High Court Karnataka High Court

Dinesh @ Dini vs State Of Karnataka on 26 August, 2009

Karnataka High Court
Dinesh @ Dini vs State Of Karnataka on 26 August, 2009
Author: Subhash B.Adi
{III THE HEGH €0¥}RT OF I{ARNAT&.}i_A. AT' BAEGALORE
DATED TEES THE 2691 EA? OF' ALEQUST, 2399
BEFQRE
TEE HOFFBLE MRJUSTICE, SEEBHASH BAEZEI
CRIMINAL PETITION NO.4{}89I 2009



1 :3::2r:é;a;.:§.éi.§, A::§v.*,:  ' 

rm»
1%
F?

1.

S’FA’.7E’E-“‘aE”:%?AV.§{;%i?:i§é2T£*AKg%V ‘
3′?:3A{3rA_L£3V§~¢i_..PQL§CE:–.§§:*x?:1x’;<,:____%:%;é.ai':* *:*:»m E~§€i1I'é'-§3i,E e:::{;3;}§'":" MAY

Fifififixféfififi 3'-71$? ""§§E'~ELP;R€}E 'I'E'§E ?ETET'EONER O2? BAEL EN itkifvifi

~.:"li'§L 3;?%._,f:ZO{}9V£3?T B*£i5;GALUR FGLECE S'T§*{F§f)N ?'€€}'§z;" P{§E\I§§§*~IG *if}§'§ '§'E%§:"}

r;2:;,gV T T§»:';a3_ '=&.fiE:L.f:Ié~§¥E§' JUGECEAL MA£73?S§'§'P3A'i'E;§ nu
r:;,::t.Ix'z'«. :_&?ssg;«20e¢§;..:*<*«<::R THE <TrF'F'ENCE ?fU;'S 302 mm 223%} Rgw

V $E:§’:§w3″;.–:

“”-‘mzs§.:?&;-*f5§z*:0;é »:::3:s,§::*~;c:;-I 0%; F0}? 093333 ‘EH18 E}§£’f, ma

_ Ligijm’ M~.%%§§ THE FGLLGWING:

?:e::*::fenz::~ 11$ acctigagi ?’§Q.3§ in iirims 2%. 1922639 ragisitirzxi

V ‘2§,3;i2{}§§ ¥3:§’ Eagaim” paiéca Eangaiore C/iiy, far an eifsnms

x§):mi$E12a?£’3£€, uncisr Sacttiozzs 3&2; 12%;} rm 34 9:” ms: WC:

f

»&w*~,..»

‘N./5,.

:24 Laarnsci Counsel 1?}: I316 ptstitionfir submits ihai,
accusesfi E’é03.2, 6 and ? have hem; enlargeti on bail 3339′ Ellis _._Co11}:”i’

in CL;fi}3:}..:iI:aai Peztitien, Nosgé’-O42 120$? and 3852] 2(){}§ a:3§1v.f§1–If{i3i¢r

submitttaci that the oven act. alleged against .

that, they were giving information as 1_f€:ga;_I’ds to”‘t11z.¥:1n<§v£:mt1;E$'"'

of the damaged, Same is the alittgatitgn :51',g.-::%{§;t1s't.. tE3.:£é' §}€.€:ii3}ai:*$';*

also.

3. {ionsidefiilg the cir{+ums{§a3:;C€$ and ;.=i3S€> {f{T§I1Si€.”iEi1T§.§3_g
that thfi charge Sheet. has E}Ei{:11 this g;=§:ti”iic:z1t”:1″ is

also eniargssi 011
4; ACC0If€i=?iigi3’5:::%€~v }:§:$s-:_§:’i:iV€>n ijaiiuéfiféé. Tiae yetifiancr is

€:n.la§*g::s:i 3311 ‘t_>:a:,i:iAVfé’3;.v”§;f$’3___i§_:»V;9i”V:T{2,§}é§3§sv:i:;;g CG’};1€§i’£jG:1$:
3} ‘E’i:’£*._ ikfiéfiagiési.’ V–S§13,’:§’§”‘4=:E§{€Cut€ };§€fI’SOfl8§ barsiié far

_.E€$,2§;.§’}§;}{}f ~ w’:,’£31V’~.–€§11$ S1}.I”EiE§f far the iéksszlm

2132;621:211 €.:}~–.{;n;~: sa iisfaszstiqm 0:” {E13 (hurt.

332:} ~§:~?f1}:”z:%’:-;as:?<: :;:§;icé:1 wi€tI:€:$$&s 93: $331': matsriaé zivziaisficsé;

C} p&¥::'i:i(;z1er 5:55:23}: agépezar beiiora the {Z9113
A' ééigaiarégg
Sd/-

JUDGE

*3; £7 W