High Court Karnataka High Court

Ravindra S/O Nanjundegowda vs State By Besagarahally Police on 2 March, 2009

Karnataka High Court
Ravindra S/O Nanjundegowda vs State By Besagarahally Police on 2 March, 2009
Author: K.Bhakthavatsala


CRL. P,

This Criminal Petition coming on’; 4O.i!.vFi'(‘-3I_’S,’1 ‘

Court made the foIIoWi.ng:- V ~
oRDERfv

The peizitioners/Accu$ede.V:eNosi,2 No.59] 2007
of Besagarahally Police. are Section 439 of
Cr.P.C., seeking fo%’tt’__:e Seefions 143, 147, 148,

323, 324, 504, 111.4 a;x§§;%V3dit 149 ofIPC.

2. Leefned that the present petitioners
assaulted Rameg9€37daVV’a;fitAi._V susta1n’ ed grievous injune’ 9..
Though “petitiVei1er,$_ ____ have not assaulted the deceased

Mafiegewda ether injured persons, because of common

L» obje¢;t:._ figgrlef’ 149 of IPC, the present petitioner is also

responsileie ofiiznce under Section 302 of 11°C.

V’_3,_b\’.V3:1et11er there was common object to munder or attempt

‘ gjjmiier, it is for the prosecution to prove its case in the trial.

.Keeping in View the overt act by the present petitioners, it would

.v..ineet the ends of justice to enlarge the petitioners on bail subject to

conditions.

xw

CRL.

4. In the result, the petifnn is a11owr:cl»V .-:-11;!

enlarged on bail subjed to fulfilhnent of the :

1′} that the petitioners shed} a fig!’ a
sum of Rs.20,000[-attach foi like Vs u1n to
the satisfaction of _

ii) that the Bf Rs. 10,000]-

iii) wit’ h prosecution
VV”iIE£$»”§C$,;’._” .’VV_ * ‘ ‘

iv) thaté s’:>. 1’11..»21V§4lV.11o’£: leave the jurisdiction of
Mandya prior pcxmisaion.

. “”” I
Sd/—

Judge