.__ . . ....... wvunl vl" AHKNRIAKA HIGH COURT OF IFARNATAKA HIGH COURT OF KARNATAKA HIG
IN THE HIGH COURT OF KARNATAKA AT
DATED TI-{IS THE 177-H my OF FEBRUARY." 2:31.i3'~%
BEFORE
THE HC)N'BLE 1-.aI=2.Jus'I'£§3E '&
CRIMINAL PETrrz;g.'3_1{ No%.5z:z_;:2ko1:Q
BE EN: '
Sri Venkatcsha
S/o Nagaraju ' "
Aged about 30 years . V
R10 Garden Homage"-. I _
Dibbur H . _ [2 .
Tumkur ...Petiti-mar
(By Sri
AND: A A
State -
By RuraIV__Po1ic¢
":BylsriT Majage. Heep:
petition is filed under Section 439
V _Cr.P.(i"--. wi't11'a'pray¢r to enlarge the petitioner on bail in
__ C_,C.N0.282)3f2009 (Crime NC-.278/2009} filad by the
pofice on the file ofthe I Acidl. Civil Judge
85 JIWFC '1\J1nku1' for the ofi'enoe punishable
Scctions 302 Rfw 34 ofIPC.
'I'11in petition coming on for orders this day, the
"«,__'{3ourt made the following:
11-Inca HOIH VXV_lVN)l\vnI Jn nu--- .---
I
5
35
'=1
2
'K
5
n.
O
[I-
3.
3
O
U
I
9
g;
3:
E
Z
!"
5
ll-
0
I'-
N
D
O
U
I
Q
1'
5
*3'
2
K
5
L
3
E'
3
3
3
.5
ORDER
The petitioner is arrayed as accuaesd
No.278f 2009 for offence
r/W. 34 of IPC. The aecomi4_ac<§t1:3v_'é<:l is :51'
petitioner and she had been
is in judicial cuatody; Judge has
rejected his bail before this
Court.
2. V’ for petitioner and
the
ahao aasaultcd him and he icfc the place after dcoeased
breathed his last. The first part of the asaault is
I
,-I I
Yk’ M -“”—(.,& x~(,€L\
‘H03 H93″ VXVLVNHVI -In ulna-. …….. -_— —
narrated m the first infonrnation as the first
was also one of the witnesses. Tha Post Mariam
shows that cause of death was: dI’I’~’3-IO
organs and death was homicidal. ‘
4. In view’ of the exm’ ghe : case
for an offenazre undar 3(}2.L”]iP?§3; j:n3_titioner cannot
be released on dismissed.
Sd/-‘
JUDGE
I133.
M03 HSIH VNVLVNHVI Jn I!-Ina-u-. .