IN THE HIGH COURT OE KARNATAKA AT BANGALORE DATED THIS THE 19"' DAY OF SEPTEMBER BEFORE THE HON'BLE MR.JUSTICE_ASVEjBHA.S'Pi'B:f3[5I'»: id 1' CRIMINAL PETITI0l\t"..NQ:'.'4l55/20,09 ii" BETWEEN: 'V ' Bhaskar, Aged 22 years, S/O Lakshmipathi, R/O Katenahalli Village, V j Gudibanda Taluk, " 1 Chikballapura Dist.i*i'cteoV5vy'6l 2&9. PETITIONER (By S1i.A.K.BiiaVt, . V' " AND: State of Kaurnatakaw * By Bagepalli Poyliee, Represented by " __ y.State Pnfolic P1'OsectitO*r.. 11111 H , .. RESPONDENT
A’1_V(By’Sift,R;S;BnaAtfI~l_CGP.)
‘l:hi.sVCrirnina1 Petition is filed under Section 482 Cr.P.C. praying to
set aside the “Order dt: 05,.Q6.2(}O9 passed by the C.J’.(Jr.Dn.) 8:: JMFC,
‘Bjagepallj, in C.C.No.l74/2007 (Cr.No.l74/2007 of Bagepalli Police
Station_),..A’and quash the consequent additional Charge sheet filed by the
_ ‘Bagepalli Police Pursuant to the Impugned Order.
A A” following:
This Petition coming on for admission this day, the Court made the
4. Under Section 279 of IPC, whoever drives any vehicle, or rides,
on any public way in a manner so rash or negligent as to endanger human
life, or to be likely to cause hurt or injuryo to any other person;ti,shall be
punished. The said Section refers to a person, who ride”s”the~
Rider of the vehicle is already accused in this case. It i:r;..n:ot known as “to
c:aMt-.L_ V
how another person can become a rider for the_-Asarheioffence atthe sarne
time on the same day. Considering the sairtefl fintiV’tiiat.._the _;_i)etition’i.
requires to be allowed.
Accordingly, this petition dated 5.6.2009 in
C.C.No.174/20072_pen’fi§irig on the as or i’;’iSzi.iE,§:V;i;’Bagepai1i is set aside.
W So:/..
JUDGE
Kfizyiir’?