IN THE HIGH COURT OF KARNATAKA AT BANGALORE
QATEI) THIS THE 973 DAY OF JULY, 2009
BEFORE
THE HON'BLE MR.JUS'I'ICE'. SUBHASH B.AI.')I_ .. _T
BETWEEN :
SR1. G. RKRISHNEGOWDA,
S] O RAMALINGEGOWDA,
. AGED ABOUT 30 YEARS,
R/AT GOWDAHALLI VILLAGE,
SRIRANGAPATNA TALUK,
MANDYA DISTRICT. ~' * j:
..; 'FE'PiTIONER'
(By Sri.I{ V" r:'A:LAs_1:§§r;Ar§i;.:;jw:_3 .
AJ.'{.D.:
STATE BY s'UBms:2ECT::)'R o;v_P'}:*1LEr3 ws.439 01119.0 BY THE ADVOCATE FOR
'I'_HE Ps:'?:1'r1:'2' --ADDL.SESSIONS JUDGE AT MANDYA} FOR THE OFFENSE
-Pf/ u/3.302, 201 OF ipc.
THIS PE'I'I'I'iON COMING ON FOR ORDERS THIS BAY, 'THE
V COURT MADE THE FOLLOWING:
CRIMINAL PETITION NQ.2229[200°9 % ;; _i
ORDER
The wife of the deceased has filed a complaint on
at about 9.00 am. interaiia alleging that, her .
doing real estate business. in this ” ”
come to meet him. On 2.9.2008,:’»._the”
complainant had left the house oiia uef .
incident, he was seen by one fee iigeeeased
was moving with one s in zegard,
a missing complaint was 4.9.2008, the
rieceased body ” a case was
registered 4.9.2008 for an ofienee
punishable ‘A’i1u1’.E(‘.3.f’.I’ and 201 of the PC by
Snlraugapatna _
« eezugsel fciethe petitioner submits that, poiice has
filed During the course of investigafion one of
iHVVi”the W’ifi2CSS§2S’ alleged to have seen the deceased moving
” me aeelised has been recorded. Except the said statement,
‘I2o”c:)t;’uerA.’.i’wit:’iesses have witnessed the incident. Entire case is
on eimumsiantial evidence. The petitioner has been in
jsdicial custody since 30.9.2008. ,,g;’_\j,
(
r
Considexing the cimumstances and the gravity of the
offence and the material collected by the prosecution, I find that,
the petitioner could be enlarged on bail.
Accordiilgly. the petition is aiiowed. The
enlarged on bafi subject to following conditions: H ” ”
a) The petitioner shall executeiiefscrueil
Rs.25,0(}{)]«- with one surefiy t;-$:~*~’e:hé’~e
amount ta the satisfactioii the”C’_o’i11″tV. ‘ ‘
b) The petifioner ehafl ‘ ‘wvifihlithe
prosecution Wimesses. orithe evidence;
C) The petitioner ” file Court
‘ «
Sd/as
Judge
“**AP/«- %