- 1-
IN THE HIGH COURT OF KARNATAKA AT BARGALORE
BATES THIS T HS 10"' DAY 0? AUGUST, 2009
BEFORE
THE Horgma MRJUSTICE SUBHASH B.A_{3_I_ ' ~
CRIMENAL PE*m*10N 190.3768/2oog~'A.'___: M
EETWEEN:
E) s NATESHA
S/O.LA'I'E2 SANNAPPA SHETTY,
R/AT JAGENAHALLI (VILLAGE) _
NIDTHA {POST} SOMAVARAPET {'I'ALU*:s:;
PB3'1'i'I'£ONER
{By s:i.;e0;~§::,; xuzimfié :3
12:-
ii?
THE STATE' 'G? K.-i§:NA?f;é.KA _ "
BY SANiVARASAN'I'H'E.§_?OLiCE sqfmgare.
' ' " _ RESPONDENT
” [ByV€§:i;VB,’BA§;;&KRiSHNA, HOG?)
_ U/SE39 CR.P.C BY THE ADVOCATE FOR THE
Pfijzmgrégiev.,_ }>RAm::3 THAT ‘TI-HS HONBLE comm’ MAY BE
PLE:’:SE–1Z’;’ ENLARGE THE PE’i’i’I’IONER on BAIL EN
sgc.N0′;47s;;__zo0s.i’~i~éow PENDING cm THE mg 0? THE DiS’I”Ri(.’i’3{‘ &
“‘–«__ SF._$SIONS~ V games, zvmnxxaax, FDR THE OFFENCE P/ugs
if S;3:;,2G1.,:14″£/W samxow 34 OF’ :90.
_ % was PE’I’i’I’ION comma ON FOR ORDERS THIS DAY, THE
J ~.CC}’UP.”F MADE THE FOLLQWIM3;
szgéee
Petitioner is accused No.1 in Czime No.34/2008 registereci
on 24.3.2008 by Shanivarasanthe poiice, for an offence
punishable under Sections 302, 201, 114 r/W 149mc’fV:t:3§}.§–.ej’Pe
now pending in S.C.No.’?8f 2008.
2. Case of the pmsecufion is fji1tit;”«t1;_e15e ” ha
between the deceased and the etfieie. in
forcible entry made in the es§:ate».–.V:(;ie;a;;3Lp1aA.ifr;:e:q11i ‘ the” V
eyewitnessfafleges that. the vassgulted’ ‘w”it;hVA.:;tone and
the deceased fell doxm. T}ieVfi;eaf£:e.r,3v;.,lje’4?:1ssa111ted with the
Wfioiififl club. The death ” ‘liemorrhage and
consflexéng the crirc1xm:s3faii::esA a1;deV.a1eo’ their being eyewitness
and the allegeé oflefiee is ‘pv1§ié3:a1§1e.e.”i:i§der Section 302 of the
IPC, nut :21 case gar of
?etitie:a
Sdf
Judi;