IN THE HIGH COURT OF KARNATAKA AT
BANGALORE yu
DATED THIS THE 04"' DAY OF DEcEM'I;EI§f2é(?§I
BEFORE
THE HON'B_LE MR. JUs1'1CI«:';I--IUI}U vAD'I,G§RAI\«II%:sI:
CRIMINAL PETIfI1)N N"0.S73s GT; 3 T
BETWEEN: 1% T T
GIRISH @ GIRI
s/0 RAMEGOWDA _
AGED A_BOUT_*E9__YEA'RS*,.f:: %
R/O
TUMKURVDISTIV A I ._ PE-TITIONER
(By S;-1 G MAA N.AI§1>A.AII&.: snII ASHA B L, ADVS)
AND: A A
KARNAITAKA
BY' sH,ANTTIIIGRAI\/IA POLICE
i{EPTD«B'{"Sff}$,TE PUBLIC PROSECUTOR
I IIIGII CQ'U__RT'BUiLDING,
BAA4NG'A1.,O4jRE RESPONDENT
my SzI’i_.AzrV’_’5 BALAKRISHNA, HCGP)
THIS CRLP IS FILED U/S439 CR.P.C BY THE
ADVOCATE FOR THE PETITTONER PRAYING THAT
VT -~”iT’i-HS HONBLE COURT MAY BE PLEASED TO RELEASE
Ex.)
THE PETHWONER ON BAHMIN CRHAE N0r5m9 OF
sHANrHK3mmwA rxnnce STATKMJ PENDn«3 IN
CK1NOJ4MMM ON THE HLE OF ADDL.SE$fiONS
JUDGE/¥FHASSANl¥H2THECH¥ENCEPRNS3QLj92&
397oFiPC. w.’J»*
*nns CRmnNAL HHTHON confine on FdRV¢
ORDERS ‘ni$ DAY, THE_ COURT iwADnf,rnE<_v
FOLLOWHNG» E e__
0RDERfd
Petitioner has sought f0r'»..gi'ant of jejxonijeetirrn with
Crime No.65/O9 of res.p'e~nden_t?iiel'iee..
The Driver. It is alleged against the
petitioiierithat-he wais_in«…t'he habit of removing lorry tyres and
seiliiiiaigy.._:ti2em. Tire —- –«itesp0ndent–p0lice when they were on
they noticed the dead body of the deceased lying
with se.'v<e.r'2ft..iiinjuries and also four tyres of the tanker were
Ayfoundnrissing. Subsequently, after enquiry, on the statement of
l 'gt1'ce–tised N0s.2 and 3, it is revealed that petitioner assaulted the
" * "deceased and caused injuries.
W"
3. It is the submission of t.he learned Counsel, for the
petitioner that the mother of the petitioner is sufferinig~_rfrg)m
cancer and taking treatment at Kidwai Hospitaifl A;.c::Vo’rdii1i§_isy.i”
sought for grant of bail.
4. Heard the learned Goxiertiiment
5. The alleged ii1r;i’c:}–ent taI<_ei'1»,v;jiaoe.e during May 2009.
Investigation is.comp1eted.._and'chat-ge"sheet' is filed. Petitioner
is not entitled ._._gra'nt1o_f b_ai!j&–at stage. It is for the
petitio~ne1* to press:'ft)i* V"t'ri_aE', if so advised.
V. _ 6. Aeeordinglyi°pet'itioii is disposed of.
sd/-
JUDGE
f V. iiBikp_