BETWEEN:
V {#5.
N THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED was THE 29TH DAY 01:’ JUNE 2oof9
BEFORE
THE HON’BLE MR..JusT1cE§UBHAsH»B;Aj:):I _
APPU@R’AJENDRA _’
3,10. LATE SR: NARASEMAIAH, ‘ 4
AGED ABOUT 29 YEARS,_ -. ‘ V
OCCIIABLE OPERA’i’OR,1 %
NOQ373, R.K,._FLOURwlu!.1LL _ . ‘-
SANJAVINLNAc;AR,1§;oD1GE:;HAL1.,”_–.._ ‘
SAHAKARA Nt’g1GAP?A;.& –
BANGALORE, ‘ ‘
su;:2.E.s.H @%.sU’m,, ~
s/,0 MUNEE?4S,JU’i.’ 4 .
AGED A’1E3€;3U’FV29AY’EA’F2§’>,””–. ‘ ‘
000:. TRANs–P0mI?r CO.N’i*RA{Z’I’OR,
NO.Q0=1, ‘.”r”–mMA–IN ‘ROAD;/,
BYATARAYANAPEJRA ‘ 0
Y;E:i..n;HAN}sA,_ BANGALORE
A “L-K112A”r.! KIRAN KUMAR @ GONNE
f » S/O. :%.ba1A’i’*i£_\PPA,
‘ V _ AGEExAB'<;~1;1j.21 YEARS
. " «£306: «Tj§aA1s:$4P0R'T CONPRACTOR,
A ' R/A. _1~.1o.::;r36, 4TH (:1-2033,
"SANJEEVANINAGAR
KGDI'§}EHALLI,YELAHANKA
" ' *DfAA';:'ID @ CHAYAPATHI
– 3,,-*0. mm JOHN,
AGED ABOUT 25 YEARS,
OCC: BUSINESS, R/A. NO. 143,
17TH CROSS, SANJEEVANINAGAR
KODIGEHALLL SAHAKARANAGAR
YELAHANKA, BANGALORE.
5 VIJAYAKUMAR @ VLJU,
s/0 KRISHNAPPA
AGED ABOUT 23 YEARS,
occ: BUSINESS, R/A. NO. 3.751,
7TI~§ C’.ROSS,SANJEEVANINAGAR . _ .___ ~ ;_.
Ko£>ieEHAL1,I, BANGALORE}. .. :ér:*z’1*z?1or~r}i.:1=:.S*’ : ” .
{By S£’i.H SCI-ZANDRAMOULI asAssc1_Af1iE_s_, m¢s;.i[%%% ”
AND: I ” ‘ V ‘V ‘
THE STATE OF KARNATAKA
BY THE POLICE OF
YELAPIANKA pomca S’I’A’I’iON _ ‘_ T”
BANGALORE cm. _ ;.–REs..rioN:3Errr
(By S:-i.SA'”{‘ISH R GIRJI,H:(1GVi?;.A ; ”
THIS CRL.P.F1L’E.D Iii/8.439 c.R.~P-1:: BY*’I’I-{E ADVOCATE FOR
THE PETITIONEES ERAYENG ‘§’HA’I’ THIS i~’1″‘$N’BI..E comm MAY BE
PLEASED TO _.B’N§.’.’.A_R{3E’;–THE ..1éE;s, N0w”=..’?:I-‘;N-a1»’NG». 0:»: THE FILE 0? CMM.,
8ANGAL0R_E.TCI”FY”iN1.:{3.C:.I§G.2398/2Q{)€fi wmcn IS REGD. FOR THE
OFFENCEVVP/U/$5143,714?, ‘:::r;) ‘r, 3:32, R/W SEC. 149 014* 11°C.
THI’S}_ ?F.Ti*r1O’N7f'<::)'m~i'a:§':'mi FOR ORDERS THIS DAY, THE
comm MADE, THE }¥'{}LLO'AfIféfC}:'
' " 13£ii1.i6n_is filed under Section 439 Cr.P.C. for grant of
bag; i{:{£s:,5;e'A'.::"Vr§:o.363/2003 registered on 5.11.2008 by
V Bangalore City for an ofiiznce punishable under
1'43. 147. 307. 302 read with Section 149 IPC.
2. Complainant is the injured. He has alleged that, on
V at about 2.30 p.n’1., be along with one Jaga, Shankar,
Beepu. Gumla and Shaazai, they were maving in a Mannzi Esteem
W%’f
in connection with the recovmy of amount. Aficr petrol
near Kogilu signal, they were going tmvaxds that
time, one Scorpio Car came fmzn behind
their car and about 5 to 6 pcrsonsgpt dowii’ filérng’
in their hands and tried to assa1Ilt.:=._:’At::tI:2. a3£ “~”.j’_ t –:
well as thc deceased ran away» ‘ti-Is__.esc.’:«1V;’p?._”‘1’f’x*.)IVrx
However, the deceased su1i’eI’cviL4?’gzx%j.e$;9usV–ii1;*$f¢:1t1fjrv’: succumbed
to the same. As far though he
sufiiered injury, V escap§V:d T’ of occllmsznce.
Thereafter, the; wiring investigation, arrested
the statement Ftllthcr, the
complaviiiafit’s:: recorded. Complainant in
his that, accused No.1 ~ Appu and
accused N(x){3. % 4′ with iong on the neck of the
< acfifiijsed—«No.2 assaulted on the hand, accused No.4
a.ssa_§1it§ie3 the right hand, accused No.5 assaulted on the
\rafaié.i;. P65? report shows that, death was due to the
' shac'I'§ nilacmorrhage as a result of homicidal cut»-throat
V' ~izij:11*3{A éfiismmed. This Couzt while censiicxing the bail
of accused No-3.6 to 12 and taking into account the
T " b¥.?€rt~act$ alleged against them has enlarged them on bai} in
" (3ri.P.No.1 174/ 2009 dated 3rd April 2009. As far as ovérbacts of
accused Nos.i2, 4 and 5 are concerned, no doubt, the are
inflictad by the deadly Weapons, but not on the the
body of the deceased and the death was not me'
inimies. Considering that the other
on bail, insofar as accused Nos.2,
could be enlarged on bail subjafzt ce11a1nV" '
Accordingly. as as Nos'.A2;"4"v'and 5 am
concerned. the petition .. enlargcd on bail
subject to foflowing' " u _ V
a) personal band for
Rs..i?._5,(¥0C?/– for the likeaum
“id _sa_iis:faaicn. Qfthe Magaétrate;
b) 1:2efii fGi:e:r-.fi: with the proseczuiion
witnesses of eviderwe;
c) The petiazmess appear before the Court
3 r£}’g¥:.£lari_z;;V” ~ &
‘A shall mark their attendance once in
V the jurisdidional police between 10.00
pan. preferably on Sunday.
as petitioner £403.} and 3 are concerned.
rejected.
saF
Euége
\\ KNM] ‘W