High Court Karnataka High Court

Sri.Jayadevaiah @ Jayadeva vs State Of Karnataka By Hosakote … on 6 June, 2009

Karnataka High Court
Sri.Jayadevaiah @ Jayadeva vs State Of Karnataka By Hosakote … on 6 June, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF' KARKATMCA AT BANGALORE

DATED THIS THE 63' DAY OF JUNE, 2069

BEFQRE

THE HN*aLE MR'JUs:T;cE. SUBHASH B.Afii' % v.V._,_f    _

CREMINAL PE'I'i"i'iON N0.2299i20r:-.9 .. . jg.,  

BETWEEN

1.

;1}€}}

 ""1"AI?IIS PETITION COMING ON ma ORDERS, Tms DAY,

"  ffi*}«1'EfVER
{By Sri ; M 11 NAJn'I{;'NDA'G8.X§iDA- &:A.SS"£s)  *

STATEEESSE?'  > 
BY HQSAKOTE; ._ '

(By Sri.$ATIS}{ R;;'-<"+_H"§'<iJ'."I. 

 U}s',:i:3-9

. REZSPONDENT

  "cam: BY TIE ADXEOCATE F012; THE
 ?§1'If£'1GNfiR5"??R.$i*B§G THAT THIS HONBLE COURT MAY BE
 PLEAS-EDTA TIE PETR. ON BAIL. IN SPLCASE N(}.71:'G8
  (cR.N«::_,:13/92.':i§3?'T'%Hos;<o'rE P,s,,) ON Hm FM. 0? I1 ABEL.
 % 533310323. "ggséfg SPL. JUQGE, BANGALORE R'i}RAL DISTRICT,
H " "  Eé;N€}ALOR.E;;



_ Q -
ORDER

Baskets pclice registered a case in Ciilll-E: M3218] 2008 for

an ofikance punishabie under Sactions 143, 14?, 148, 32.3, 324,
307 1″/’ W 141 cxf IPC. Thereafter, due to the death caf the injured,

case is regisiered for 1302 aims.

2. In the complami itself, the allegatioms .
the petifioner and other accusefi assalgitcd the ” ”

long and club 03:: the heaé and on Zrfizhcjr 1 of

flaming the course of mvesfigatjbzq, stfitrgjsient

Witnesses have 13:31:11 recorded. sfates that,
petitioner accused No.1 assaulted on the
bead and on forehead and have assaultcd

cm other _vbody, “E?Qst fmortem repcari: shows that,

death is £31162′ thé *1’fit£:;£i;§§}”‘–.}’:§’éIi:.1orrhage. No dzmiat thcaxtwe are

injureii ejyevsimess’-inftié case, since the aiiegation sf assault on

‘head is botiikfiuniyagapa as Well as petitioner herein.

ha\}'<: §f1~;i}'~:harge sheet, petitioner has bean in judicial

' "::l1$t0dy*-._:f€)}T'.1II{i§i%t;§ t}L1Ei£L 8 months mzé he is also ;3ermzme111;
" 'pgéident fimcficiag lawyer in the village, there is my chance

1 0? zihscgiidiflg.

T Aoc.ort;iiI1g1§’» the pefifion is allowed. The petitioner is

£5:i1}arged an bail subject to foliokxzizzg Condifions:

?’f:”?””

5″”

a) The petitioner shall cxecute personal bond for
Rs.25,00{}/- with one solvsnt surety for the

likesum amount to the satisfactiaon of the IE Add}.-
Sessions and Sp1.Judge, Bangaloxe Rural

Bangaiore, in S.{:,I\Io.’?1/2008.

E3) The p-eirifienar Shel} not u

prosecution Witi1CSS€:S and thc €Vi(_1’€’II’CIfu1′;7 5 4′ ‘ V ‘

C) The pretzitioner shall 1)éi1::_rc~

re 1131″} ‘ without fail. ”

g1 y       Sd/-g_
    .  Judge

"'AP] -