High Court Karnataka High Court

Umashankar vs State Of Karnataka on 10 August, 2009

Karnataka High Court
Umashankar vs State Of Karnataka on 10 August, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KA§NATA1{A AT BANGALORE

DATED THIS THE 18*" DAY QF' AUGUST, 2309

BEFORE

me: HON'BLE MR.JUS'I'ICE SUBHASH B.AI>;   A
CRIMINAL PETITION NO.3812I2{}O9  " " " V

BETWEEN:

2 UMASHANKAR,
3/0 MAHADEVA,
AGED ABOUT 25 YEARS,
R/AT 4TH CROSS,
YARAGANAHALL1,
NAEARBAD, MYSORE.

2 SAM} @ SAMIULLA,

s/0 YAKOBSAB, V 
AGED ABOUT 24 YEARS, -. V
R/AT' NO,1i62,~5TH CROSS, 
SUNNADAKEM,   _,    I
TELECOM 1;,aY<;;:JT, .   _  " 
rv1Ys0§~2E,       »

. . .. PETITION ERS

(B3r._:S1i.M.s}aAi%Ass CHANDRA, Adv.)

's'*3'A':*§:"<3I~? Io1;IC$:.V's'né;r:0N.
I     RESPONDENT

V (By SIi.B.BALAKRISI-INA, HCGP.)

. 2 A’ ‘” FILED U/S439 CF:’.P.Cf BY THE ADVQCATE FOR’ THE

_ ‘9.E*r;f:*ze:~iER PRAYING THAT THES HON’l3LE comm’ MAY BE

-§é:,EAisED TO {ENLARGE THE PETR. £3-N BAIL EN 3.0110: 15:2/20:39

“~:§n§:&:H IS PENDING 03:: THE 911.5 OF’ F’.’I’.C1IIA”I’ MYSORE Fore THE
‘”OFP’ENCE P/LI/S 307, 394 OF we.

THEE PETITION COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:

ORBER
Petitioners are accused No$.3 and 4
Ne.1′?6/2009 registered on 22.4.2009 for the ofieneett

under Sections 307 and 394 czf the . A

2. Complainant alleges tha’L,,_en
13.951. be along with Jagadish the ‘erother
Shanmuga in connection amongst
themselves. In this regaJ’d,L the accused
Gunda and the complainant
alleging that, dispute, they will finish
them. A1: thatiaold the complainant and
the other in Mth the dragon, hewevet, he

escaped tI1ex’as_eault; e1’«.:_t9E2Sult of which, the complainant

. s13s¥ai;:¢€:;i ixijmy ot1’tl1e___t1;3;1d.

V 3;. am invesfigatéion has filed the charge sheet for

an deence Vpxifigéliéble under Sectiens 307 ané 394 of the IPC.

From the eefielaint. it appears that. there is also a dispute

V’ itéetweenl the parties and in connection with resolving the

It the accused came and threateneé the complainant and

” -. ethers.

4. Considering that the charge sheet has been filed and

investigiatzion is complete and 51130 eonsidexinfi that the

-3-
pehfioners has been in judicial custofiiy, on certain stringent

conditions, petitioners couid be enlarged on bail.

Accoxdingly. the getiéon is aiiowed. The
enlarged on bail subject to following conditions: » L. .

a) The petitioners shall execute _
iR’s.25.000/~ each with one J A
amount to the satisfaction of the Coilrt. -. V _ ”

b) The petitioners shall

pmsmcufion witnesses or thr:. ciridencttj;

c) The petitioners    -- thc Court