{N THE HI€}H COURT ()1? E{ARNATAIf{gix"~ I "
cmcvrr BENCH, GULBARGA A 3}? :
DATED: THIS THE 21»: DA'2?A1QPf-'1S§'iG{I$T J 7
BEFORE A
THE HONBLE aaR.JUsTI{:B: xx. x _-vJA{}1?L¥§1SI;§TIV9{1AN
cm. PEI'?-'.[..'V'1'OAI°sI".E~¥fi.é582.[:QQO8
BETWEEN: V
S/0 Hanumfi %thraya
19 ycars,.TAgri¢'aI1$u:\é . "
R/0 K,achakaIjé1_3or1"§, ' _ " .
Shorapur.'i'a,111k .. _ é ' é ' --. '
Gulbarga. Dist.' _ "
" V 2 = L .....PETITIONER
'_ (By Patfl, Adv.)
" . '
K h " é " ' fhzibaréga Dist.
'i'h:=9ug_?;3*§i12:1asa:gi RS.
sharzxp-gr Taiuk
. 06¢ . RESPONQENT
{By §ri.Sha1*anabasa§pa K. Babshetty, ECG?)
This petitioxz is fflfid 111/ s 439 of Gr}-".C prayixxg to
enlme the petiticrner an 1333} in CrJ\¥0.33/O8 of
Hmzasag RS. which ie regetered for the offences
pueishable untier Sections E304 ané 307 I'/W 34 of
This: petition eeming on for erders
eourt made the following:
ORDER
Heard both sides. Bail is .,
in respect of a case 1’e@’stereL*§.; agajnet’~.Ah.him ‘V
in cr.:~:o.33/2003 fe:’\t_.]:1e’.efi’e:eeee”eA.pL1:1iehabie under
Sections 504 and 307 cemplaint
ailegafiiezzeis .e1;2O{}8 when the complainant
and ene Et:4″_§i”‘a§J}i£§__ ué.=::¥e…”;3roeeeding to sleep in the fielé,
v ‘gpetitiener é:it1d._..e.ther accused persons assaulted the
‘eefi”s;x1ai.{1eaE:iA ‘v.*i{h axe on his head causing bieeding
irijziiées. ‘
:2.’, I%iaving regard te me fiatflffi ef the cemplaint
jjtlxe ofienees alleged against the amused persons
. K the injury sustained by the complainant being said
to be a simpie injury as per the wound certificate, $21 my
2″?’
view, the petitioner can be granted bail by imposing
coixditions.
The petition is allowed. The petitioner be
reieasaeé on bail an his executing a
Rs.f:’>0,{}O€}/-» with two sureties for the mic
Wham one shall be a soivent su;réi:y’,’ ‘£9 ‘£;1:1e.;«s a iisfac:tio:i*’A
(}f the trial court. He sh_a§l I3»?§?i7A..’\>i*iir11’V
prosecution eviéenoe in any ‘inésaner *–sha1§; ndt five
threat to the msecufiofi *-He shéili mark his
attendaflce 10.00 am and
5.08 pm beftjrrg the ptfzlice station and shall
net commit a§eI1<:§e:~;=. u0f'1ik¢"x1é.tuI»3 in futixre and shall
mi}; i?eszf.z;<}S"' 1' §i?i£hout the permission of the
3msa;¢aasam,g;gmt£.
%%%i3vr:%%«f%%
EF
iidgifi