1»: THE HIGH coum' op' KARNATAKA AT BANGA1,c>i_2£ _
DATED THIS THE 2511! DAY 0? SEPTEMBER. f
BEFORE
THE HON'BLE MR. JUSTiCE ASHOK H5'*H:NC?i ic?E'R%1" '«
CRIMINQL, gggmou mm _V 4o'og'z9_m
BETWEEN:
SARAVANA,
AGED ABOUT 31 YEARS,
s/0 LATE SHESHANATH, V V
C/O KRISHNAPPA, - v_
No.28?/12,SAPAIAMMAT_E'MPLE R1.<3_.D,-, j'
KADRENAHALLI, BSK 1'21» §;'t'AGE*,. _ '
BENGALURU-70 '
PE'I'I'rIONER
1' = (13? Ask': .:;;'v5}a*:iA. ADVOCATE)
TH'13;~sTATI*;_i ibF:_KARNAT1§KA'* -----
REP BY BANAS}EAb¥i{1'aRI POLICE smrzou.
BAN'GAi.0RE. .
* ' RESPONDENT
V. (BY SR1 I-IONNAPPA, HCGP)
.THIS CRL’.AP IS FILED U/8.439 CRL.P.C BY ‘THE ADVOCATE FOR
*i*HE—-P£.*r:*Jrf1oNI’:ie PRAYNGTO ENLARGE THE PE’1’I’l’IONER on BML IN
2 130355/2006 PENDING ON ‘I’I~§EF1LE OF THE II ACMM.,
‘é3arigalOIt:*»–{CR.N0.84/O8 O? BANASHANKARI RS.) WHICH IS REGD.
” THE OFFENCE £3] U] S 302 OF IPC.
” u “THIS GRLP. COMING ON FOR ORDERS THIS BAY. THE COURT
‘ j 5 UVMADE THE FOLLOWING:
9.3.1
The respondent registered Cximc No.84] 2318 against.. the
petitioner ibr the ofieneés punishable under Sccfien 302 ” 2.
2. The case. of the prosecution in brief is thatczz ”
the dcccascd Santosh was stabbed
modesty of petifioncfs wife was vbgtitng tlliyj L»
Santosh. He succumbed to the stab an
pctitinncr Court Government
Pktader for 2
4. we doés the criminal background. On
Santosh may have trbd ta
matte towazds her in the guise of putting ookzur
‘–..93; her. may.’ . enraged the petitioner to go to the extant of
jttmggshmg This quanel cu-hninatcd in the ending of me at
Cons1d’ cring these cimumatanoes. ftlrthzr nafimg thm the
«::ivfi$’éfiflgation is oompietc and the charge shnct is fileti md that tin
S fsctifinner has been in judicial custody from 22.03.2008 and has
HRH
no criminal antecedents, I deem it fit in grant the bail sum;-;”c¢ to
the following conditiens:
i) The petitioner shall execute a bond ‘A
with two stmstics for the like
the jtnisdicfional Court. V _ 2 A
ii) He shall not tamper with pxosechvh mxm.
in He shallbe mauhrin attmmvfl.
sd/~
< *se*.-fa .' Iudga
bvr