S V V Bangaiore.
IN THE HIGH COURT OF KARNATAKA. AT BANGALORE
DATED THIS THE 10'?" DAY OF NOVEMBER 2oo9;']=,.
BEFORE J '
THE I-ION'BLE IVIR. JUSTICE HULUVADI ' H
CRIMINAL PETITION NO'.JzI%o6;*2.o.o9;<
BEZIWEEN
N Raja @ Pan Parag Raja,
A/O Nagesh, .
Age: 21 years.
R/ at Opp. to Maruthi School,
Indira Colony, V
Agrahara Dasaraha].1i','«,._ '
Magadi Road, ' ._ . . . V
Bangalore. b "_ Petitioner
{By Sri G petitioner]
AND S
State of Karnatalia V'
By Mahalgikeiimi Laiyogt Police Station,
I ' v.. ..... .. 'V
Rep; 'Pleader,
High Court Co'IrIp1e§i;""
" " Respondent
(By "$171 A V7.f§&n1e1krishna, HCGP, for respondent)
Tfiis Criminal Petition is filed under Section 439 of the Code of
fjrivminal Procedure, praying to enlarge the petitioner on bail in S C
A/'N"O,l06/2009 pending on the file of the Add}. Sessions Judge, F'FC~X,
33¢"
Ix)
Bangalore, for the offences pt1I1i.ShE1bl€ under Sections 841. 504,
506~B and 302 r/w Section 34 ofi P C.
This Petition coming on for Orders this day, the C'oti:ift_Crn_ade
the following: < ' ''
ORDER
The petitioner has sought for grant«pof§_loaili
Crime No.179/ 2008 of Mahalakshndpitaiyout”Police which
pending in S C No.106/200$ beforet_.’t:h:ev.Addl. S.ess.iVons_.3Judge, Fast
Track Court~X, Bangalore, forthe.oi’iiefice up’t1:i”1ilsi1able under Sections
341, 504, 506-8 and 1″/ w”Sect.i’or1″3?§c_oi.”..thozjl:ridian Penal Code.
2. It is have held the deceased with an pet'itior1er-accused No.1
stabbed on plthjeldeceased and the deceased died.
As per the Qvvert’act’at;tr§.bntedttnd the cause of death is due to the
the such the petitioner is not entitled for
grant of bail;’~v.Tl’ie”t’pet’itioner can press for early trial, if so advised.
3.”}XcCcgrdinigly, the Petition is disposed of.