High Court Karnataka High Court

Chikkaboraiah S/O Lt Boaraiah vs The Station House Officer on 7 October, 2009

Karnataka High Court
Chikkaboraiah S/O Lt Boaraiah vs The Station House Officer on 7 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT

BANGALORE

DATED THIS THE 07TH DAY OF OCTOBER 2009

BEFORE

THE HON'BLE MR. JUSTICE HULUVADI.G.RAl\/IESH

CRIMINAL PETITION NOAS41 OF 2009

BETWEEN:

Chikkaboriah,

S/o late Boriah,

Aged about 56 years,

Daily wage earner in Horticulture

Department, Chainanahalli Village,
Maddur Taluk, Mandya District.

(By Sri.Madhusudhan.M.E., Adv.)
AND:
The Station House Officer,

Maddur Police Station,
Maddur.

Rep. by Public Prosecutor,
High Court of Karnataka,
Bangalore.

(By Sri.l-Ionnappa, HCGP)
 >%il¢

...PETITIONER

...RESPONDENT

4. According to the learned Counsel for the petitioner
there was no motive or pre–meditation and only in connection
with borrowing loan of R350/– the incident has taken place.
Since there is a specific overt act against this petitioner in
causing the death of the deceased by assaulting with the sickle,

it is not a fit case for grant of bail.

5. Accordingly, petition is disnrtissed.

Bkp.