IN THE HIGH COURT OF KARNATAKA, 8AN(3£g§..Q_éIV¥;"--vvA
DATED TE-HS THE :2 13? DAY op' MAY_A4=§}}fj59:'»V1'%;~:: .
BEFOR§w _ !'u_,
THE HONBLE MR. JLISTICEE
CRIMINAL PETrT:e:)_N N5.-1'601 1.
BETWEEN: L'
Sri. Srilesh
S/£3. Sri. Srinivasal _
Aged about £215 ycars ,
Rm. No.9, t11ir1'L1:naJiu bfiufldiflg _ .
13th Main, f
Rang-filorfi n . '
Permanently r,5_.2i,»'_Ch.:é:.:xg:§ti<§;é.$*€i'
ida1<u1an1VT§?,£n\ ~ -
Kgflanfii % ~
Calicut,',Kc:ra1a S ta.t§:. pgrrrxemse
(By 5:: : «:§;'M. 's::;:m-s._§'Ia§ddy, Adv}
.....
‘ jby’ :P},ic¢:
8a.ng3}.:<%-fen "
l?2~:1:£;*b}* S£:§;t§?VA.§”v1V;I3}:£c Proseasutor
C] ‘u_._ G£3’iLlt:(:e’f Advmain {‘:rt:nt.:I’ai3.
High (“E62311 building
B.’:fi1gz3J.c;_:Vi3 M 2360 (301 RESPONDENT
3. Baiakrishna, HCGP)
THIS C5-RIMENAL PETITION FIE,-ED 1,},/$.43′? CR,P.C BY THE
HV’.~*3aB’~3’OC§%T E1 HE PETITEQNER ?§3}5,YII”«¥{3 TEA’? THEE E~§OE’~¥’Ei.»E’.’-
CUUWE’ MAY 5112 FLEASEU TC) i:Li’\iL.:’ai-<'(}1$ THE} P§:}'i"1'i'1€.}Ni:}}-<' OI'!
BAIL. IN CRIME N513/2009 FOR? THE GFFENCE F',r"U/S2307 {PEI
THIS PETITION COMING ON FOR ORDERS TH-ijS'-:fi§3'?';.,'THE
comm' MADE'; THE FOLLOWING; ¢ ; ~ .: , 1.
Heaps! both sides
2, The bail petitisn is filed ip(eti1T:i€:«’I§3:1″.Vi11
the. case fileci against him t”f€£3.3,’..f.?{3Q§¥ vVi53f” file
police for the ofiencas ‘{3?,Z§I1iSh 8_b’}$.. seci§c:1*1…3€3′;5″ IPC.
3. Learned mias%}1_ {<3}? ti}: submits that the
inju21:r;'z"has_x{§:e1i :€§;i$Cha§rgid hospital and all that the
pefifi-511$?' a§J1eg§<iift3L. :}1'==21;4r:éTVT.s.;1::'.€*;'::g'aM1.111:z:d the injured and caused him
1acer3.tedVVV'ir2ji11§e:V§. A
note of the above facts and $11!? punishmcnt
H ofibnccs aiisgtstd, I am of the View that the
pefiticgfigr be released 02:: bail imposing ceniain conditions
., Ate:-I the interest sf the prosacruti-an.
S. 113 the result, I pass ihfi foi1::3Wi:1g order:
Criminal pcfition is allowed subject te tbs co3:1d.iii1:1 that
pasfiticengr shalt} cxatsrute a personal bond for a sum «sf
>”
_f
Rs,.30,(}G(}/~ witll twca sureties for the Eike sum the
satisfaction of the triai Court. % The ptttitioner shag
attendancs before the couccmcd Pelicc Sfiafian {an L. e~.ie;§; V’
Saturday between 10 am. to S p.13:-2;
the €Vid€I1Cf3 gr thmaten the _prc«s&«:fi.1¥:i€>:1 wimgsses; in”‘a13:r,
Inammr. He: shall not i11V0lVE§”‘v–.”i:’:Eu3L”~S11C:fV.), ‘e}fii”€nCV£:sV«V”e§’f’VVih;3 }ike
nature in futurcz. 0:1 :!i::»1V;ati::J3:1″i:é1″”* the’ ‘C0fl£iVitiQ11S, the
prosecuficm is at fibfifty to n1;«.j’ve f-Lzi’ stéanéciiafion of bail.