¥N THE HIGH COU RT OF KARNATAKA AT
DATED was THE 04th DAY 0:: AUGUST, 2::5§i+--%[j 7
BEFORE
THE HONBLE MR. JUSTiC£'~:3'SL18'!¥§£'.S'3--{ i-man' 'V 7
CRL.P.Ne_;§S14I2ii0§"
BETWEEN V
uuuuuuuuuuuuu Au»
z CHETHAN @ CHETHU @"'cHE1jHA:~3;,eG'NDA%}%
s1oREvAr~:NA,AxA23Yas - V i i
RIO No.azA, G K M-COLL{E"GE-- !§"~i0AD '._ V
GUNDAMMA LAY'QUT,
8ANGALQREe56OG?'8._._ . 2
' 4 V % PETITIONER
{By 3:: : 3 3 KR:s;e§NEG¢\(s}i3VA,}1iE;Lv%..)
Aim :
an} . a n - m '.
1 :'s:rA1fE QF'KA.RN§%'AKA BY
'---SHO, ,2 9 NAGARPOLECE
EANGALQRE arm'
REPTD,_E3':'.C,--2€.'>VT PLEADER
Him: 90%? Bumzms, BANGLAGRE orrv
AL RESPONQENT
% {B:«,£:.5S;tV'.i:'B.B3iLAKRiSHNA, H36?)
% c?aL.:= F%L.ED :.:;s,439 03.9.0 av ma Amvocms FOR THE
Paimzonen PRAYiNG THAT ms H:~4*a;.§ scum" aw BE
PLEASE?) 're ENLARGE THE PETR. on BAEL we S.C.N0: 39322993
FOR THE OFFENSES PIUIS 143, 147. ms, 302, 12o(3;3i.iiéxw"7i'1ij4é ':3?
PC. PENDING ON THE FILE 0? ADDL. ssssioms JU'D_GEf_& FTC»-5,_
B'LORE cm. i '
This petition coming on for arders tiiis thé"c§un ma:ii'e~..§f1e_VV
foflowirzg; . " 1 i L
0 Rfiéjg _ A
Petitioner is accused-1 registered on
24.9.2007
by J.P.Naga%§c§;iice, iaaggéiiore. offence purzishabie
under Section 302′ :fiI}ré’vi>;1vesfigation the police have
fiieei chargesfV2éé’t’i¥or.;€:fife:1iV{:::éEgV ‘;22zfii3ijab!eé£i”n€i’e’i Section under Section 143,
144. 147, 148:;”~30″2{ 12cz§i’B«V:?iw. i
V. A_ 2. v_*¥’i*:e ;;ia’se_%of ti:é”r.m::se.cution is ihatg the éeceased had feii in love
C$iu’.._5; iris’ eai.i:_vege§.;*..:t§1aI§ accused-2 was aisc in iove wifin CW3. in this
regarfii.’a%uséd4fi”_§f:a¢i;=.r§§§t tolerated the attitude of the deceased. with an
iniefition ¢o§1;jami{V murder, he aiong with other accused formed an
sag-gseffibiy and invited the petitioner for festival, from where
«.V:.'{ie:¢Aa¢_a§e:i”wé$ taken its a remczte place. Accused-3 and 2 irzfiicted injuries
» _ §v’%:i_h”§en:*ié in me siomaefi and tfie sheuider. Accuseé 3 and 4 aisc infiictefi
‘iiguries, as a resuit efwhéch the deceased died.
3. Learned counset fer the petitioner submits that accus4e’d¥2″L-«itedé a
metive to infiict the injury. The other accused has been
c:i.P.3m3/zoos dated 132.2009. in view__o.f..th_e same, ita–§1’r;na”t:h;-ti the
petitioner could be eniarged or’: bait.
4. Petition is aiiaweci. Petitionei=eniarQe{t__on.fiaii §u:vi:§]’eet”to the ‘
feiiewing conditions:
(a) The petitioner shalt exettute Rs.250G0!~ with
one so£vent…ettrety forizithei to the satisfaction of
tt*te:.::V7~asit traiatg gudgeéti, Bangalore city.
(e) The peiitiener iéitaii’.§iet.:taetper with the erosecmion witnesses
t§1e~materiai~-eyitteece;
{‘z>}T_’%’§:e:ehal% apeear before the Ceuyt regularly,
(e)”The vgjetitiener shat! merit his attenctame once in 15 @313 to the
.. Veijerisctietienai poiiee between 10,00 am. and 2.99 pm.
i’ ‘ietefereabiy on Sunday.
{e} The petitioner shalt not commit any offence.
(f) In the event of any vioiation of the baii cenditions .
offence is committed by him. prcsseg:gti»on is.’ai”‘¥~?i§en§’V:seek” “= 2
canceilation of bait
BKB!