IN THE HIGH COURT or KARNA'rAKA_....__' L ~
CIRCUIT BENCH AT DHARWAQ H _ '
DATED THIS THE 4TH DAY OF:DECEMI-3El§,"
BEFORE . 'T .
THE HON'BLE MR. JUSTI¢E';I;;._NAI§AYA}I€1A;
CRIMINAL PE,.'.t§1T1o15r---NC;793;;/2009»
1. SANTOSH I
s/0 SHANKAR 13_H;0Jr:_+A_R .. .
AGE 22 YiEA1_as_;_ R/'AT 4T'QjRVI---E'IAKE.§AL,
HUBL1',%1_pH;¢gRwA:pV. _, 'V '- "
.. . PETITIONER
(By Sri.: R M CIAxrED;V1A1'J§'/o§iA_i*E)
ll ' ..... .. 'V
» ;THE STATE. BY.
14AMERi~9ET,"P.G~L1cE STATION HUBLI
'REF' BY' 311-31-'>
HIGH COURT CIRCUIT BENCH
DHA.RWAD
RESPONDENT
H’ {By S;-if: P.H.GO’I’KHINDI, HCGP)
°<
accused. in View of the circumstances, the petitioner doesiriot
deserve any sympathy by the Court.
4. 1 have heard the argument and gonemthrough”th–ei’_cofiipiain.t
and also FIR and charge sheet filed.
5. The complainant specificallystated against _aii.vth§e”a.CCused r L’
No. 1 to 3 and it is also stated tyh_at’~thee._yson .of«:o_mpiiainant ._
Ajay is stabbed by accusedand iheiisv dead. Accused
No. 2 and 3 either they havev.cominittediiiithe’offences which is
punishable u/s_V15}.23;:1E.324..»”\t’nditheyhaxfeibeen extended on bail,
that does:’.r10t_ p.etitione.t is not entitled for bail. The
offences c0itri_rnit.ted’=by’~ti;edpeititioner is very serious. In this
circumstance the’-e;<it'er1difig of bail has been declined.
' ;i"'I?eti–€.io'11'isiifcjected. S /
JUDGE