High Court Karnataka High Court

J C B @ J C B Narayana Swamy @ Bomb … vs State Of Karnataka By Station … on 20 February, 2009

Karnataka High Court
J C B @ J C B Narayana Swamy @ Bomb … vs State Of Karnataka By Station … on 20 February, 2009
Author: K.Bhakthavatsala
uww'"mt'm«'e:m""M$:w'"&I!A'@fl"'as mwmwm %:a%#'%&FE\i WW3" ma%%§W§%*MN.§%          

CR1.-.I".H' ::..$0 19] 08

HVTHE HIGH COURT OF KARNATAKAAT  RE 

mmn mm Tm 20": my 9? Irmmanv 2999 2 'f  "[j  4

BEFORE %   
'rm: Honmm Dr. JUETIGE K. BmsmytvA+rsgmAA    -

BETWEER':
JGEQ J.C.B mmvmnsmmm
Q BOIIB namvazm 3/0
EA!IUIlAH'I'HAPPJ\.AGRD
ABGUT savanna. mar

an; 4,  , 

     
sum or    

avmouamawmma, %  A
smxmmm 1=oL:c_E._ 



  in ma under Section 439 of er.1=.c.,

 to   podflcna on bail in <1:-1.Ha.90I2007 of

Ekflmuxa.  in tha ofianno pin! I 392 RJW 815.1-19 at

  'i*iti;i:i.c:-icxzinaali  mum coming on for orders, this am fin

C I;_I_'flmOl'3llo,2019.V_..:"%:.» 3_'.% . ., j _  



wwumumuwnawwm fin!'-iH£"'!£ MEJWRQ WWW WMKNMEMNR          

c1z1..r.m;.2o19;oa

E33

1.

The pfincaar [manned-I in Oriana

Sefiapura Police for he o%cae puniahabla ” ” V
with action 149 of mo, in ‘before my ¢ozén TTj§rayj

antidptwory hail antic mm 433 of’§”;V._1_-‘.’~?__,C. L ”

2. It is the cum LVLfi¢aL_’§§.’5.’2oo7 at about
8&5 nan when the returning
home in Quana xpuwmfi
came m Tau sumo PA-£151 md i J
12119 which. the Qualin vduiolo,
mm and 315;} afwhich ha died at
\ ‘ ‘A A …… .. V
. 3. against unkrwwn pa-nuns. The
nine month: dc the alleged date

ea: thaiiaais d Iuspicicn. Fiutha: ntutun-um; of the

Amy: petitions was arrested, the hzvaltii
racavared long alleged. to be used in the commission. of

Wfifi flflififi

E
3
E
§
Ek
Q
5″

K
3
§
a:

x
Q
2
§
§
3
%
§
‘ah
3
§
a
§
.3
3
§
g
§
E
z
a
K
§
$3
§
E
3
E
g
E
E
§
§

cnL.r.xo.eo19;oa

4. Learned counsel for petifiacaeriaemusud uuhmfiu

though the camplainant was In eyewmeu, ha
statement of the eomplainnnt he/lg finlwly ptggmt

peuumu.

5. Keeping in view, the pem.»:oz1ew§¢+a~»
after the alleged inddant and zmpzy of”i&uz*A”t:1»flong

_ _ ” not 1 good

said to be used in the .V
gaundto rgaet the tn pron»
itsa¢seint:1:|£”‘i’1’ % « L

6. In th§:esum{ tug; eijlargod on bail subject to

__. the qfihail execute it pa:-uasnal bond for E.
V ” . l0,0DOf- with at surety fine lika sum to the
% V mm;

V ii) A man not amps’ with pxuuwufion

wimaesu;

‘ = the patifinew shall 1113!: have the jurisdinzitm of

L.