High Court Karnataka High Court

Naveen Kumar S/O Shivanna vs State Of Karnataka on 30 July, 2009

Karnataka High Court
Naveen Kumar S/O Shivanna vs State Of Karnataka on 30 July, 2009
Author: Subhash B.Adi
1 <:r1.P.2s34,:09

IN THE HIGH comm or KARNATAKA AT__B¥\Hf~lC§:?&i;%L)'§%E. 

DATED THIS THE 3oT"pg.Y_oF .§U'L";'-- 2_x'3Ci'9:  _  u  

THE HON'BLE MR..3TkusfncE%sUaHA5H '$v AL3mI  : %

CRIMINAL. PE7I1Ivo'n _:;s_g,2s34 gs "2oda
BETWEEN   _   

__......w.n.-u.

NAVEEN KUMAR. L     «M -  
  

AGED AB_OUT..25'?YEAR£~§  
R/ATv--.SARAKAF£§3-R VILLAGE, %
NANDAGUDI sg.c3£tLL   
t-iOSK01"=?_'I}\i_Ui(.  4' 

   % ...PE"fI"¥"IONER

~ =  _ %('5§Y ES £"!.Fi~£_' L§ELAmAR & <:o.,)

 %A§:9V%:"j&«%M,% ' k

' nu;-mun»-an

 .. BHANGALORE RURAL EISTRICT.

STATE '0§5""!(ARNATAKA
av NA'§+¥£3AGUDI POLICE STATION,

 RESPONDENT

(av Sri.B BALAKRISHNA, HCGP)

THIS CRLP FILED U/5.439 Cr.P.C. BY THE ADVOCATE
FGR THE PETITTCNER PRAYINGTHAT THIS HOWBLE COURT

2 c:r1,P.2834gc>9

MAY BE PLEASED TO RELEASE Ti-CE P£’rIT1c>%rs:'”ER ?£;;%£~1%_I:~a
Cr.NC).2/20(39 or NANDAGUDI PGLICE sTmfIoNT,kvv¢Hzc%H is
REGISTERED FOR. ms orremce P!Jv?€»IS_HABLE«. L€_rdD~E,R’~

SEC.3G2 AND 201 OF IPC, Pemiw-a.om THE”FELEEi’OF’*~ATHE
CIVIL JUDGE (Jr.DN.O AND 3M5-“g: AfF.HOS!§OTE-. ..

This petition coming-…_on fér_’DRDE’F€S; iifhe
Court made the foilowlng:-‘«v.._’r, ‘

Petitioner is seé:c:%ng’%;:;s:;L u_!§:;3vi3ér.vw:Se$.439 ef cr.P.c. in
by Namiagudi Pelice Station for
the effgrzges p1§1′:é%:s%ha’i:1 e”%uhder Secs.3{32 and 201 of 19:.

V’ V”In’itiva_;i_!_yv en 07.01.2009 a missing complaint was

‘V:V”*’:eg§v$terfe;3:”‘vin Cr.!\!o.21’2€I09. Thereafter the poiice

%=%*isus;§e¢::::g%TL%%£he accused and on interrogation it was found

fhatV”‘vh.e’Vfi.ad committed the murder of the deceased for gain.

AA “A1; {fie instance of the accused, the recoveries such as

fiangaiya chain, ear rings and bang£es of the deceased

were made from the pessessier: ef the accused. Based on
the materiai and aise the circumstances, Police has filed

chargesheet. Considering the materiai available an record,

3 C-£1. P2834 09

I find that this is not a fit case forgrant ef”‘i;:a:i.’ij;Vv ‘F§:ere;:e_ ‘ ‘=

petition dismissed.

dh*