High Court Karnataka High Court

Chethan @ Chethu @ Chethan Gowda vs State Of Karnataka By on 4 August, 2009

Karnataka High Court
Chethan @ Chethu @ Chethan Gowda vs State Of Karnataka By on 4 August, 2009
Author: Subhash B.Adi
¥N THE HIGH COU RT OF KARNATAKA AT 

DATED was THE 04th DAY 0:: AUGUST, 2::5§i+--%[j  7  

BEFORE

THE HONBLE MR. JUSTiC£'~:3'SL18'!¥§£'.S'3--{ i-man'   'V 7

CRL.P.Ne_;§S14I2ii0§"
BETWEEN   V

uuuuuuuuuuuuu Au»

z CHETHAN @ CHETHU @"'cHE1jHA:~3;,eG'NDA%}%
s1oREvAr~:NA,AxA23Yas - V i i  
RIO No.azA, G K M-COLL{E"GE-- !§"~i0AD '._ V
GUNDAMMA LAY'QUT,     
8ANGALQREe56OG?'8._._ . 2  

' 4 V %  PETITIONER
{By 3:: : 3 3 KR:s;e§NEG¢\(s}i3VA,}1iE;Lv%..)

Aim :

an} . a n - m '.

1  :'s:rA1fE QF'KA.RN§%'AKA BY

'---SHO, ,2 9 NAGARPOLECE
EANGALQRE arm'
REPTD,_E3':'.C,--2€.'>VT PLEADER

 Him: 90%? Bumzms, BANGLAGRE orrv
  AL  RESPONQENT

   %  {B:«,£:.5S;tV'.i:'B.B3iLAKRiSHNA, H36?)

  %  c?aL.:= F%L.ED :.:;s,439 03.9.0 av ma Amvocms FOR THE
 Paimzonen PRAYiNG THAT ms H:~4*a;.§ scum" aw BE
PLEASE?) 're ENLARGE THE PETR. on BAEL we S.C.N0: 39322993



FOR THE OFFENSES PIUIS 143, 147. ms, 302, 12o(3;3i.iiéxw"7i'1ij4é ':3?
PC. PENDING ON THE FILE 0? ADDL. ssssioms JU'D_GEf_& FTC»-5,_ 
B'LORE cm. i     '

This petition coming on for arders tiiis  thé"c§un ma:ii'e~..§f1e_VV
foflowirzg;  .  "  1 i L

0 Rfiéjg _ A

Petitioner is accused-1    registered on
24.9.2007

by J.P.Naga%§c§;iice, iaaggéiiore. offence purzishabie
under Section 302′ :fiI}ré’vi>;1vesfigation the police have

fiieei chargesfV2éé’t’i¥or.;€:fife:1iV{:::éEgV ‘;22zfii3ijab!eé£i”n€i’e’i Section under Section 143,

144. 147, 148:;”~30″2{ 12cz§i’B«V:?iw. i

V. A_ 2. v_*¥’i*:e ;;ia’se_%of ti:é”r.m::se.cution is ihatg the éeceased had feii in love

C$iu’.._5; iris’ eai.i:_vege§.;*..:t§1aI§ accused-2 was aisc in iove wifin CW3. in this

regarfii.’a%uséd4fi”_§f:a¢i;=.r§§§t tolerated the attitude of the deceased. with an

iniefition ¢o§1;jami{V murder, he aiong with other accused formed an

sag-gseffibiy and invited the petitioner for festival, from where

«.V:.'{ie:¢Aa¢_a§e:i”wé$ taken its a remczte place. Accused-3 and 2 irzfiicted injuries

» _ §v’%:i_h”§en:*ié in me siomaefi and tfie sheuider. Accuseé 3 and 4 aisc infiictefi

‘iiguries, as a resuit efwhéch the deceased died.

3. Learned counset fer the petitioner submits that accus4e’d¥2″L-«itedé a
metive to infiict the injury. The other accused has been
c:i.P.3m3/zoos dated 132.2009. in view__o.f..th_e same, ita–§1’r;na”t:h;-ti the

petitioner could be eniarged or’: bait.

4. Petition is aiiaweci. Petitionei=eniarQe{t__on.fiaii §u:vi:§]’eet”to the ‘

feiiewing conditions:

(a) The petitioner shalt exettute Rs.250G0!~ with

one so£vent…ettrety forizithei to the satisfaction of

tt*te:.::V7~asit traiatg gudgeéti, Bangalore city.

(e) The peiitiener iéitaii’.§iet.:taetper with the erosecmion witnesses

t§1e~materiai~-eyitteece;

{‘z>}T_’%’§:e:ehal% apeear before the Ceuyt regularly,

(e)”The vgjetitiener shat! merit his attenctame once in 15 @313 to the

.. Veijerisctietienai poiiee between 10,00 am. and 2.99 pm.

i’ ‘ietefereabiy on Sunday.

{e} The petitioner shalt not commit any offence.

(f) In the event of any vioiation of the baii cenditions .

offence is committed by him. prcsseg:gti»on is.’ai”‘¥~?i§en§’V:seek” “= 2

canceilation of bait

BKB!