High Court Karnataka High Court

Chandrashekar vs The State Of Karnataka on 26 November, 2009

Karnataka High Court
Chandrashekar vs The State Of Karnataka on 26 November, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT  

DATED THIS THE 26"" DAY or NOVE,M_F§,.E'?,, ':fQ~oE'9 1'   A 

B E F 0 I;_,E, ;. 

THE HONBLE MR.IusTIc__E HLJ'I_tj\;'AI>I :o~';'.RA1M'Es'$;IE"'I E

CRIMINAL PETITION §"_:o.'58_I6 OF" v;2.0055

BETWEEN:
Chandrashekar,   '    
S/0 late N,V\Ze1a§,reu_d?%.aI'h   _'   
Aged about     
Residing at rqoge/6, 911*.' 'tC1rats's,1 
Vijayan'agaArj;Layo;ut,    
Adai*.shn_a_ga'r,.g     _ _'
Bang"aIo'rewS6_O ~O'1.8;rv _  " __

 ' .   '-   " ...PETITIONER

(By 'Sr; Ch.VancjVr3I§pa'V"<.1.1I, Advocate)

 _ 'The  off.!:(arnataka
Rep. By't'he" Station House Officer,

G~irin.a'ga.r«--"Police Station,
Bangagiore. ...RESPONDENT

Sri A.V.Ramakrishna, HCGP)

This CTLP fileo under section 439 Cr.P.C. praying to

1′ reiease the petitioner on bail in S,C.No.571/2008 before

the FTC-XVII and S3 Bangalore. For the offence P/U/S 143,
144, 147, 148, 342, 120(8), 307,302 R/W 149 of IPC.

EV

This petition coming on for orders this

made the following:–

The petitioner has .”r*o__r bail in

connection with Crime Not.-‘1″6S_;’.2′{}~Q7 of”‘Gi.rin.agar Police

Station.

2. to the temple near
Hosakeriehalrilipjat 2ttiia«t’V’lt:iVl_m:e:”thel’gpetitioner herein including
17 :’persoriAsl5[we_n3t.pin£’a.,VTata–Sumo vehicle and assaulted

indiscrirmlinately on’ t_h’e.__ci’e’ceaseci.

TheV”lea…r.n.ecl counsel for the petitioner, submitted

Nos. A~2, A-3 & A-4 have already been

it’g’rante.dV’x§’i_bail and the petitioner’s case also stands on

sirnilarr footing and submitted that this petitioner may be

” , nted hai l.

4. The learned High Court Government Pleader

submitted that the petitioner is accused No.6 and the

fit”

overtacts attributed against the petitioner_.’.._i_s.VV’tn:aVt”»~.he

assauited the deceased with iong and chopper:
and the deceased died due todntthte’he-ad.;’:ntj’L§«ryV_an’dBeebi’

accordingly submitted thatthe qvc-est-{on o§.:p_t’:-3Ai’E’E\/’*

arise.

S. In view of “t–he..abov{.e; sLib;mAi’ss,ions, since aiready
the case is pend__ing 1na’i–:éjt; is”f.d’r__th.e petitioner to press for
re-trial. A«cco4_rd?l§ngly»tE:e Petétéonyis disposed off.

36]”

§UDGuE