High Court Karnataka High Court

Shankar vs State on 6 April, 2009

Karnataka High Court
Shankar vs State on 6 April, 2009
Author: K.Ramanna


-: 2:-

This petition coming on for orders this day, Cour£_Am§=is:i;éT’th&

f0lIowing:~

oRnERa77

This is a. Bail petition thé has

been arrayed as NQ;§ I§IéV{3S’]2O07 of

Chelur Police Station, learned Civil

Judge (Jr.D12.) :3: J319I.F. C.N0.177/2003.

2. Thé_V¢a§§€;. 5f1″Lh:§{“£ii&’.§§i§éfi:d£é@t/bompiainant in brief

is t.’t1a1 _aHfWVabout 11 21.11}. the

complainéazgt/V.f’o.H.M.Veerathappa, resident

of Haiifiha “4I§I£.eVvL§i1″1éh21:I!i,A’.’..I3cgur :~1o1b:, Gundiapct ‘I’q.,

lodged a complahlt allegm g that

since: is Working as a leader of Sujaia

_Irrigatior2_ on behalf of Karnataka Government

& ‘ :§.:1:3mi1$=ored.. by the werld Bank at Chakavelu village,

River. It is aneged that’ on 21/11/2007 at

T ‘ .. e;b¥:>ut 1.30 pm. One Baht; Raddy, resident of

flKam:I1avarapa1li and his Hcnchrnen Shankar came near

his rented premises and knocked his deer and entered the

Sessions Judge, Chikballapur came to be rejecfed. ‘

this petitien.

5. It is argued by the

that there is no avert-act ti-1e’V.’1:§ef:Vitioner
and he is said to have Whe is
alleged to be a there is no
primafacie to connect
the Vand merely because
Babu series of cases, it does
not entitied for gem; of Bail

” A pleifl ef the eontente of F.I.R. discloses

1/Balm Reddy was armed with country

__ club with which he assaulieed the

V — ‘ ea,using simple iI”ijL1I’ifiS and the wound

” V’ ” ee:*i:ifie’at e”‘ discleses that injured compia1°nant Sustained in

fiiiijufies and all of thexn are simple in nature. It is

” that there is no averment in the complaint that

petitioner has tlueatened the compiainant with dire

consequences. The commevn intentien of petitioner to

X

*mvs

ii

iii?

Petitioner/Accused H02 in Crime N0;”‘.’%:S;*2£¥i’}:?
Chelur Police Station, perzding of, K V’
zeamecz Civil Judge y,~m.;&

Bagepalli, c.c.:szo.17?/20o3,k% f Q

on Bail on his _ pefsohmiv-3bc$:3.dVVfor a
sum cJfRs. 25,*’0»Q0/ .$olz2Eif:’i”Asu’f:etr’es for
the wee sum t5 éfze cf the trial Court,
by prQc.*1§£:i:1g.A’so.l¥§i31if”issu:ed by the

” t’a.’:’*.pe1*”;V with the pmsecution

shall’ juiisdiction of the trial Court.

Hg sfifiill his attendance on every Sunday

9. 00 cam. to 11.00 am. before the

Police Station until the ma: commence.

He shat! attend the com on ail hearing dates
writhaut fail.

Sd/u
Judge