High Court Karnataka High Court

Raghavendra @ Raghu vs The State Of Karnataka on 14 July, 2009

Karnataka High Court
Raghavendra @ Raghu vs The State Of Karnataka on 14 July, 2009
Author: Subhash B.Adi
1:: THE HIGH comer on KARNATAKA AT BANGALORE
yams Tms THE 14TH my 0? JULY, 2009 
BEFORE "  
THE HC)N'BLE MRJUSTICE SUBHASE 'g'; .é§:>z_'_ ~: V' 

CRIMINAL PETITION mg ” ”

BETWEEN: ” A

RAGHAVENDRA @ RAGHU,
S/C) NAQAYANASWAMY,

AGED ABOUT 23 YEARS,

N092, 181′ MAEN, V
MARANAHALL1, VIJAYANAGAR. _ 2
BANGALORE. ;’ ._*[<,fl

' " ;.. PETITIONER

{By sn.B.3;£3'g;:f.1APPA 8=sLu"3i:i.15&'.'G:;Vf:3§&LL€3'LLI, ADVS.)

MD: % V
THE STATEZVOF' r<:ARNATA;l:,A, .4' _
BY SPF', .

HIGH <::oURT.8uVzLD1NVGs,__}'~._ "
BANGALORE-5&0 00:. " "

– …RE:SPONIi)EN’I’

V {B3} Sz’i«.E3.,_B§xLAKRESHNA, HCGP}

3″_1»i_rs J.c:’ E::._r:,:;:z>’ “F:.LED U/8.439 CR.P.C B? THE ADVOCATE FQR

THE P:::fi*;<:*:<)r4:1;1%2g «PRAYING THAT TEES ;«zGN*BLE: coum MAY BE

""P:.EASEQ'-~._TO, E'l'£1£,§%RGE HEM on ma, IN' CRIME r~I” 36:; OF we.

THES PETETION COMENG ON FOR ORDERS THIS DAY, THE

;<:c::UR'r= MADE mg FQLLOWING:

0RDER.

Petitioner is accused No.1 in Crime N0.11E3/2007

registered by Chandralayout police, on Ii.6.20{)’?

puneishahle umier Sections 143, 14?, I48, 302 L”

me. –

2. Father of the deceased is He

that, on 1(),6.2{)O’? he got the “th;2{t, V

son has been assaultedes In }1’€-.S.11$f;*§€CtC{i the
petitioner herein, as tlf;e1e. :”useV{l ‘r3:’1»i1a,.zfre1 ¥::etwee11 the
pefitioner and the of investigation
the police has and 8. ewsr
and 8 Q-gen’ t:}§=?eVV’ir1cident. According to
them, acc.eeefi .8 ezere holding long, accused
No.4 was N035 and 6 chased the

deceased; .ELve11 ‘ to; (SW35? and 8, they alleged iihat.

xtihtese were heiéiitg long, though specific ever: act are

net x¥;e:i’Lid1r:::d,»v hzméever, they are the witnesses who witnessed

._f}1e

A. Se.” Leefined counsel for the petitioner submits that.

to the eemplainant. he get the iuformafien from CW’?

afid..tfe0ugh it is mentioned the name of the petifiener, he éoes

net make any allegation. In turn, he only suspects the

” petitioner. The pczlice has impiieated the aeeuseei by recording

‘the péfitiéner

cricket match.

4. Consiflering the agf: of £2115: _acc1isz%:_ci,.*– tfie VA

circumstafices and also the length find
that, on certain stnhgcnt co3id.jfions’,”‘–tI1i§:. §§5é§?;i§ionc1*w{:V;1Id be:

enlarged on bail.

3. Accordingly, jiisux :””I’}1e petitioner is
enlarged on bail fig)”

a) The bond for

Rs.25,000[~:”‘.’uri1;:h ‘o:tV1Ve« ‘V..;{‘<:;r the likesum
amaunt to the saiisfacfiafiw 001111;.

b} Th; pct:2£§oné1* u shall" tamper with the
jiaoséczttiiixr 15'.i1:§I£$'SA§$.'3VS or the matezrial evidence;

A appear bcfore the Court

regularly.

Sd]–=
Judge

*AP,~ V