'3
'I'I~IIS 15>E'E'I'E'ION COMING ON me eR1:3ie:Rs~:'"<15:-=.a.Is~-_
DAY. "H--1 E COUIS-1'1" 3\/IAIDE 'I.'I""IE3 FC)LLOVv7Z.N'G:
ORDER -
The pet,iii_i_0;:1er, xvho sa1i<:*i«'t.(j:_'_Ab'e a1if<:1_fs;<:*{1l\E~%§';~2_ '7-A
among the four accused t)é1'i_l ':1;/'S' 439
of Cr.P.C and I haveheard----;1e§i2*.1ie«:1 e01,£t1ee1_..fe1* the
petitioner and learned A<_:1'd};' e.'7~3.'§*£?=.P _ibi"'f}1'e.V1'espor1dent-
State.
2. 1 H_@:_i11g" 1*<e_g'e§1'_dA_ ie' thievsubmission of the
petit.io_ner's1(:L:i,m1se1 t}."{a;t:.vt.he ~inc:ide'r1t "happened when
dec:easei:1_ i.:am'e=._i:Vo».' 1--.}3_e'~«._11"oiise of Pr} and picked up
q1,1a:r're]_ with'-. demanding money and then the
aeefusedf [_j<:=1_fs0:1s are said to have assaulted the
deeeas~e:C}«..v;1nV(fiv.{he overt act'. aga.1'nst this petitioner is;
1.
‘hé’f, he ‘1:::”‘éaici to have assaulted with a rubber pipe
on_’he1i:’ici and thigh, whereas A~1 assaulted 011 the
macl with pan (bemd1.i). The cause of d.eath has been
V’ ‘”t)pi_:1e::i as due to head _ir1j’u.1fy. Therefore, sstmmissiora
of p<:ét,i*{io1'1e17's <:(21.11'1s::r'i tha*t:. at the most,
this pe.t.it.1'1’1e:r $ec1’::i:)n 307(2) can be 21’it”,r3.c:t,€–,§’1::
3. Having thus heard the pf:t?itfi_f:ef”.S ‘v;t<)im».3e1..,, f
and also iearned Addl. S.'P»'P'fQr
mem'.ionir1g fzhat " E:0VV g have
assauit.ed the dec:e:a1:v;1;<:r:.§:ii_Q1«flL thigh with
a rubber pipe'. 'I gin} is enough
force in f petiti0n. 1;ésL§it. the petitmn is allowed by
V ‘ Aini’p0S’if1g”thc fbllowing conditions:
R peti.t1’.oner shall be mleased on bail
H <)n his ex<:Cut,i11g a p€1'E3()E"1.';11 bond for
Rs.25,000/» with two surefzies for the
1i}£(3SUII1 to the satisi:'a.(:t',ior1 of the trial
{?O1.1E'i' . 33