High Court Karnataka High Court

Basavaraj vs The State Of Karnataka’ on 30 June, 2008

Karnataka High Court
Basavaraj vs The State Of Karnataka’ on 30 June, 2008
Author: Huluvadi G.Ramesh
 AV  

13: THE HIGH COURT ()1? KARNATAKA A
BANGALORE 

DATED THIS THE 30"' DAY OF JUN;§:  ,
BEFORE '  ' %  '  '

THE HONBLE MR. JUSTICE: H{:'L[E   n 

CRIMINAL PETITI0.§¥V~5l§1;§;),§§v90’Cfi*:§}_(j$: L

BETWEEN:

Basavaraj}     4'  

sxe Gudr;ii"'1«3'5~§fii9i5'€*T»v    A   %

Aged await 3S:'yearrg  

Occi’ ‘z5£7g1’i<:§flturé;i~: _

Rcsfzgisnt W's1:$.}§atti' "5i1§agc, f

Taxukand Distric§;;. 1?;aig;hu;, …PETI'I'I()NER

("By Sri.E5f2:1{§3ve3z.Kuii:af"}§aikote, Adv.)

— ;ifKamataka,
5 By the State’Pub1ic Prosecutor,

‘i*’§igh__'(§:m.n-it Buiiding,
Bang3;§orc-1. …RESP(}NDENT

” . Sri.H.C.Siddagangaiah, HCGP)

Illififl

This Criminai Petition is filed uncier Section 439 {If
Cr.P.C. praying is enlarge the petitiener on bail in Cr.No.31f07

– x

X?

of Yergara peiice station, Raichur District, which is rcgistered
for the Gffeaces PfUfSs.143§ 147, I43, 341, 324, 3O2V :m;d 504
rfw section 149 cf IPC. . 2

This Criminal Petition comifig di–2 §;§r dfdéfs this

Court made the f0¥1owing:- ‘V

F:§%i%:R%%A%»%%

Petitioner is reguiar haii in
connection poiice statien for
the ofienggg 143? 147, :43, 341, 324,
302 o§*t§C;

< . \ Ii" is thfi 'siibfifvnissiun of the petitioner's Ceunsei that the

wife :{ifj..pc fi.t.i§ner is seriously in and she needs immediate

a':%tent§_<'Jr'1 the: pcfitioncr for her medical treatment in a majar

x homi. Va

33. Since already the bail appiication ef the p§;ti’t’i’:éinf3r is

rejacted, the ailment cf his with cannot be 3 if;

grant him bail However, the cangcrned ;f»C¥Iict:.:S§1$i7i:: {fake .

petitioner ta see his wife and to aifie.nd::’fc’* 3161*’: 131éd_i:éa,i:VVi§’e;a19i’i:je{nt

as and when rcquircd as thfé”~Qpin§d:1.Qf While

custody.

5. Accordingly,    , V' V  ' I

    Sd/-
Judge
Bkp.