ii’? THE HIGH COURT GF KARNATAKA,
PRINCIPAL BENCH AT B!%.N{}AL,QRE.’.- 2′ ”
DATED THIS THE 26%: DAY OF’ MARCH; 2£§::§:%j”‘ ~
BE3}3’C)RP}~~’ ».
THE HON’ BLE MRS. ¢.;v…:s’1′:’c:”}3 M;%r~:~J’ULA 1?c:}§i’pE1:§L:i’;:-3′
CRE?»{£I’$z§L PE*I’:’*:’_:’c:;~3:s: N0.’-45:7.f.:2sC=§”
BETWEEN
Sri Paliaiml,
Sfo S172′ Madappa,
Aged 32 jgears,
Rio # 1;0§2,’*~,_’* 1, _
Bevamgchiitkaxiahalii,’
Qpp. F<'%:;:;;'a1 ~R'.e;Si$t.i'-:;1f;<:%3 ~'
Sangalosre. .
(Accused 1′?) A ._
(Pe!:i§:§d11=:3″ is p”m$é12t1y lodged
* in }?ris0n; B-rgzxgaiezrrz}
‘ (iJ’i’;_S”1:;ci’i<§:a.§: ¢31;:1.S$(3d}')
'PE?TIT'EC§NER
{BjsfEf§1°i. Correa for Juris Consult, fidvscatei
mm
" p V 'The Statfi of Kamataka,
" By Maciivala Poiica Statiaitz,
. "AR?ep:1=':sented by
__ "Etta Siam Public Plosecutor,
" iriigh Court -3f Kaxnataka,
Bangalore.
(83,: Sri Satish R. Gizji, HCGP}
RESPGNBEFQT
This Cmlminal Pctition is ffled under Sfictifin g§:3§’;v ‘i*:_r.9.c.,
by the advocats far the petitieuer graying i’ET€iu£€:8§’VSf§V” “the
petitioner in S,C.N0r 883[2G9’? new penziing
Ciity Fast: ‘Track {Sessions} Judgs, B.-:»z3.’1g2j:=i<;:1*.;;~.. '§ff'«Z';_-'VEE,
which is ztgistczrati far the offencsvé. pL::1i3b;3b}'e31 -rm;f1a;%.::r,VS§ij¢iit3ns*'.__
143, .144, 147, 148, 364, 586 anti 3{':v2';.%}:x% 1&9 1:33.' _ "
This Pétition is coming §:::;r7;£ u'f;3r Nth}: Cetift
made the feilowingz A" ' " 3
4 _i:rQE?§..';,;,; 1'
The §etéti0ne.;=;I* hgfamzéer was casted}? in Crime
No. 265;' G7 ' fi'_:1<:. §'(i§3§sce Staiiorz for affences
pu11isf;:ab}::' "$.43; 144, 147, E48, 364, $506 and
392 rfw £49 4011 committal, the case is registered
as gc. N0. 333157 3):}. the file of the Fast Track C0ur't~–"v'1E,
C§i3,;»;
V’ a {:0 the pmmcufion, an 1 1.S.2G§’?, thaws W33
a’;a”;;;.,_;éV’:TV:t:::1:::v1_g;:iTV:’t«he fife cf fieccased Srinivas nsar Swapm: Bar at
._abm1t* § O;.,€}{) am. by accuses? Noni Ambarish. Hawever, $113
” escaped frail: the ciutches 0f accusaci No.1 Ambarish.’
Later on, at 60$ p.m., 3C{311S€d No.1 along with oiher accz1sed
‘including the present petiiioner abésucted saié daceaseci in 3
‘?ata Sumo vehicie while he was near ishwaxjsza Bar, ‘to
Golden Gate Apartments at Kodichikkafiahafli
him ta death with deadly weapons
dubs and imn rods.
3, fine Mr. Rzaju, ‘who take}:
away by the accused in ta the compiainant
Santhesh, none Qflzer :t}t1#:–‘:v cf deceased
336213. ‘:g*¢13(v~:_ . accused E0. 1
Ambaflsh ov}.:~:.§ “f¢€1 §1é;§,t€d him net EC; harm
deceasadlS1f§11i*3z§;S}.’:’f&}c,4c1:@Se§”1’%O. 1 Ambarish asgured Santhesh
that he ‘:1-4§ t:*§1a3ii:1 Srinivas and asked him to come
V near R§1:T5t:’I}.3 Dinxxea At 9.80 pm., when comphmamt
the said piace, 33.1 the accused hralzghi the
éé¢eai$e}€i’v$3fi’§1§iv:gis.«£n a Tam Same, whe was severeiy agsaulted
‘ by f-:’1C§’i’;’1}’.;’:=.!;¥§,A which was infazmed is the cemplaiizafit. E-Mia
” takéI:._.{§3 St, Jchns I”-§:>$;::it:aZ in the vmj; sama ‘{“ata Sunni) bf;
« {ét3:;n;:§i9_;£z1.aJ1i: and the accused. Q11 examiggtaiion, when the
declared him as ciead, accused fled away fmm the said
_\
\f\
~ , iplace aftm” threataning the :::0mp1aina_t1t not ta: éiscloss the said
facts to any one. Cm {I18 complaint sf said Santhesh, the
U1
This materia} on recoxd would makét out a ‘.f»::a’:;.e
against the petitioner in View of mvaking Sactiziggcggrkéug 3
6. Umfier mesa CiI’C11II}VS'{;E311CE§Z*§,’ ‘§3.’i€ gétifjénér fiS ‘%7j}.{V)E,V
mztitlefi for any relief under the af v’.:h.z%}it:31;i*_t. V«V’;-‘?x<';:'5é§§(ii:1gl*§£V
petiticn is dismissed.
N321] –