_ beiiexie ‘Vtlmt pefiiticner has committed the alieged
effence$,_ *,'{‘2i:1 e”v;:§etiti011er is in judicial custody since
‘.Vteae1;ie1f. staiement of the accused is not
V’ VA far.1:11;1Li’esi13V’1ce under the Evidence Act. Irlvestigation is
___”‘T«.”ce1§x:1p’Ieted and (:Ir1arge sheet has been filed. Petitioner
‘ having old aged parents and he has to look after
c1%L.P. NO. 9G33i2{)09
This crimixaal petition is fi1ed…z1n,der’ ‘4
of Cr.P.C. praying te reiease 7f
GR. No. 48/ 2009 of Wadi Police M
is punishable U/S 493 agld TL
2. The grounds in his
bail petition i$v;:isa_1jnde:f’: 3; -.
Petjtioriefie: the cotnplicity of
the alleged ,>’i4§e.:”i2.as “been falsely implicated
in this {.3I’IV’;’13)._4{‘3. _ ‘I’i1e§:’e no reasonable grounds to
3’ is a Government Primary School
them. Bail application filed before the {Semi of
W.
” J’%%a¢ci§i’en:%%.cas¢. i*hat*¢n 13.03.2009 at 7.30 PM, the
to know that the incident has
at about 11.30 AM he went and saw the
‘ of her daughter and found injuries on her
CRLP. NO. 9033]2009
the accused and the de(;e3s§ed appeared beforf:
panchayat and in the panchayat they 381″€¢£’3!_ ft§’A’ _
together. Even before Sifldhll M2§}1i}a. 1 ‘4
Kendra, the complair1aI:1t’s
undertaking stating that
properly. Thereafter, the __wa.S’
that he will 1;i11.: }:§te u dau§g11ter and in
this regardifie’ V1 113 daughter useé
to nm:ateT4mi:;, wii;:::eve:%–she to visit the house
of the he pre-plarmed ifl
suchVavWay4″‘EhV_é1t.tI:e may appear as if it is an
Yagapur Tanda road. Then an
CRLP. NC}, 9033/2909
_ 3 –
considefing the facts and circumstances of *
am 01′ the opinjorz that this is a fit, ease to:
this stage.
9′ In tha result, I pasS»fol1c}i&*i;1g:.VVATV
. oR1:>%_§;gf %
2. Petition is -.
2. Petitiqfiyér-».._ in Crime
No..€1$ _/u2€’§):(i:)_9 ef Wa_§ii Foiioe Siéxtion Chittapur
on msamgmg a%%pe3rso§1a1 band fer a sum of
;2s;;%1%d,o0t3%,;- ten théausand only) with
” likesum to the
satisfeugtion sf Court below on the
_§o3£i0wing Caféditiofils:
fkatfitianer shali not tamper with the
‘ * I, ~ “§3Vt0$i.::c11tion witnesses.
X [b_}» ~ shall not jump mu.
_ zfany condition is violated, the bail entaiis
cgiiiucéliation.
SW1: