High Court Karnataka High Court

Chandrakantha S Sharma vs The State Police Rep By Cpi on 2 April, 2009

Karnataka High Court
Chandrakantha S Sharma vs The State Police Rep By Cpi on 2 April, 2009
Author: Dr.K.Bhakthavatsala
-vuruw 'Ufi'IU'VF8Iol 'mu

uummavmnmxwn mum m.,m.gm vi" amswamanm flnum Luume Ur atmmwmmnn Hmm mflzm U?' Kmmmmim mim GEWJRY aw mwmmm Mam; K

II
I-C
'I

ruzmazmmcm-ormammmm-summm
mama mm ms: 2'" my car Am; 200.9 %
mm
mm .=:ae~r.a.r.z: nmmsmzs  %
cr1.p'Mo.954/206.9  4' V   %
sum: . V' '
1.

s %
s/o * ;’
Am 51 mars * ” I

2. mm c szmmm – A’
3/0 ctmnmugsmrgasg V’
Am ~ %

A@’–,_44_ % %

ALL %mS’IDi:§#r$””–¢fV. }iG.239!B
3″? 1% ‘A’ ‘iaaI1~I,V4″3 Bmcx
;;._;a 1: EX’I’1:2~f_$:CCJNV

BA§;ef43£sJat3I§E~§3’~.. ….. .. pxrrrrmmns

A ::”4..:V: 53221 A V §fl&, HUGE]

‘I318 C-‘RL.P FILES 17/5 439 CR.P.C. FRAYING
1’0 ENLARGE TEE PKTITIGNERS GN BAIL IN

CR.RO.}.39/O8 or mmmx POLICE mi TEE Elm: :21′
THE ms’: max COURT-III, AnnL.sEssxcn.~1s JUDGE

ia.;.,~=s%;..§W&’E”A%A Hmfirfi fl

§
5*”


3
§
:3
3
Q
m
§
3%
3
3
éu
3
§
3
3
3
§
§
§
§
i
3
§
§
E
§
§
3
3
§
5
E
E
§

..-wwmn-ulm m..«a.»-Wm”. wmww

#6

AT BANGALORE, FOR THE OEFENCES PUNISHRBLE I318
302, 201 R1′??? 34 0]? IPC. mm ADDI…SESSIGNS

was-E, rpm TRACK caunw-xxx, Ham Ham
BANGALORE msmsszn am 33:52. arpnzcanozzs % ‘A
1.10. 2003 IR caL.xIsc .HOS.2572__6–.!__O8″ _

CRI..}!ISC..N{3.. 25’?25/08 ..

THIS PETITION comm C119: ma ~4o:Ls;1=;i;?;s%

DAY, TI-E COURT MADE TI-E f0I¢:¢CW’£sG”: ‘

okabgtzz ‘

Patiti¢nar:sIa«:$t2:T:.I};a=ad–_L {.>1~§ci’:s-4;}. to 3 in

c.c:.No.2446’7.f2a0_e (:3:1″‘».tiIt:«z.aa”‘.£ :i_.’I{é§’_V§f7 .Diu*.:..*:i¢t 5.

Sessions hetero this

Court; Cr.-.P.C., seeking

hail ft}: Saatioxza 302.. 201

read witfi “‘~S_e*c-.i;3′.V’-:;*»;1′ ‘ .

1;–:Th¢ c;§¢””‘¢f the proaacmtion is that

V Raghavan was called to the

an 10.1.2003 at 4.3:: pan. to
éitiéiilfict the rent from accused N.’.L, vino
under the decasaed S V Raghavan.

V. the deceased xeachaa than house, ha was

~… aaked to sit on at aofa. Tharaaftor, all the

three accused peracmn made use of 9111:»: an

his race, moatherod and killed him. Accused

5′

\,,L’/_.

– -~ — wr -ww :– « w.w x-mum vm veomw.usuwl-‘_w- n,-mama]

9″ ‘”‘5.”?j” “””” “‘””‘-“WWammm- u-“r&mam”w’inlWK’§ ur manmmzmmm–ntw-N-muuwluv amxmm-mm Mmfifl Lzm.-my Q?’ am-Rmwmum fiififl Ci

:;gg;’

” ~ ikgziaanmunt

3:

A
ll

acczusad Na.3 wars to he released, she would

turn care of the school going minor n9rzVV_:’-.#::.d

apart from that there is no

E0: the pzreaaecutitm ta cannagt: _th£ vfpr. u ”

the offences alleged aqainst::.14t}%;’em§ A

4. Laaxnnd ace? guhgita £hafi>#§§§%fi§ in
View the race?-:.e,;’y and
xsiraumstantial ovid§§:§¢§ ” the IQ,
the pEOBeGl;$i#U:A;!;:’. primarfacie
case for Viiigetion 302 of IPC,
whiah §ein§ ;n$7@aj§gf§f£§fi¢;, the petitianers
axe nag’ — ff ..

% = .;.’_ fig
‘¢§;» Nc”aQnht, there isfldiract evidence,

V. A_ T. .<:$§i:»::1__1me:t:a:ntiaLl evidence la-stud by

t1i'2.§" .._','::oV'"£st;a3§i§.sh the awe at the yroaacution

V all the three accused persons far

, V..jg;h§%__"u¢ffenc:e undo}: fiacxticm 302 of IPC/\ «m&L\

anlaxtge the petitioneza on bail.

is punishable with

fox life . Under such

'circtzmatancas, there is no good ground ta

the potimon £5113
Iudge V' A

m
3
3

II rm

uma .

mm.

90

xv.

h
ma
ti
6
mm
8
..m
6t
.6. 1
m w

y 2%: §$.$é§ mfi .§$GU 2%; §§§g§ m§ amgmmfig Egg §€.m.€E§§ £3 $33.; $35 §§:§§g£§ E… :3: §.:..,