IN THE HIGH COURT OF KARNATAKA AT 9 BANGALORE y DATED THIS THE 02"" DAY OF N0VEM_B:E-R.A'?;0_l'§9 Y BEFORE THE H()N'BLE MR. JUSTICE HULUV'A%i}1§(;.ARArv;§j&S*§a%7 CRIMINAL PETITIVQN. NO;4643V0FA gaiQ9 1 BETWEEN: % Sri.Dayanand Kumar @ Dayana.nEi,::' . S/0 Dasa G0wda,__ 2 2 ' ' Aged about 24_ye.ar':3, _ . Presently res4_i<3_e:ntfdf__. , Near Suma?hga_E.éiVS'é'V'a_ AShT1Tafi*13.,v" V. 9 V Anandn_a_gar;'~ ayaka fiahal Hebbal, 'Bari'gaLi;)r§:.71.< _ ' Penna :16 11; f'C'.Si.dt'i¥._!tV o.f1gtr:c:. ...PETITIONER Adv.) .. A'Stat§: Mahadevapum --,,VP@¥.ir:e, ...RESPONDENT
% Sri.A.V.Ramakrishna, HCGP)
we’
l\.>
>k =§%<
This Criminal Petition is filed under Section of
Cr.P.C. praying to enlarge the petitioner on««"'ha'i«IV"*.iin
S.C.No.744/O9 of Mahadevapura Police Station, peirding
file of the Fast Track Court-XVll, Bangalore, thetVVoffen<§"e
P/U/5.392 and 307 of [PC T
This Criminal Petition comingion»folr:oi":eiei'S_ 't'hils.;1a§/,li.§he'
Court made the folIowing:- " ' ~
oR'D;a._,1_g
Petitioner has Songfht 7_ifor1-vg1"ant_."0f regular bail in
connection with Crime ll/lahaiieviapura police for
the offence punishable' ¥PC.
2. It is alleged that on. 10:12.0′? around 11.45 am. this
petitioné;i~_ along’ lone more person came to the
cosgiplainanft.house”‘for_~.,tile.§’-Work and having assaulted her,
tool{lvaii.zay.the gold_ieweilry”iand cash kept in the cupboard.
3»,
4. According to the learned Counsel for the petiti0_ne.r, the
injured has not sustained any injuries and nothing”.haS’L:’–t>.een
recovered from the petitioner.
5. The complainant has state-diiéhe presence of
petitioner. Having regard to the and c’irc_iuirristari§c:es of the
case it is not a fit case Vi’-:).1_’fl§_’,ra1:it o§b\a’i~1_._’»Aceording1y, petition is
dismissed. .
tttt i i Sd/__W_' - i Iudgé Bkp.