{H THE HiGI-I CGKIRT OF KARHATAKA AT’ BANGALORE
DATE}? THIS THE 1?” {JAY (BF JULY, 2009
BEFORE
THE I-iC)N’BLE Iv§R.JUS”I’ICE SUBHASH .B;–A:éi:’V’ ”
CRIMINAL PETITION m.k:3Qs9i2{:é§’–:’.’;
BETWEEN”:
Sandal’,
S/’0 Raghu,
Aged about 36 }—‘c:a1’s,
R/a N0v.?4, Ambecikar V
Nagar, Carporatisn Quarters; _ _ V =
Tavaxkere, Bangalcare. ‘ ….PETI’T’§ON£3R
my &;;;i.Yg§u1;1:g.:A1iV ‘ gm.)
£’sND;
_…_..,._…w….
State by _ …. “~1:;;:A_
MadiVaLa: P.S,, ‘ =
E3angaI9re:, — ‘ A’
Re1gresEr;te€§Vbx§_’ ” V V
The Stafié “§”1;b1ic PrQ§$é¥:ut0:r,
” fiigh £T;g§’ur:._9i” Kama
‘ . _ High §321.il£1i;1g,
Ba:1ga}e1″¢;’v.. = _ ~ RESPONBENT
A’ 1 ‘{3gsn.3.3a1a1m’shna, HCGR}
AA Pefifion is fiieé UjS.£?~39 cf C3r.P.Cg praying
enlarge the petitioner on bail in Crime
“§’§€)’.§34}_;’_ §}:308{S.C.Na.129/SE?) Gf Madivala ?{)3iCC Stafion,
-P;é%n<:§i11g on the file of the Principal Segsionsg «Judge, Bailgalarefi
'~r.<;yx_jf_t:3g:z:e ofibnce P[U[S$. :43, 14?, 302 r/w sectim 149 91" IPC.
This petifion coming on for o1t£a::r:s this éayi the Court
mlfihéldfi {ha following:
QRIIER
P::’ti1i0n.6r is arrested in conncctiozz witié,_ ‘ CI’im€
No.634,t’2G08 rsgistrsrcd by Madivaia poiice, Bangaicérg. on
519.2008 for the ofi’E:n<::-E: puniahabizt under
302 1;! W 149 sf ihff WC.
2. Deceased is the complainant. “i’::I_eV’.’:21V1egs.é§§A ..;3-grgfnes ;f
accused 2603.1 to :3 in his campismt and {mar aI§ege(i that,
they caused; injuries, ho*:€é¢fi’er, fie 1-31icc.;i’.!I.1.bs=;i to tht: same. (Jr:
his death, case was registegjtfifi (3fT§ffiéé:V’–;5u:1ishab}e mzcier
Sectiiorls 143, :4j;i’3Qf2r1%y S€:<:'E:i0fi'1:%¥§'i;f.2,,'i1e IPC.
3. waned °’crc3r:.;g1sel’._,_’fca1f ‘$¢.._p@tii:io:1er submits ‘that, this
pc*t1fi:§::sI::.ez””;s nalsiéVvwfzafi'<t:;ii'::_ refe:'r€d in the cempiaint of the
daceased, floxvtzverg»s:1:;21§m.g'"'~ the course ef i:1v¢stig3tj011 thig
accused; .1133 beéfl'-izfipficafiid. He submitted that, ac€:,u:=;=::(§T Neg/§«
h'a:éI€3"A%;}zéa:i}? bean eniargad on fiaii by the Segsions {",5<:vuri:.
Tim agtcusfid N034 and 5 being {me and aha
' vasame ihfai, tl1f%_jg{'..'a:Es0 assaultsd. Except this, their: £3 :10 othar
méfiicfiai. Cafisideflng that the accused'. Filosé and Z? hams: "£33631
e.::1z§"1fg:3§"é?:f;11 baii ané the afiagaiiozm against this p<3i:§§3{9:1€I* and
V" .:§§¢i§:1s§:d $03.4 aim 7 are identical, this pezinfoner {tczuid E25
.§§:axgec: 9:: bail 9 g.
4. Accordingly, the pstition is aiiowed. The patiticmer is
eniargéd on bail subject to followixlg conditions:
a) The pcititioncr shall executc personal
Rs.25,0G0/’~ with one surety for tljnfg =
amount to the satisfactéon of the Ceura. V *
b) The pt=:tit:io11er shall 1xx:’*iii3′ 1;’
prosecution Witnesses or the fizafiexiai €V§;€;1.€I1{}fi;
C} The pefitiener shafi fg1ef::).s.19e”«[.§V;vI.;;e_ (3011rt
Itaguiarly. J A ‘ ”
‘judge’