IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWALEB
DATED THIS THE 30+!» DAY 01:' SEPTEMBER} ::2o0?:?~T; '
BEFORE _ _,
THE HONBLE MR JUSTICE V. S...SA13r%m.H1T*-
CRIMINAL PETITIQH No{7S_oS~,r2ooS»"'7TT
BETWEEN:
Y. SUJEEN, SON or YESUDAS,'
AGED ABOUT 21 YEARS, " . V
NURSING STUDENT V I Q '
R/0 SHAN*PHINA<1£s.R;_' 1NASAR.;ASSRE_ ' '
HOSPETIN BELLART . A _ PETITIONER
(BY SR1 J. A:
AND:
THE STATE I{AR1v§lATAf{A'«..\u-~'T'
BY SUB---INSPEC'ITQf? OF POLICE
cnrmjawaaez POLICE STATION
'~ IN BELLAR-Y TALUK, """ "
RE?1;2ESSNTSD";z3v
"<_Pu;SL;c: Pi?.OE§ECU*i*OR,
CTRSSJT Sr:,r«T§;H.'1}s--iARwA1). .. RESPONDENT
‘ gm SST ANA2~TSj’K.T NAVAIAGIMATH, HCGP.)
.. , _THISӎRIMINAL PETITION IS FILED UNDER SECTION 439
NG TO ALLOW THIS PETITION AND ENLARGE THE
TPHS CRIMINAL PETITION COMING ON FOR ORDERS THIS
DAY, THE COUFH’ MADE THE FOLLOWING:
QEQER
This petition for bail under Section 439 of the”
No.51/2008 registered by chittawadg: Poiicg; :}’§o§p$:’t’_, 9;»; ‘ ”
29/ 07/ 2008 along with anotlfir fif
comm1’ttcd the oficaces punis4ha¥glc arm *
307 read with Section 34 of the
2. It is case of
having with death or
impxisonmésgg med before the
b_c’c;;’~’vt;§:non.eously rejected and
whemrggu Section 439 of the Code
‘ was issued on the pctiirion and the
Government Pleads}? has made: availabic
I the éxeconis pertaining to Crime No.51/2008 and
that cws-1 and 4 to are eyesvitnesscs to the
‘ iigcikflkint and CW-16 has issued the wound ccrtificatc and
j ” Sessions Judge has rightly rejected the application for
A bail and the petitioner is not entitled to bail under Section
439 ofthe Code ofCri.mina1 Procedure.
Kr)-
Sectioa 307 is not punishable exclusively with ixnprisonmcnt
for life, I hokd that this is a fit case for granting bail the
apprehension of the pmsccutioia can be
imposing appropriate conditioas.
7. Accordingly, the app}ic;;tiop. ” ” 2
The applicanbaccuscd No.1 in Crin :a: Nr§3;«’ii§L]’€}8_1
Chittawadgi Poiice, Hospet for”th¢a ofiéixcés 1
Sections 323 and 307 rear! .v ‘Se:;tio1£”3»4.V1 _()f1″ :13; Indian
Penal Code, is rclcased baiil 0.3% a bond for a
sum of Rs.25,OOQ_[-(Rup¢c#Tw\fi§i1i§rfi$?eV.’t’Ei{3:a.;Sand only) with
two smfetigs to’ the satisfaction of the trial
Court s11’bjc¢t%to’ ‘flit “44!’§;ii1§v;ri:1vig””conditio11s:
, 1. The péfifioficr shall not directly or indirectly
=*. t11£§i§’i’Secution Witnesses.
” 2 V shall not leave Hospet Taluk without
tiger’ prior permission of the jurisdictional
” Magistrate.
VV ‘ 5Thc application is disposed of, accordingly.
Sd/–
Iudge
gu-
,\ -.