High Court Karnataka High Court

Dilip @ Dilip Kumar vs State Of Karnataka on 23 July, 2009

Karnataka High Court
Dilip @ Dilip Kumar vs State Of Karnataka on 23 July, 2009
Author: Subhash B.Adi


in THE 51:63 CQIERT 01:’ Kanxamxa AT BAKGAIQRE
.E)A§’£’ED THIS THE 23rd my 0:? JULY. 2039 5 Q
BEFORE ‘ K
THE H{)N’BLE MR,J{,¥S”T’ICE :32_;B;;AsH”7B¥;’;é§:.
CRIMINAL PE’I’i’T£€}N Najr’;A,33:.’j6;5g:@ ;>9.’ ‘
BETWEEN; ‘ 1′

3 £)i.L§P@ DILIP KUMAR _
S/.2:~s2/2, E MAI:a;__§AD.; 2 c23«S:~a.
NEAR KARiY£PP£x S’?<};%–3%;, §<:.E!~.;1 §'EGOVsf_§:}§x LAYQLIT
BANGALORE -5368 0553 2

2 BOREGOWDfi«@f Gcwiaa I
age r.:1HANN;&GC;%'éi{)A, AG?1;'.f,§ ma:;u':* 2z~:w:~;2$,
Rm N<3.3r:»; Cr-Qw._R:%_:~.»:§».«1..5_A_z~i§«1,za,';=.;¢~.,~-.g »
L{:’4.rf_}_{)5″.”-*’.,_ * _ * ”

V P§33’§”I’1″IC*NE:RS
‘ . 53;;’S:~é;j’I>A ms, Ami;
AND; – ..

STATE: 014*’ a;areN9.?mgA”

BY sH s:;::;-F SE5BRAMA§%fY2%__NAG& RA
PQvL§CE;’%«sTA;=T;e:3:<:,..é

'BAP?GA?<G3–3

A RESPGNDEN?'
{By 8:é;:'%.S,B§§§.'?'§='A, HCQP;

TE33 V1::;_%i;.? mam 13,23,439 CRRC 3? THE ADVOCATE my

;.v::%;*I;*r:«::’:a;E:Rs PRAYHQG Tfia? TEES §–%{}§’*€’E3§,E seam’- may 82
~,wi.;£:}’;a:§g§”..’*:’ ENLARGE THE PE’E’§T’§<§NERE3 05: REiG{fL&Q BAIL ms:
'*~.,_<*:5§2izs21§ N<}.:34/2969 0? SUBRAM&NYANACxA,R PCJLEQE; STATEGN,
. g';a:~é:::g.L<:2§s, HOW PEND£NG are THE FELE cs? VIE: ASDL.CE~i£EF
°~»..i§£E*rR<3L;'I'A;»z fvmGES"?RA'{'E, 8ANC§fiLOi'€.'E, 99% THE QFFEEICE

f3',!U'/'S }43,14'?,.E48,3€}'? R19! 149 C3?' EPC.

».<<£.–

TEES P§Li’T’§TI(3N CCBMING ON PEER (BRDEFES ‘?§-HS EIAY, THE
C{}U§2’§’ MRCIE THE P'{3LI.{}WENG:

GRDER.

Petificznars are sefikjng eniargemcnt an -. *
:~eo.:34;2<}09 r€$st€1*ed 01:: 2.3.2009…" 1;; $i,£E)i*a§§%1§3.fi§'aizagag' " "
poiica, Bangalare City, for the 0fiE:nc.e
143, 14?, 143, 307 r,/w 149 cf the im. '

22, it is alleged that, fgvhfle the–andA.f1is friend
were talking with each ofheif _ :.éfi£§mékshaw which was

parked by the side :'f3};1Lop, situated at

'?'h Cross," 45' 'Main §?€f%3é:d;'~Gaya'.:§ifihégar, Bangaierfi, aczttzsed
No.1 Ravi VVEE'I1('1_{)fVIl1$IV' 'S121 came with 103$, c§1Qp13:-,1" and

Qther deadly Weapons asaafiuiied.

{t{7yfii1″$ifl far the peiitioaexs submittfiti that,

{i;%3,:ar’ig€:: flag’ been filed and mvesfigatian is completed.

‘ Fu1″§h:.i:§f the havs been in judiciai Cl.i5i10dy for long

$33313. He ..ais{; éyubmits that, eat af six injuries, éxcept irzjuxjgz

f€4j;’5 A, other injuriss am simpie in Datum. Injury 1’€0.5 is 866;:

__ ‘iiieisfid cut. weuné left palm 3 X ‘2 ems,

43 Cmxsiéerizzg thfl circumstances and cfinaidaring that ths

sh:-arge sheet having been filed; 811$ also nature cf the offence,

ii3€€i§i{)}1€I’S c013.1:.:¥ be finlamfid 0&1 bail. W’
w-*”””‘~

‘:3. Accoidmgiy, the petifion is aiiowed. The petitrionsrs are

Eniarged 911 bail subject ta faiiowing cojzditiensz

a) The }Z_Z!(3iiif1i0:£1tZI’S shafl execute gersonal ‘7’

Rs.2:3,€)OOj~ sash with one sxzxtty for Z

amflunt to the satisfaction of the . «

13) The petitieners shall, not “i=-;a1»:’1′:1§3€:’ ‘§:h£:9j

grosecution ‘WIUIIIESSCS orfii6..matéria1 ii’z;rAi:i'<:fr;i7<}:¢4,:'V V
C} The petitiensrs .,v"sZ*.§%f£Z'Z£"'€i 111% Court

mguiarlya '