nu THE HIGH COURT 0? KARNATAKA AT _
DATED THES THE 2462 BAY 09 % 3 1
81::/2«'r;s1fiii iE1W% 'T M M j % A
THE HONELE MR.gL;s;;*;{;§:..N Azfiéwifm " V' _.
CRIMINAL PEr1Tt<:$§I»N0. .1: 25¢ %
W. '-. "
Sri. Vii. You .' 11
Aged 45 y¢ . . '-- _
S/0 Late Ke;=§13V21§gs;a.[I1);ad11}Va§'£1,'«.V E u :
Rfo '\ --
Madik€.riiTai:11,;~i;"r:<.:gI:.:, gg§§i*;.;u~;h Ema, Adv;-)'
AND§*~._ M V " M
The Sta€§:«--.Qf }(a1';3a.fz}_1éa_,_
Rezgt-3z*v'::$¢11t¢~i:c1V.,b'_§# Bhagamiauadala Poiice,
.- , Bfigagafnandaiéi; .Is4f;;;§1ike1'i Taluk,
'- ' Kodégjtz Efiistzict. Respondent
,i-VB’Vy¥’r’$’VI:V’:’t’K«V:”A.§’im:IV”d’fi~’ K. Navalgimath, HCGP)
This peiition is filed tmiier Section 439 Cr,P,CT-. praying
to <'=;211£I¢1"g<: the petitioner on baii in Cri1m.:_ No. 1012008 of
* .Bhagaj11a11da1a Pokice Station, Madikeri Taluk, Kodagu Dist,
is rtzgiatered for thf: offence p[u/3.307 of IPC and
30 of Indian Arms Act and ate.
This petition coming on for orders this day, the Court
made the following:
The petitioner is a1;agea__to 134%” mm m
£:’1iI”*g11I1 at CflHlp18ifl8_fit)_aS sustaialed
injuries on right calf ;;_’I’,i1c._ fetytt; Qrcunence is
statcti to be A(fDII11)}a _ifl§El::iIt, jgfiirlanen who had
u11d.e1*t’aI{t3z1. ;ixf<)1*'1;.(".i'ti<:3::". of a channel near
Coffee es¥:g}t.&:_'<§9'§ stones in his Estate.
011 wanleti them not to put
stonés. j!1’1-his Aftazzr some time petitioner came
back (v:}’;ii;a;!1″t:1 with oomplaixmnt and fimd a
zfrfirzia Ahiifi évu.n”af.Vt11e light leg (3-f (X}!li1)}£iil]£3I1i,
* ” wmsmd (vmfificate reveals penetrating i;t;tj11ry
tlfltf. iifieg of complainant. Aftcr the arrest. of petitioner
an éairigun wzm fmm his poasessionv
3. I have hemd. learned Counsel for patitioner and
F lealfleigi Cuov-:az’.mncnt Advocate for msxpozldent,
(QM
fl) .
4. The €:><:(:m'renCc app¢:*}$1'S i.r, ‘V . .
5, Tim appmhension
of pxtjééianxfipn ‘;)é’i5ftic»21e::7’i’p:$ei}’1g away from justice and
ta.mfia1:fi.:a g .wit:nt:ss{:s could be avcxided by
imp¢;::si11g– ~-‘§fJ’iI1g€;”.ItA ‘~:§c§13d~itiona.
as the f(:afiQw1’13g:
t H V ORDER
H is alktwemd. The petitioner is mlcasad on
héail §1;}::§§;::t to felkrwing c:o11t:1itEo11$:
1.’ “F11: petitioner shall ttxecrutfle a bond £32″ a sum of
Rs.25,00Qf – and shall offer two sumties far the like
sum in the satisfaction af comlxgittai ccallrt.
[\i . ”
2. The petitioner shall um; i11fiir§;.fiv:1§=i43c’: ”
the prosecution wim§:$seS; . ‘
3. The: pctitimcaez’ sl1a1l’vi’t%g:t1E£;rly A
sub!