IN THE HIGH COURT OF KARNATAKA AT
BANGALORE
DATED T}iIS THE 14?" DAY OF OCTOBER 2069
BEFORE
THE HON'BLE MR. JUSTICE HULUVA_DI;G~.RTSM.ESf§' 'A
CRIMINAL gE_T1T1ON NO.49333 2009A A R; E 7
BETWEEN:
SRLEHASKAR C
S/O LATE SR1. MANO__HAR,_' _ _
AGED ABOUT 30 YEARS, = L '
R/O NO.202, I MAIN ROAD, 1
11 CROSS, BAD-i'DE_G[j'DISALU,'vf~,_
MYSORE RVQAL§1,' "Brx.NGALOR_E"726.' '
PRESENTLTIRRDOTREECSTA A
AT CENTRAL'PR1-SON',-._PARAPPANA AGRAHARA,
EANOA:,ORE--560o26 PETITIONER
- _ AMARCORREA As sOC1ATEs, ADVS)
ESTATE.OEAORARNATAKA
BY' CT+1A1\«1'ARAJPET POLICE STATION,
REP." RT TEE STATE PUBLIC PROSECUTOR,
;» RICE COURT OF KARNATAKA,
EAAzOALORE. RESPONDENT
A -*:(By SR1 HONNAPRA, HCGP)
W
l\J
THIS CRLP £8 FILED U/s.439 OF CR.P.C BY THE
ABVOCATE FOR THE PETHHONER PRAXWNG THAT
THIS HON’BLE COURT MAY BE PLEASED TO ENLARGE
THE PETITIONER ON BAIL IN CRiME NO. 22′?’/20Q9~.V_0F
CHAMARAJPET POLXCE STATION, FOR THE_.Q_’FFEN-CBS”
P/U/S 143, E47, 148, 323, 427, 307 R/W 149
This Criminal Petition coming 0Y1.:fV€)r’:.0ui”.§if5;};’S’ this
Court made the following” ” ‘ . ”
oRnRRit
Petitioner has fofrp’ reguiar bail in
connection with Crime” .,:(V3h’arnara}’pet police
station for;the..__o¥fencesj_ptin.i_shabie under Sections 143, 147,
3. .The’iVa11egation against the petitioner is that he along
‘with other 6~7 accused persons has attacked the complainant
it ‘A.V_Vané.iA’assau1ted him on his face and other parts of the body with
i ” V-“deadly weapon when the compiainant was returning to his
house along with his friend near Valmikinagar on Mysore
Road. The case is under investigation. In the circujiiistances,
it is not a fit case for grant of baii at this stage.
Hence, petition is dismissed. V’
Bkp.