According to the prosecution, near Nagarbhavi Main Road, on 13.3.2009
, the aiieged incident has taken place at 10.45 pm. The deceased
Somesh is murdered by three persons by assauiting him.
Heard the counsel representing the parties.
According to the petitioner’s counsei, case is entirely ~
circumstantial evidence. The overt act. attributed’ is against”‘accueed’v.3.V’and
and there is no specific overt act attributed against thee petitioner Who’
accused. Recovery is oniy a mobiie pl:one__ that too at the insitatncegof the if”
accused. Nothing has been stated against thispetitioner. ‘ Accordingiy, he has
sought for grant ofbail as ‘ther’e no ‘prin’;a’facie case against the petitioner.
Per contra,’government’plveaderisubmitted, petitioner and other accused
are habituai offender:-Iithey are involved in two more cases and that there is a
priina facie’ca–Se against the petitioner.
‘ It n*oticed.v.,petitioner also is invoived in some other cases. It is seen
petitionerfalso ‘ac.”conipan.ied the other accused. In the event of grant of baii,
W.
petitioner is likeiy to abscond and tamper with the witnesses. Accordingly,
petition is dismissed.
Sd/–
An
JUDGE