Karnataka High Court
Chandrashekar @ Shekar vs State By K G Nagar Police on 3 April, 2009
.. .............M 'I'D! .m..wmm-sn mun s..n.:.u,::u ur EARN!-ITAKA I-IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COUR1' OF KARNATAKA I-KGH C' IN rm HIGH corner or KARNATAICA A!' aamnmzm mmn THIS ms: 3" my or APRIL 2aé9:'f"};'--.J:""vv.' Bfl'ORE' rim HOH'Bl'.E' m.JUs':z'zm .34': V Cfrl . P. No . 1 12:2.'/2§<§_o;-9: BE'I'WEE1~I: V I A cnauoaasmama @ " AGED ABGUT 38 * » s/o SHIVARAMAYYA " R/A NO.11, 11"' BANGALORE-.5'60'};.%050 " pm-rx-rxoxzn (£2: iqA::12"'A'.h_Y.J&NA¢: " ' bar, wv. ,) K.e.RAr3A&2_A% ?OI.I_C£_ " BANGELQRE 'cx1'3z~' '- ... Rssponnzm (13? Skivflv RAMAKRISI-INA, HOG?) FILE U/s 439 c::2.p.c BY -rm arm PETITIONER PRAYING tro mama ; Tnzpfimxrxozm on BAIL IR 3 C.NO.15/G8 or POLICE, Bamawm cm: 0%! Tim FILE ' ;~os~"I'..§m msw '.ra1am' COURT-"V, BANGALORE CITY, Fen '- "z:s's_ Mr;:F:s'xNc3 mmxsaasm UNDER SECTION 302 RM 3:3 or :99. me FAST mam: (snssmus) Jtmw---v, cm? axascwxn mm BAIL pmrxrxon ow 20.10.2008 IN s.c.zzo.15/zoos. THIS PETITION COMIHG OR FOR $93128 THIS DAY, TI-E COURT MADE Tfi FOLLOWING: awn uuuxl wt KMKMAYAKA WGH OF KARNATAKA HIGH COURT OF KRRNAYAKA H36" COQRT OF KARNATAKA HIGH COUR? OF KARNATflKA HIGH Ci ORE the petitioner/accused No'. in S.C.No.15/2008 on the file of Court-V', Bangalore City :5:,;.-II""3:eEfo.'1f:e » under Section 439 CJ:.P.C»'L«,' Crime No.48/2007 of K a::,¢¢hse;c1onoo for the of fences pgnish-abite 'i1n§!eré'«S'ect'!VLons 302 read with Section 'c-fu . it ' 2. t cit' is that the No. 1 m the "the deceased. It is f11rther.__ during the course of inveetigati-ah,' the preeent petitioner was . .&""arVfe§tRedehd rec! long and blood stained aooused. Therefore, it is s13m.it-;z:e:i§?' that the prosecution has made out a R""'--..V:"*p:time~£e¢1e case for the offence under Smtion 7%-2 ..}o£ rtpc. 3. Learned counsel for the petitioner submits that excwt the alleged seizure of blood stained clothes and long , there is no !' m_/h. WW" wmmmwmu wt»: umxw mama wa mwmmnmmawwmw §f8?S1"&m'9?'i'fi'7& mwwwa w£"' mlwmwmammm £§'"WFz.7i"'l wwwyu WE" mmmmmzmmm WWWM hwwfifi £3?' KM.MM%'§&N§% §"'WQ¥"§ Qfi mmn\:>ar~mz4M¢».eewwV*so muwwmvals V:m'?Vn§"y_'V. direct evidence connecting the petitioner for the alleged offence under section 302 of Ific, 4. The learned Sessions _q§§g§Q-ehibeut3 rejecting the bail petition the: petitioner by order dated 2QQ10.2QQ3thés°nede\p an o.bservat:2.on that 1~1b;.1'é"' e.:.}s eead and fro the present pet1t1§§¢:,,£ne blood stained clothes and iron 1pgg_we:¢ seizea; 5.:p§hefieg "lgl, no?' direct ewidnce connecting "the_ petitioner for the alleged offence;' it is_fer the prosecution to prove its in the"'etri_al"._ = Q} theémresult, the petition is aitlcsvgede. f,§rz$e~e.:V:].tria:L Court is directed to A 5.3; A h'*.re1eaee _the; petitioner on bail subject to ul§gfnlfi1lhnt of the following conditios:-- 'pthet the petitioner shall exeute "personal bond for a sum of Rs.20,000/--- with two sureties for the likesum to the satisfaction of the Court; 3. lb 'ff: ""'.i:"'"' W m~v«m-mwm mm Wm" W mmmmm mm»: mm? W mmwamm MWM mm? W mmsmwm Him a 1.
3..)
iii)
iv)
an
ah
an
that the petitioner shall mark
attendanee in the K. G . Hagar
station between 9 21.33. and 10 ;§;ia.§;;.__§fi
every Seaond Saturday of ” V’
until disposal of the
that the petitimmzg ncati
with the prosecution’ T
that the ‘atttntl the
Court: regularly. L’ V’ I
sd/~
Judge