High Court Karnataka High Court

Chandru vs The State Of Karnataka on 18 February, 2009

Karnataka High Court
Chandru vs The State Of Karnataka on 18 February, 2009
Author: Dr.K.Bhakthavatsala


:2 $32 gzag Sflfifif Q? Kfifififififififi, fiafisfizaig

33 §’*f.§%?.E

§Ri.PE?1TE$%>§Q.5fE$§E§GE L “‘V

BEWEEE :

ifhamfira,

fife fiahadavagpa,

26 3:33.; _ .

§§.g::iaaa.E1:.’2zxi3t’–»& fi¢&ii—fig . _

R55 Ka£a%3§¢9fi$’Vi3§fi§§;VA’ -W.

fiavexi T§iak.{_t”j_’, ,'{V . FE?ITE§fiER

ifiy §:i,,;§§BE§§§g§§é;*gggaééfig;
Afifi V V V M

Stake »<.%§*L4_§~:'42:;*2£5«s.%;ié3;ag

i$h;LEr&;ri§3§2::*a_ "£§…E:, §%.Ef:.%'F%3}'€§E?~¥'f
3%

*4

-«with-any 4.4.: 2:

‘”w_gB? SR§.§,EAE§EEE§§%% fl £.§

?HES« fi§g,93?:?:@§ :3 FELEE UHEER fififigéfis Q?

sa;fi:xA;’eacE3§a$ ggaa gaayzwa ?%§T ?x:3 cmwaw

_ f'{34’t33′” ?LeE%.fi£ EZ3’£I.&.F{G$ “{‘HE §’Efi”£’§E£%}€7E§ $1′-E Efiiig IE5

*._u»u¢a.§¢$33é£2a§? 3? SHEK&RI§H&fi §9LzmE 3Tfi?ZQR,
=- &?c. w

_ 1 H ?H:s $33.9. CKEES ax E$R fifififififi, ?§:$ 33?
“~?x£ :3¥K§ Mfififi ?§§ §$LL§§£§$ :~

sa~a~;3«%~§ QGUR? OF KARNATAKA HEGH (;0U_;ET OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT Of’ Kmmmm HIGH COURT OF KARNATAKA H36}-i C

353$ @333 EEK :3″ gay 9? §E3a§AayWé§§§}?’_

€33 H$fi’BLE 33, *§3?zcE: §}§§5§§§§§g$sa;§; j

EGH COURT 0!’ Kmmmmm HMH CQVHM OF !{&§=t.%?«§.M’mm Mimi count OF MRNATAM HIGH COUIH or KARNATAKA i”§EGi-I (mum OE KARNATAKA HHSH cm

fififififi

Z’h% pfititianar I aszczusad 5
ua.334£a? sf Shikazipura. §gli¢a.”$t%%i§n *fQfi”
the rzzffianaa p’i.133.é.$&ab3.:§3 *;;n.s:iaia::_”fié1a*Et’i«.tv:*::§- 3?}-‘§.___

ZEW; is bafare this %”:«*.%u’z:f5 ‘L§’.I’;f5é3:V :’iff=§:5§::A§;i.Qn £38

£.r.E*..:?;. aeekirzg antimigatvazy bktaii. fés: ‘:31-2*
abasra saifi affs2:::.ea’;.:_ _ I

._ -3′.”:f2§e’TT.’«._ &£:’z13;:a:$ — ~§§as.:’z ma :2 hmg
impiicafffz-.’;é* vtifi:;*=; in ézheiz visinntazy

at :»ij§.’e5Vms§«.nt V ~ .._i-§Em’2a::s3 ‘aha §a::§.%;.i:3rm,r agprahama

.a:xea§ by tha pmfiige.

4′ £§”—-, ‘i’?ia galiea hava ragigtazvaé; a saga far

‘£h§_mf7E%nr::$ pzznishaiula aézades: fieczticrn. 3% $216
ficaazfirifig is the cwglaint? § :3: 6

.”fpem:.*:na afifiafiiltfifi tha §z’}Efi}§3.&$.i§.aZEt arm? Elia wife

zazitig Ezanfifi, Jfizzbfiéfi gcgzfi arzaamenta, cash sf

Lw}

;r:m«§ QQUW’ GP KAR%A”‘I’AKA HIGH OF KARNATAKA HEGH (SOUR? 0F K&RNATAKA HIGH COUR”? €%L;i%é;* MRNATAKA HIGH COURT 0? KARNATAKA HIGH C

R3.i,?$Gf- ané ran away. Thg fnrthar ¢aéé_af

gzeaecutiwx 3.3 %.:§’:a;t accused; 2=%”::>E.l $=..«.23:t.i . 3 ‘;7§’.V r;..¢
thair vaiumtaxy statamant hava stafigfi {Est tha %
pxeaemt: petitianar aéace §a:t§¢é§axéfi, ig_ fi§é}

mrime. Thera 15 no qaad grfiufifi ta_§a§é&tVfi%g a

anticipatary hail getitieé}

$. The pétitifigfifi fig §ra%E§§ antiaipat¢ry
bail. anfi. fihé}#i$?§§t§§§t§§§5~§£§icez $32 Cximfi
Ha.33éffi§: :i%” “é§$§§§§fiV EEé_ talaasa the
getin§§$%:B@&L§#ii §$ figéwgvent $5 big axzest
5ub§e%t!t§ t§¥fffii§i@1ment sf the failawing

aafifiitisné §*~*

,M i} * Tfiat”;hg fiéiiiianer shail execute a garsanal

‘u¥§§g§ f&§}E8.1§,fi8fi§« vita a suréty iar iika
Vsum fly the fiatisfactiaa mf tfié Efi¥&Sti§3tifi§

Gfficar:

ii§”;That the patitigaer fihail agyaar bafsra the

Eavestigating fifficax as $3 bfiffiffi

2&2. 33$???

Q
:

9

::

E
<
2
%
§
Ilse
@
I”

W
:3
0
U
:1:
9
m
2
E’
z
%
5
IL
0
E
:3
O
U
3:

R
::

E
E
2
it
5
H-

3

E
3
3
L3
3
§
2
E

K51′! GUUKE U?’ ¥§§%§€;NME’%KA NIGH GO-UR? WE” ” ”

iii} That the petitianer ahall a§pear as anfi when

*3}

,mqu:2.md far téza purgzase af i:z2;é;..?$._i4§.g§;e2§€;§.¢;¥r;

am i:’a%’.am:~-.-13g; at.i–:;’;:’::

‘i’£:La1: the yezitiezmr 3t;~:;ZaE;’–«n:zfi v2~£;§.t,V§i;

the §f%3$E2?.*!.2f§;ia’I33?: wi’zw=:r.é:3:%s=}rE:g $’ir:{:.%–ei:3::e”

fivtumeatg;

‘mat the §:atif;..f2,af:g.::_…§%§.2:;i.;E.._VLA3*s::::~;;§§\/f_::.%:J§xa§u§a«r
hail imfara 3. Eififith
£5:-rm thrsv ri3:;?;::.~¢~ .}_a.’¥.:’VV’- §:;t:i9és’; by him
bail artiar
s§1al:.’;.__1:L%.#V;”A :§;:¥{‘ the regular bani}.

§,:-at ti V 33′?’ hmff . \

7 Iudfi