High Court Karnataka High Court

Shanmugam vs State Of Karnataka on 13 August, 2009

Karnataka High Court
Shanmugam vs State Of Karnataka on 13 August, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BA?3G:ALORE

DATED THIS THE 1393 DAY OF AUGIIST. 2009

BEFORE

THE HON'BLE MRJUSTICE SUSHASH 8.13131

CRIMINAL PETITIGN N 0.38551 2009
BETWEEN :

1 SHANMUGAM M  V
AGEB 28 YEARS  '

SIC VBSU
NO, 1207, M G ROAD
K R MOHALLA

MYSQRE.

2 SAME @ SAMLULLAH

S/C) 'YAKUB SAAB .  
AGED ABOUT 24 YEAR-S, ' ;
NQ1162-, STE CRQSS, _"
SUNNADAKERI,  H  V
Kfss. NEAR B1S§LU_MARAM1V:IA
TELECOM LAYCEUTF,  

MYSORE.    33'ETITIONE}QS
(E3 Sr; E 'REANAND, ADV.)
 V  V  _____ 
 1  'v.s?w.*fEAQF4AKARNATAKA
'- L  B? TKR r=:.f:1~,:,cE-- STATION
  
1   RESPONDENT

{By Sri. B.BALAKRISHNA, HCGP}

. V FILED U/$439 cR,P.c BY THE AIZBVOCATE FOR THE

2-‘+Is:’1*.IfI’I::>:s1:ERS PRAWNG THAT THIS HONBLE COURT MAY BE

“~-__’PLEA$E1i) TO ENLARGE ‘THE PETITIONERS 01»: flail. In CRIME

“:~%Qv._1\?6/2609 OF’ K..R.PE’F P’OLiCE,MYSOREi,PENDING ON THE FILE

“OF THE FAST TRACK COURT-Ji,MYSORE,F{)R THE OFFENSE Pm/3
‘ .313? & 304 OF’ IPC.

THIS PETITION CGMING ON FOR ORDERS THIS BAY, THE
COURT MADE THE FQLLQWING:

olifikn
Petriticmers are accused N032 and 4 in Crime
No. f£’?6l 2009 registereé on 22.4.2069 for an ofience punishable

under Secfions 307, 394 cf IPC.

2. Though the allegation of ofienee punishable. “tzmier
…q.;«;e_»;.e.»;~»»’.;e.»a*’%».=-~*

Section 394 of IPC is ailegeei. nothing has been ‘

§?Ctifi{)Ik€’:I”S. It is stated ‘shat, even the alleged ” we

in nature.

3. Considering that the ch:-;e.fg.e sléieevehas L,
considering that the presence of secured
by imeosing certain condiiiene, *€3¢1.e couid

be 8Tanteé:vb3i\l,. 1 AV

4. is allewed. ‘¥’he petiticrners are

_e11larged.;j -‘G11 bail tovefeilowing conditions:

gjefijioners shall execute personal bond for
H V _ each with one surety for the fikesum
* A . ‘=.ea11V1o”1–é.:;tVts:iVti1e satisfaction 0f the Court.

_’ be} “£’l:1:e«;_ eefifioners shall not tamper With. the
” r 4_ prcisecnticn Wtiirnecases or the material evidence;
\
%””.£-

C} The pcfifzioners shaii appear before the Court
Regularly.

mp; ‘-