High Court Karnataka High Court

Sri.Bhaskar vs State Of Karnataka on 14 October, 2009

Karnataka High Court
Sri.Bhaskar vs State Of Karnataka on 14 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED T}iIS THE 14?" DAY OF OCTOBER 2069

BEFORE

THE HON'BLE MR. JUSTICE HULUVA_DI;G~.RTSM.ESf§' 'A  

CRIMINAL gE_T1T1ON NO.49333  2009A A R; E   7

BETWEEN:

SRLEHASKAR C   
S/O LATE SR1. MANO__HAR,_'    _ _ 
AGED ABOUT 30 YEARS, =  L '  
R/O NO.202, I MAIN ROAD,  1

11 CROSS, BAD-i'DE_G[j'DISALU,'vf~,_ 
MYSORE RVQAL§1,' "Brx.NGALOR_E"726.' ' 

PRESENTLTIRRDOTREECSTA   A
AT CENTRAL'PR1-SON',-._PARAPPANA AGRAHARA,
EANOA:,ORE--560o26   PETITIONER

 -  _  AMARCORREA As sOC1ATEs, ADVS)

      

ESTATE.OEAORARNATAKA

BY' CT+1A1\«1'ARAJPET POLICE STATION,

  REP." RT TEE STATE PUBLIC PROSECUTOR,
;» RICE COURT OF KARNATAKA,
 EAAzOALORE.  RESPONDENT

A -*:(By SR1 HONNAPRA, HCGP)

W

l\J

THIS CRLP £8 FILED U/s.439 OF CR.P.C BY THE
ABVOCATE FOR THE PETHHONER PRAXWNG THAT
THIS HON’BLE COURT MAY BE PLEASED TO ENLARGE
THE PETITIONER ON BAIL IN CRiME NO. 22′?’/20Q9~.V_0F
CHAMARAJPET POLXCE STATION, FOR THE_.Q_’FFEN-CBS”

P/U/S 143, E47, 148, 323, 427, 307 R/W 149

This Criminal Petition coming 0Y1.:fV€)r’:.0ui”.§if5;};’S’ this
Court made the following” ” ‘ . ”

oRnRRit
Petitioner has fofrp’ reguiar bail in
connection with Crime” .,:(V3h’arnara}’pet police

station for;the..__o¥fencesj_ptin.i_shabie under Sections 143, 147,

3. .The’iVa11egation against the petitioner is that he along

‘with other 6~7 accused persons has attacked the complainant

it ‘A.V_Vané.iA’assau1ted him on his face and other parts of the body with

i ” V-“deadly weapon when the compiainant was returning to his

house along with his friend near Valmikinagar on Mysore
Road. The case is under investigation. In the circujiiistances,

it is not a fit case for grant of baii at this stage.

Hence, petition is dismissed. V’

Bkp.