorded at
Governmeht ” Hosp1ta1.,V_V_Chafiaarajanagara. He has stated in

7 .30 pm. complainant was near his

house: ._ Basavaehetty came to the house of

v71’eg:o1vn.p1aine;i:t ah.d”é.:bused him in filthy Ianguage and he stated

.1 was fiéith him and now he joined with others saying

Hhpieked quarrel and other accused namely

H 1 V V — .M3i:.e.e1e<xasx1ramy, Ahkashetty, Amanda, Nageeha,

Basavashetty, Kulla, Putta lvladashetty, Puttaswarny,

Arasashetty and his wife Mangalarnrna joined

accused No,l was armed with cart peg and he

the head of complainant consequentlymlhe

T he learned counsel for the petitioner. produceseltlie Wonnd–.V

certificate of Bellasetty V17herein"c'{he has" Wsirnplel

injuries. The offence alleged petitioner is not
punishable with death or Though it is
alleged that the have committed
offences under: Penal Code, but the
Wound j injuries are simple in

nature. Moltive for political rivalry between two

groups,e_{The mainallegation against accused No.1 is that he

has as.s_aulted–.th..e injured. There is also accusation against

assaulted the injured, but he has been

gtffantedl" z bail by this Court vide Criminal

Il4l3etitio'n¢l$lol.l27O6/l1. Since the main accused have been

___reiea'seld on bail and also the role played by this accused is

that they were present at the spot when the incident took

me

iii}

iv)

YKL

They shall assist the investigation.

If any of the conditions is violated,

entails cancellation.

Intimate. the concerned acC§>rdj_hT,€gji;y:’.hTp ° ‘ V