IN THE HIGH oouasr OF KARNATA1<A--.? " Y g; j .3 : _
CIRCUIT BENCH AT DEARWAD jj 7C
DATED THIS THE 51"" DAY x f
BEF{_)RE % _ V 2 % 1 'I
THE HON=¢3LE MR.
BE'I"WEEN:__
Durga @ Dlirgfigsh Sim
Age: 24' Yéfiriffi, Student ' " V
R/dSirag:1ap:eaAkRGafis%3%~%a='afiakun*a
Bella.-'ty Dist. V « .. _ ._ ' . . . Petitioner.
(By Sri.'S};E':.V_:'1*.:uii--a:Ai;i',' Aav.)
{Sf
" . By Cowi Police Beilary
"Rep,.._;By Pubiic Prosecator
' High {inert Circuit Bench Buiiding,
' , LDhaV:wad. mkespendegt.
(§§y sn: Anand K. Navalgimath, HCGP)
{ This camp is filed under Section 439 of Cr.P.C. praying to
" Léniarge the petitioner on bai-3 in respect of Crime 160.114/2008
registered in Cowl Bazaar Police Station, Bellary of Bellazy District
"___m_(-....---fix.»
for the alleged offences u/S324 and 307 of IPC by
criminal petition. ._ .
following : ~
The petitioner herein, who is is NtVo.ll4/08 of
Cowl Bazaar Police this oetition under
Section 439 of I1 petition in
Crl.Mi%.No.37_2!(t8
3
Hospital on 18.8.2008 is not disputed. It is alleged in the complaint
that die incident occurred at Sunanda Wine Shop,
and also the injured were sitting in the said wine ' i
3. Having regard to the circumstlanciesi j;iii
incident of assault by the accused .oii.__tl1e ifijiired is 8,
taken place, the nature of the itijured as a
result of the said assault of the case, fine
submissionVvlof"tite eciuasel fofiiiei petitioner that even if the
entire material on iecorcl:_o'isii'ta1__éea4lon its face value, this petitioner.
accused would riot iliable'vtol'i$e punished with maximum sentence
for litieiiiiliieh is prescribed for the offence 11/3 307
of Besides this, the averments of the
iwiiipetiticaes that lnas been residing at the address shown in the
"not dispatw, therefore, the apprehension of the
that the petitioner if granted bail, may mis---use his liberty
V met with by imposing suitable conditions. Hence the
it i V 8 = K A following 2
r\_(*----~.,-....
ORDER
111:5 petition is hereby afiowed. The pg:an.mr%[%wha gs,
accused in Crime No.I14I08 of
Crl.Misc.No.372!08 on the file ef.»ii1.-e__.Vleafi1a=-;_c’l”‘Pt1. sesg;¢n%g%%1aaga,%i%L %
Beflaxy, shall be enlarged on bail on _1:)fi<A;n§iV3for a sum
of Rs.40,000/- with a slumtytzgsiae iik¢s::m:; satisfaction of the
learned JMFC, Bella1fy,'a_nd _f;;ajsfvL»f;;§i.1.£3xn{.i:i§§"c:ondi1;ions that —
(i) indimectly tamper with the
“nor shall he threaten the
V_ _V prdétsution [wiAt’n£:§sé»?.Vs;
V. shall’ Aduaepesvate with the Investigation Officer
investigation of the case.
P.,__’éépy_f)f:i§f;i;5′; order shall be sent forthwith to the mm: of the
– :v..!:::_£§rned Bellary, and also to the PSI of Cowl Bazar R3. for
‘ infbrmatitian.
Sd/–E
Iudge
NG”‘