High Court Karnataka High Court

Chandrashekar @ Shekar vs State By K G Nagar Police on 3 April, 2009

Karnataka High Court
Chandrashekar @ Shekar vs State By K G Nagar Police on 3 April, 2009
Author: Dr.K.Bhakthavatsala
.. .............M 'I'D! .m..wmm-sn mun s..n.:.u,::u ur EARN!-ITAKA I-IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COUR1' OF KARNATAKA I-KGH C'

IN rm HIGH corner or KARNATAICA A!' aamnmzm
mmn THIS ms: 3" my or APRIL 2aé9:'f"};'--.J:""vv.'

Bfl'ORE'

rim HOH'Bl'.E' m.JUs':z'zm .34':  V

Cfrl . P. No . 1 12:2.'/2§<§_o;-9:
BE'I'WEE1~I: V I A

cnauoaasmama @   "

AGED ABGUT 38  *  »

s/o SHIVARAMAYYA " 

R/A NO.11, 11"'     
BANGALORE-.5'60'};.%050  "   pm-rx-rxoxzn

(£2:  iqA::12"'A'.h_Y.J&NA¢: " '  bar, wv. ,)

K.e.RAr3A&2_A% ?OI.I_C£_ " 
BANGELQRE 'cx1'3z~' '- ... Rssponnzm

   (13? Skivflv RAMAKRISI-INA, HOG?)

 FILE U/s 439 c::2.p.c BY -rm
  arm PETITIONER PRAYING tro mama

 ; Tnzpfimxrxozm on BAIL IR 3 C.NO.15/G8 or

 POLICE, Bamawm cm: 0%! Tim FILE

 ' ;~os~"I'..§m msw '.ra1am' COURT-"V, BANGALORE CITY, Fen
'- "z:s's_ Mr;:F:s'xNc3 mmxsaasm UNDER SECTION 302 RM

 3:3 or :99. me FAST mam: (snssmus) Jtmw---v,
 cm? axascwxn mm BAIL pmrxrxon ow
 20.10.2008 IN s.c.zzo.15/zoos.

THIS PETITION COMIHG OR FOR $93128 THIS
DAY, TI-E COURT MADE Tfi FOLLOWING:



awn uuuxl wt KMKMAYAKA WGH  OF KARNATAKA HIGH COURT OF KRRNAYAKA H36" COQRT OF KARNATAKA HIGH COUR? OF KARNATflKA HIGH Ci

ORE

 

the petitioner/accused No'.   in

S.C.No.15/2008 on the file of 
Court-V', Bangalore City :5:,;.-II""3:eEfo.'1f:e  »
under Section 439 CJ:.P.C»'L«,' 

Crime No.48/2007 of K a::,¢¢hse;c1onoo

for the of fences pgnish-abite 'i1n§!eré'«S'ect'!VLons 302

read with Section  'c-fu .    it  '  

2.  t cit' is that
the   No. 1 m the
 "the deceased. It is
f11rther.__  during the course of

inveetigati-ah,'  the preeent petitioner was

. .&""arVfe§tRedehd  rec! long and blood stained

  aooused. Therefore, it is

s13m.it-;z:e:i§?' that the prosecution has made out a

R""'--..V:"*p:time~£e¢1e case for the offence under Smtion

  7%-2 ..}o£ rtpc.

3. Learned counsel for the petitioner
submits that excwt the alleged seizure of

blood stained clothes and long , there is no

!'

m_/h.



WW" wmmmwmu wt»: umxw

mama wa mwmmnmmawwmw §f8?S1"&m'9?'i'fi'7& mwwwa w£"' mlwmwmammm £§'"WFz.7i"'l wwwyu WE" mmmmmzmmm WWWM hwwfifi £3?' KM.MM%'§&N§% §"'WQ¥"§ Qfi
mmn\:>ar~mz4M¢».eewwV*so muwwmvals V:m'?Vn§"y_'V.

direct evidence connecting the petitioner for

the alleged offence under section 302 of Ific,

4. The learned Sessions _q§§g§Q-ehibeut3

rejecting the bail petition  the: 

petitioner by order dated 2QQ10.2QQ3thés°nede\p

an o.bservat:2.on that  1~1b;.1'é"' e.:.}s eead and

fro the present pet1t1§§¢:,,£ne blood stained
clothes and iron 1pgg_we:¢ seizea;

5.:p§hefieg "lgl, no?' direct ewidnce
connecting "the_ petitioner for the alleged

offence;' it is_fer the prosecution to prove

its in the"'etri_al"._  = 

 Q}  theémresult, the petition is

aitlcsvgede. f,§rz$e~e.:V:].tria:L Court is directed to

 A 5.3;  A

h'*.re1eaee _the; petitioner on bail subject to

ul§gfnlfi1lhnt of the following conditios:--

'pthet the petitioner shall exeute
"personal bond for a sum of Rs.20,000/---

with two sureties for the likesum to the
satisfaction of the Court;

3.

lb



  'ff: ""'.i:"'"' W m~v«m-mwm mm Wm" W mmmmm mm»: mm? W mmwamm MWM mm? W mmsmwm Him a

1.

3..)

iii)

iv)

an
ah
an

that the petitioner shall mark

attendanee in the K. G . Hagar
station between 9 21.33. and 10 ;§;ia.§;;.__§fi
every Seaond Saturday of ” V’

until disposal of the

that the petitimmzg ncati

with the prosecution’ T

that the ‘atttntl the

Court: regularly. L’ V’ I

sd/~
Judge