IN THE HIGH COURT' OF KARNATAICA AT BANGALORE
DATED THIS THE 13*' .{)AY OF AUGUST, 2009
BEFORE
THE HON'Bl..E MRyJ"US'I'iCE SUBHASH BADI
1 BASAVARAJU {fig MUSARE S/O HOOVAIAH
AGED ABOUTQ1 YEARS, R/O MEGALAKERI, _ . L" --
GM. SFREET, MALAVALLI TQWN. _..v«-..,.,'jr>E'm'}oNEVR '
(By Smt. ARCHANA MURftHY, _A'Qxé';«}_TT '1 'A * *
AND:
1 STATE BY KM DODDI PoL1cB:;._:"~~..%V
'V --- RESPONDENT
{By s::;R.v-s3.ia31.{A*r,’fnétggiéi’~._ ” ‘A
Cf2L.~;t5 “1’:e:f:>:tif:czI;~: COMING on 90;? ORDERS THIS mar, ‘THE
CGUR’}’__MADE”‘T_£lE:Fii§LLOWENG:
ORIJER
” ” x .Aa¢o:¢.:q§1amtis fiimi by one Channappa S/0 Putta Madaiah
‘€!_V.V1’1′;2OO8 interalia aiicging that 316 accused assaulted the
_4::i*e:css;$sed and kiilrad. Ht: syecificaiiy alieges the overt act against
” “hash of £1516 accused, however, insofar as this petitioner is
concerned, no syecific overt act is aiktgad. He has arrayed as
accuseé No.6 in the crime. 59%’!
2. Police: on invastigation has fiiad the charge sheet.
Cexlsidering the nature of aiicgation ancl also consic1er;fLr’;’g tb;at
the charge sheet has been filed. 1 find that the petjfiiofieg
be: enlarged on baii.
3. Accordingly, the petition is éllowfide 3 T115 “1§:e’titi¢§1:;;”:*
enlarged on bail in Crime No.214’/ 2«(.)_’08 :f€giék£eredV’Vfdr«:anV gfihnfia >
punishable under Sacfzicms 143. 1«§i7~., :A4g3_ 323324. 307. 505
I/W 149 of the IPC, by’_MaI1dya District.
subject to following cv<)n{iit:io;1:§'_.v:'T' »V _ 'V
a) The Siiijilllg bond for
Rs.255.fI{§9[V$A:–.. V for the likesum
amount to” {he £)fTh{:
b} The §)£?1I.’vif;§()if}.€2I’V mmpcr with the
grosecutrion Vw-itt1c”:ss’es_ ma: evidence;
V”§;s é’tii*icné£& sha’11″Wé«;v)pcar before the Court
Sd/~
Iudqe