If AND : "
_. 1 __
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 05'"! DAY OF JANUARY, 2010
BEFORE:
THE HONBLE IvIR.JUsTIcE A.S.PACHHAl?I}'RE..
cRL.p.NO.5oI0/2009 I I I
BETWEEN: ._
JAYACHANDRA @ CHINNA @ NAIDU
AGED 28 YEARS 7V
s/O SUBRAMANYANAIDU
R/AT C /0 V'EENAKI_IIvIARI
No.90, I FLOOR, 2ND CROSS "
RANGASWAMAPPA ROAD "
SRIRANGANAGAR . _ ;
[VEERABHADRA NAGARA;-I V '
RING ROAD .
EANGZALOVREIT} _ Ti'
PETITIONER
{By ST1: C RfI._IU',: ADVQI' .
A S'IiATE"O'E,,'KI'i.'R:'xrATAI§A
MADIwAI;A':_POLIcE
REP BY
HIGHCOURT BUILDING
I ' BANGALORE-560001
RESPONDENT
I {By Sn: RAJA SIIERAIVIANYA BHAT, HCGP]
CRLP FILED U/S2439 CR.P.C BY THE ADVOCATE
FOR THE PEITITIONER PRAYING THAT THIS HONBLE
COURT MAY BE PLEASED TO ENLARGE) THE PETR. ON
BAIL IN S.C.NO. 8/2008. PENDING ON TE--IE3 FILE OF THE
PRESIDING OFFICER, FAST TRACK COURTJV.
BANGALORE CITY, FOR THE OFFENCES P/U"/S 302, 34 OF
IPC.
This Crl.P coming on for ORDERS on this davy';.sthe
court made the following» 2
O R D E R
The petitioner has filed this petition I
of Cr.P.C requesting for grant of bail
Cr.l\Io.88/2007 by Madiwala Police’ forcgvltheiég I
punishable under Section 302 3éI¥§of IPC.
2. ‘V on ‘._€l:lfI’l1.2006 the petitioner who
is Accused «No.1 commit robbery went to the
house of deceased Iwvho was made to take the lunch
llwasiiriixed with the food and the deceased
a_1so_l’made “to consume the alcohol. The petitioner and
theglotherg’lacclused caused the death of the deceased by
suffocatinglher and at the time of causing the death, it is
A alleged that Accused No.2 used the pillow in causing the
death by smothering whereas accused No.2 was holding the
legs. The offence was said to have been committed for gain.
ML