AV
13: THE HIGH COURT ()1? KARNATAKA A
BANGALORE
DATED THIS THE 30"' DAY OF JUN;§: ,
BEFORE ' ' % ' '
THE HONBLE MR. JUSTICE: H{:'L[E n
CRIMINAL PETITI0.§¥V~5l§1;§;),§§v90’Cfi*:§}_(j$: L
BETWEEN:
Basavaraj} 4' sxe Gudr;ii"'1«3'5~§fii9i5'€*T»v A % Aged await 3S:'yearrg
Occi’ ‘z5£7g1’i<:§flturé;i~: _
Rcsfzgisnt W's1:$.}§atti' "5i1§agc, f
Taxukand Distric§;;. 1?;aig;hu;, …PETI'I'I()NER
("By Sri.E5f2:1{§3ve3z.Kuii:af"}§aikote, Adv.)
— ;ifKamataka,
5 By the State’Pub1ic Prosecutor,
‘i*’§igh__'(§:m.n-it Buiiding,
Bang3;§orc-1. …RESP(}NDENT
” . Sri.H.C.Siddagangaiah, HCGP)
Illififl
This Criminai Petition is filed uncier Section 439 {If
Cr.P.C. praying is enlarge the petitiener on bail in Cr.No.31f07
– x
X?
of Yergara peiice station, Raichur District, which is rcgistered
for the Gffeaces PfUfSs.143§ 147, I43, 341, 324, 3O2V :m;d 504
rfw section 149 cf IPC. . 2
This Criminal Petition comifig di–2 §;§r dfdéfs this
Court made the f0¥1owing:- ‘V
F:§%i%:R%%A%»%%
Petitioner is reguiar haii in
connection poiice statien for
the ofienggg 143? 147, :43, 341, 324,
302 o§*t§C;
< . \ Ii" is thfi 'siibfifvnissiun of the petitioner's Ceunsei that the
wife :{ifj..pc fi.t.i§ner is seriously in and she needs immediate
a':%tent§_<'Jr'1 the: pcfitioncr for her medical treatment in a majar
x homi. Va
33. Since already the bail appiication ef the p§;ti’t’i’:éinf3r is
rejacted, the ailment cf his with cannot be 3 if;
grant him bail However, the cangcrned ;f»C¥Iict:.:S§1$i7i:: {fake .
petitioner ta see his wife and to aifie.nd::’fc’* 3161*’: 131éd_i:éa,i:VVi§’e;a19i’i:je{nt
as and when rcquircd as thfé”~Qpin§d:1.Qf While
custody.
5. Accordingly, , V' V ' I
Sd/-
Judge
Bkp.