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