High Court Karnataka High Court

Sri Gopinath Rao vs The Station House Officer on 7 August, 2009

Karnataka High Court
Sri Gopinath Rao vs The Station House Officer on 7 August, 2009
Author: Subhash B.Adi
IN um I-IIGI-I cams: on mmmxn M: Bmaanékn

BATED '1':-us mm 07"' may or AUGUST  " 

BEFORE

TI-E z~EoN*Bz.E HR. JTJSTICIf:J; 3%.

cznxxxmtx. 1=a'1':::1*I<:a~r 1a§';L.:§'*:.24r2t:09f_" "   

BE'I'W'EEW

1.

Sri. Gopinnth Ram _ _V _.

S/0 Sri. Raghan&th.Rgfi;}
hand about 43 yea:a,f”: xx,-g ¢
Residing :£’i:.__No.1’§’,’*..3″”2q;ein,’.
Kushal Ldygut, c.?}Ramah Hagan,
Kagga¢a$apfir¢,”g_ .. fV:v .
Bangal§r§;V “‘ ‘V”

2. 9:51. ‘étanlajr
S/Q Sri, ‘E'{m13.”,._ ‘
Aged abcut iE._C)V_’5’r”.’a-._g’::::«=-3-,”
Rnsitii;1g_ at _ Nb ZAOEZ ,
gaahal “}I_iva.$, “Behind
. fihiva ‘£’e”££I’3?–J.;e;_, fldnynngar,
~.._na21ga:i.-9:9. . . . PETITIONERS

“t3;’!:ri’– NAIR & ASSOCIATES, Haws.)

_ ._Statian’g3£-Icuae Ofricaz,
“EI;A_. I… , P0131-as Etati on,

-._ g ‘ ‘S agnjaynéaygar,
‘=,”_«_’Ba_:m_5;a=.-,,}.¢»’.’i’..-é.. . . . REBPGN%’I’

(BY SR1. B. SHN& HCGP)

THIS CR1″? IS FILED U/3.439 CR.P.C PRAYZRG TO

mmmm um zm-Itrxcxums on BAIL m cam

No.99/2099 ic..c. N’0..228’10f20@9} or H.A.L. pomcn
srarxm, aaxsnmm.

K! wwwwuv Sufi i’\II”‘KB’i.B’&R”§§fl”*N\fl”‘l iT’EI\7I”I WU!”

4. In this xragard, 3. case has b¢ari.”‘:rié.$§:’iré*;Verad
against the petitioners. ‘rho
recorded the statamanta o1fI”‘£L.”s’¢:a«
cm who have 511p’£-‘*<1§rta.:;17 :
yroaewtian. CW: 2 gsA.i':a3:.e:?a3_fl':;1iiirV""'tiiey

-last anon the de¢egg¢d&V.wiri_;- and it is
alma stated that f’V:.f§’Q1.? If<:§eful3.y' task the

deceased or; the murder.

5. re the inaiciont . The
antire “r.IiV!!..R_:u3vb&§é<i__ _c_a'r; the circumstantial
evidence Considering that thfl

patitiqnera iivjuriicial custody since March

V' E*E§L1:"so_. that the investigation

petitioners would be enlarged on

""2:a11;

Aiiimjgordingly, the potiticm is ailowad. The

.v4″v~:V_peti§t:’iérzers are entitled far bail aubja-.::t: tea the

V. V ‘ w canditicams:

ii The petitioners shall wxemte a
personal ham: far a. sum at
Rs . 25 , 000;” each with one surety

gs!

…..w……… m wen–InrHu”laI”‘|l\.l'”\ mun ~…u-mu ur nnxmmmwa rawvw %..’UUR7I” OF KARNA’¥AK& MGR cmm’

Rhv/*

ii)

.. ‘ –

for like sum ta the satisfactionW§§ *.__
the Sessions Judge, £5.52:

Court-V,
No.228′?O/2009.

The petitioner: V

with the proaeii’_ut§.¢n ‘ ‘w:ixtnes’:§§%m.i._’ V

shall apnea: iiefoxg Cégzrt

xagularly. fivwit:i*i§¥§>’1i’x::’:4 any
default. ‘ V’

Banqaiore in