IN THE HIGH COURT 0}? KARNATAKA AT 3ANGAL.Q§§ A.
DATED Tms THE 19TH DAY OF NOVEMBER, was "
BEFORE
THE H(}N'IE3LE MR. JUSTICE ASHOKV3;~.H'I'NCi¥%II_§'§ERI«. ' X T
CRIMINAL PETITIQN Iivic;-.§§'§'%3h0 OF" 2903'
BETWEEN:
BASAVARAJ@ KARIYA -. V V
S/O NAGAPPA .
AGED ABOUT 35 YEAR1S«« '
000; PAINTER _. _ _
R/AT QUARTERS O§"'DE«PAm."i41ENE..__O'i?V '
SOCIAL WELFARE, _V _ " ' ._ A_
ALKOL TALUKA AND L\I_S'F"f:'&£If.§QGA '
' ' _ ...PE'I'I'I'IQNER
. EB? SR1 ADVOCATE]
AND:
*rH..:~; STAT?) 'QFVKARNATAHA. ._ ..... ., .
BE'. VINOBHANAGA POLICE
SHiI=f:1.OGA'--._V V % 1. % M
{_ " _ ~ RESPONDENT
« " «gm 3:2': A.V. RAMAKRISHNA, HOG?)
THiS"'CRL;.'P' 1?; FILED U;'s.43s CR.P.C BY THE ADVOCATE FOR'
" ma 9E'I*1'1'1oz~.I.2:re_ Pltzmnsze TO ENLARGE THE PETE. om BAIL :24 mt:
'E*9'TE;isI'f" OE' HISVARREST EN CR.NO.69/08 or-* XFINOBANAGAR POLICE
:mAT'1;0N, ' '*-SHIMOGA WHKJH IS REGD. FOR THE OFFENCES
E?_/U/3.143, $418,302 Rm 149 op' Ipc.
THIS CRLJ3'. COMING ON FOR ORDERS THIS DAY, THE COURT
V V . _ MADE.'."'i"'HE FOLLOWING:
ORDER
The respondent registered Crime-V “”‘P€o..69f thee V’
ofienees punjshabie under Secfion 143,
149 {PC}.
2. The cast: of the ;)ros42c;utio3;zt”i11–..’t;t’:*i’ei”~ thst”the”;accnsed
persons assaulted the Manjunath with
chopper and hockey t.
3, Sri. tee» Qtgnsel appearing for the
petitioner ‘ attic Vflis not named in the
complaint. version of the eyewitnesses
obtained. he _is i_11_. Vfiiarther submits that no weapons
w}_:i’s.teQeve-i”__ -J.fE.'(:CIVEI’C(.1V the pefitioner.
the learned High Court Government
fpxeader f4A1)r4’vt1Z1CV~}’;I::*s%l_){:$V.BdEI1t submits that the complainant is the
~ .€iet1si11. hm-thee, the victim. He is not the one who has witnessed
4flVie–. as such. Based on the eyewimess acceunt of Sri
. the petificner is Charge-sheeted. He read out the
FZBH