III THE HIGH comer or KARNATAKA AT BANGALORE
DATED 'nus THE 18? DAY or JUNE.
am-'can: I '-
mm HOIPBLE MR. JUSTICE sUB*HAs_I{é
Criminal Petition No.2060 oféoo'§~.. "' ' I
1 CHETHAN
S/O DHANARAJU _
AGED ABOUT 22 YPIARS
OCQSTUDENT,
2 DHARMENDRA
s/o RAMACHANDRA I _
AGED AE3OUT'19I'I'-EP~._RVS
OCC:STUDEN'I', '- ' '
BOTHARE Ri§sIDEIITs.Gfii_'~-- ..
KQMMEZRAHALLI VILIAGII,
MIINDIIA TQ.'&I DIST.'-~ PETITIONERS
I fay s flhandramouli, Adv.,]
THE s?I*pIt1*I~:' OF KARIIATAKA
THE POLICE op
'IEIAZNDYA RU R"AL...9GLIcE STATION,
I _ ""MANDYA~DIS'I'.
» _ .REP_TD.BY'THE STATE
PUBLIC" PROSECUTOR
~. ' ~--HIGH CQURI' OF KARNATAKA
' HIGH .co--};RT BUILDINGS,
"BANGALORE RESPONDENT
[By Sri Satish R Girji, HCGP]
THIS CRIMINAL PETITION IS FILED UNDER SECTION 439 OF
CR.P.C. PRAYING TO ENLARGE THE PETR. ON BAIL IN
CRNO228/09 OF’ MANDYA RURAL P8,, WHICH IS REGISTERED
FOR THE OFFENCE P/U/S143, 147, 148, 448, 427, 324, 307 R/W.
149 OF IPC AND E’T’C.’,.
3
3. It is aiso submitted that there is a counter
c1a1’m/ complaint by the accused No.3 in c:*ir::.1ee.No.227 of
2009 for the offence punishable under’_$eetio2.i:eV’1′ 143,
147, 148, 323, 324, 504, 427, 44e,V~e:3o7,% read.
section 149 of IPC.
4. What appears the coonter
complaint is t11at.j_:her€”‘W:e.S; Vtusejie between the
comp1a.ina,I1t;’s family and in this
regard was one Jayaram irz this
case, 3’10 g;t£1efgrieV;fo’usly hit.
5. Considering the petition is aflowed
and the pefifiofiefs on bed} subject: to the
mowing
1’LA};V’JT’;!.’1eA shall execute personal bond
with one solvent surety for
sum, to the satisfaction of the
A if Seesions Court. F
4
:2} The petitioners shall appear before appear
before the jurisdictional Police taiige in
fortnight preferably on
am. and 5 p.111.
3) The mtitione-rs 2 prosecution arid S Sd/g Tudge
.. ..1………..’…. ruun uuuxr or KARNATAKA Hi5!-I count or KARNMAKA H:c§H count or KARNATAKA H! 2: