Magafii Rbad
Cri.P No.1346!20G9
IN THE HIGH 000;?!' OF' KARNATAKA AT BA?'_G?;L°i§A§ "
DATED THIS THE 22319 DAY %
BEFORE % . .
ms noarnm ma. wsflci
CRIMINAL PETijr1or§V.i::--<V$; '
BETWEEN:
Raghavcndra@ Ragu, _ V - _ -
3/0 B01'&i3h. =
R/at No.93[3, 931*
Bhuvancshwariixagaf, V" " '
K PAgrahara,
Ma.gadiRoad, , V %
Bangalore-560 623.. -- V Petitioner
{fly Sn'. shagtaraddi Adv., for petitioner)
The Sig-@',%§_%+ J' ' "
Respondent
' " HCGP, fir xespondcnt)
_'I'h.i$ Criminal Petition is filw under Sactien 439 of the Code of
Procedure, praying to enlarge the pcfifioner on bail in S C
._Ro».9€.-'/2(}O9 on the file of Presiding Ofieer, Fast Track Court-VII,
Bangalore, for the ofibnces 'ands: Smtétms 143, 144, 147, 148, 323 and
397 of I P C.
Crl.P No.13_46f29()9
This Petition coming on for Orders this day, tbs;
following:
ORDER
The pctit:io11cr/ accused No. 1 in s $9.93; file cf Fast
Track Court-VII at Banwkzie is Section
439 of the Code of Cfiszqinal for the offences
under Sections 143, Section 149 of the
Imiian Pam} Code. ._ ._ . ,
2. submits that the petitioner
is aged about_23 to do with the allsegcd ofihnccs.
He the injtny is taken note, he has only
of the injured and therefore it cannot be
tl1at’t£1ci”];$etitii()ui:i;:1V§5’i:1Vati intention to commit murder of the injured.
~ * A’ Government Pleader submits that the pzm-sent
V No.1 and accused No.2 both assaulted the injured
The present petitioner caused injury No. 1 and accused
L§§_b;2_.€iausedf£Minju1y No.2. Both the injuries are grievous in nature, and
themfom,/1 it is implicit that the accused persons hm intention to
LML
Crl.P N0.1
eliminate the deceased and therefore the prosecution has””out a
prima facie case for the ofience under Section 307 of I V A
4. Keeping in View the nature of
and weapon used in the commission;gfi’eeee.at.
be said that there is no prima facie ‘fe_r=.t_}::e gender Section
307 off P C. It is pertinent to are four eye witnesses
to the alleged incident, TheaveV–v:.is:f -to enlarge the
petifioner on bail. H
5. In the «reeeultv, fails and the same is hereby
F
‘V …..
fudge
dismissed. ‘ Q ‘ ”