High Court Karnataka High Court

N V Gopala Reddy S/O Venkataswamy vs The State Of Karnataka on 12 August, 2009

Karnataka High Court
N V Gopala Reddy S/O Venkataswamy vs The State Of Karnataka on 12 August, 2009
Author: Subhash B.Adi


. – A V BAN<3ALd'13§j.

%
* A f::»’

IN THE KIGH COURT OF KARNATAKA AT BANGALORE

EATED ‘I’HiS THE 12th BAY 012′ AUGUST, 2009

EEFORE

TI-IE H0N’13LE MR.JUS’}’IC.E sufinas;->;w5f: _ ‘

CRIMINAL PETITION Nc::.’33§§312:§_-:_},9;1 ”

BETWEEN:

1 N V GOPALA REQDIY SIC) VEN_KA”I’As¥1AMY ”
AGED 35 YEARS, AGI?Ei{‘1§}LT{5RiST.. ‘
R/0 NARAMAKALAHALL1″VILLA<3E " _ . _
RONUR HOBLI, sR:z~IIvAs_au=U'E2.¢.i"*rQ _ " .

2 V ANJANEYE; i:v S1/Oi”‘v’=ENKATE–SHAPA
AGED 27 YEARS; ._V_AGI{¥C£}LTI.?R{ST ,
R’/O UPP’?JKU1’EVEi;LAG*F;’–./ ‘ ‘~
YELDUR HVOB-L11], ” ‘
sR1N:’¢AsAP:;;RA”¥§Q. ”

.3 VENK:2TA’SHIVARE;DDY*~S]O N V DODDVENKATAREDDY
AGED QQYEARS’ , .– V ~
PERMANENT’R/Q’V1NA’;?A1v;’AKALAHALL1 VILLAGE.

RQN’UR HGBEL, SRINIVASAPURA TQ
1_~xC2wvwa3RK1NG’Aqf.21;gL

PETITIONERS

‘ , ‘ {By an. M T NANAEAH 85
. SHANKAQAPPA ASSQCEATES, Af3VS.}

ffifi s’m:r§ 09 KARNATAKA

BY SRINIVASPURA POLICE STAWON
” SRINEVASAPUR,
RESPONEENT

(By Sn’. R.S.BHA’F, ECG?)

$221,? FELED U/8.438 Cre.?.–E’:-{:8
ARREST IN CRIME NO: 213/2009 SRINIVASAPURA P(){._I}i3’i3.”$i’§f1″i1’*.”,;?1§I;§ _

KOLAR, FOR THE OFFENSES Pxuxs 143, 147, 148, 32s,.32%i’, ”

506, 307 RIW SEC. 149 OF IPC.

THIS PETITEON COMING om FoR”‘.Qé:§E§s 91’*;«.{1’ss:~ ..L:~;.a.Y,.: ‘*i*1¢:jE~._u

COURT MADE THE FQLLQWING:

Petitieners are N033, have sought for
anticipatory bail in {3_rimc: Nsi.2M;3/éqgig on 12.7.2009
by Srj11ivasap”u1’€_-V1 K{{;}.;3r€ ‘a1’1: offence plmishable
under Sections; A é’;g4′, 504, 506 II”? 149 of

the IPC.

2. compzgmam aH¢ge§”‘g;at, can 112.2009 at about use

p.111. t11¢§€”z§.r;cuse(i came itj a vehicie and asked tbs compiaiuant

:’ ie« Ithgem. when he refused. they attacked him,

a’s’;saiiI1r§i&[‘ and threatened thatithey Woulfii kill

u ” flMaVi”:t;er is under invitsiigation. Specific allegations are

tha psiitioners as rcgaztis to the assauii, abuse

threat. Considering the same, mtat a case: for grant of

” afificipatoxy bail. ;

4. Aeconclingly, this petition is dismissed. Fh:>w’ever,_ _._1iberty

is given to the pefifioners to make an application for

If such an application is filed. same may be consirifimd’

as possible not later than four days.

%