IN THE HIGH COURT OF KARNATAKA AT BANGALORE be DATED THIS THE 09"' DAY OF OCTOB;ER_é2'i}'(_E3.' " BEFORE THE HON'BLE MR. JUSTICE EU1,EvAniio;EAn1EaE' __(_:___R1M1NAL PETIT1_O.N Nogsen 0i?"29e9oo J BETWEEN: Raghu @ Raghuram, S/o Sri.Oi1MunisV'w.amy:;' . _ Aged about Residiilg at: NI5-_'3V7i'~1;'3'--.__ V ' Kanak.adasa':AiLnS/oiieé. " 'V Lingaijajapilrarig..__ % . . Banga1"ore¥56GO84;.'" ':2' -_. E " ...PETITION ER (By Sri.Naii'swhad Pas1ia'v&'}5:rssociaies, Adv.) Snare eyeaaifiagawadi Ponce. ...RESPONDENT
(By.._Sri,__Ho.nnappa, HCGP)
This Criminal Petition is filed under Section 439 of
“‘Cr.’PIC. praying to enlarge the petitioner on bail in Crime
i\3o.233/09 of Banaswadi Police Station, Bangalore pending on
M
the file of XI A.C.M.M., Bangalore for the offences
P/U/Ss.l43, 307 1″/W 1.49 of §PC.
This Criminal Petition coming on for orders.’tliis9V’d-afy,.V’the
Court made the fo_1lowing:- it it *’ ‘
Petitioner has sought for ig:ra:n–t_9″of ircgiularz
connection with Crime No.233;’C9″.of Banaswa.di’_: the
offences punishable und’er_Sectitons r/uh/99S’ection 149 of
EPC.
zine gm 26.4.09 around 2.30 p.m. a
complaint has been’Vlodged”‘alleging that on 24.4.09 around 7.30
in egveni-nng when'”the complainant along with one Balu and
were talking near the park road at that time
one-..__Ragh’u.VifAinil and other accused persons came there and
Viraissed quarrel with the complainant and assaulted him with
‘c_l9u’bsiiand knife causing injuries on the complainant. When Balu
“and Anand intervened to rescue the complainant, they also
9/
La)
assaulted them with club and knife on their heads. This
petitioner is said to be accused No.1.
3. Heard.
4. It is the submission of the leai<ri'ed'tt»Cot1:n'sel iforlthe
petitioner that petitioner is ha_ndi:cappe'd and ithat':.'there":is no-V
overt act against him.
.5″.i”Learned;’:£}oVernmentA’Pleader has submitted that the
petitionerlhas assattlte’d.._t’l1e,:l’c0mplainant from the dagger and
that he hasit’heVdisatailityl ihfrespect of only left leg and that itself
is sufficient to lcoiisider the case of the petitioner for grant
of_ehail.,.l\_A ~ ”
.. 6: “Having regard to the facts and circumstances of the
‘r_:ase’,: petitioner could be considered for grant of bail after three
‘§§_aU,/
months from the date of this order, by the concerned Court by
imposing suitable conditions.
7. Accordingiy, petition is alioweed.
Bkp.