ORDER Petitioner is accused in Crime No.31i2009 Iegisteied en 2.3.2009
for the offence punishable under Section Sf}?
we. 4 j” l
2. Complainant is one Sri Arkesli:
eyewitness. He has alleged that, on :5;-v_s.eA.bo3.:tlV
morning near his shop, accusegleameh the V
deceased with £11011 rod. As a ‘l1eve”sustained
grievous injury and am. is ; §ts;:;¢;1fi<_hat. immediately
thereafter, the accused to the police
stafion.
3. “fie mjvestigafion, the police has
recorded tileetatemefif — of the deceased and also the
other witnesses?’ Wifeehelof lmé’ deceased does not alleged any
;_’j’ii1e¢.ive ‘e.5eeept st-atzlng tliéitllvshe came to know that, the accused
Further, as per éhe charge sheet. motive
,__v_ a11egeti silpefifioney is that, he assaulted the deceased
j’l~.._»_QnVe§1ccoun~tvef harassment alleged to» have been given by the
his sister i.e. the wife of the deceased, and no other
is ‘alleged against the deceased.
4. Considering the cheumstanees that the charge sheet
having been filed and the petitioner is also got injured-“in the
incident, he could be enlarged on bail.
5. Amordingly. the petition is allowed. ‘:pevtit:ione1~ V’
enlarged on bail subject to foiiowing ‘7 ‘ V V ‘
a) The petitioner shall execute:4’peisona1.b’bond “for ‘
Rs.25,OOO/~ with one folj the
amount to the satisfactionétof
b) The petitioner V } _V with the
prosecution witnesses. or the vmaiteriéllyevhidence;
e) The before the Court Scl/an Judge