High Court Karnataka High Court

H R Chandra @ Balachandra vs State Of Karnataka on 30 June, 2009

Karnataka High Court
H R Chandra @ Balachandra vs State Of Karnataka on 30 June, 2009
Author: Subhash B.Adi
36% QQEMERY 0? K&RN&'¥'&KA Hfififl  Q? %&.RNA'§'fiKfi WWH EOUW" 0? KARNA'§'&KA HEGH Cfiflfi? OF K&RNA'?A§€A HIGH COURT OF KARMA'!'M€fia filfifi 50

IN THE HIGH Cfiiffii' $5' §'€§'£R3's'.?'*.'§'Ai(.?*., Esfiffifiaigfififil
Q35i.'T'E§E¥ 'T'?-{ES 'E'HE 392*}-1' DRY GE' SURE 33353

E§?QRE

THE H§fi'8LE fifi. J¥3?ICE guamxsx 3j§s:§;H5,'>

¢aa.@ H0 $35 as 2aa9,~~ f§ ' 
§a?¥aa§ 4' " V

1.

H.a..«:*14Ax§aA. § aammégzzgyca,
35$ R&MAKRISH§AE&H, 2: ¥aaa3;

E50 C§~4:IEf€E4£.3\.*’s..’wC~i.si..fi.S..§I*-§fi.’E”£’I,VL’}».VV« *
BEEGALRE EORTH_?%EfiK,m

2. Psféfisfifi @ §sNPsNC’§’I§}E”£fiR, E? ‘§’E?sR’3; _ ‘”
SH} I’§E}’€G3~.i3’P’3’*.,, S’?’$.§3:i$5T,
SH.3.HTEBA§*§§a. “..I£’§>§.s§..»%.I§E §.§’.}.?«’%.¥.’.3,
3?.l7§’s&°E’a’}&E3x”*.§’§§’:.”i”‘{‘E, §.3*}€G3a.i.-»’??¥«§,§i’;L 1 _, I’

a ?E’£f IA7¥§’E€’.1*’?’ni’7::3’E’-$5

{fly SR1.EQEAL Aaafigg 3$$E,”a§%}f§§a* “g”
C735. HESS V’ ~

mm :

S?R?$ Q? xaaxawgaé V’ .

4. V V V ,.. aasgawasw?

{By sflgsx, M1:-‘§i<::$§}

: tRa.§*%3;§m $;§;§$§ c§.9x: 9? was afiwxywa
s*5:§ ""~~=~*§:H£ '§§z:fé%:*?:5??"%:§<'T:; ?'RA's'3i?§<3 rm magma "fl:-ES

§$$i$:Q§$as afizékzg Ea ¢R.N§.é22!&S QF Tfi¥AREEERE
sfs¢g"7§3:aHh :3 aaszswzaas 3&3 vxa SFFEECE

~-f}: §§3:s§a§;g%§§§ga $E€TI%§ 39$ Aflfi £62 $? E?C.

'§'§3E;s"'§retitis::§ wming an far Gflfififis ?.:%m'.3 day,

mafia the f&3.1m:§_§:§:-

“”v.__V:§.:*z’..=&:;§V3;ilJéd in 5§.m:£..ls2:’- ézrizzzask

mam mwumas ma’ M-Mawnamma mmrm hwwm Mr RMKNREMEEE. mum uuuxl V?’ §£.AKNA’¥’AK.Pa WWEH CJQUKT OF KARNATAKA Hififi COURT GP KARNATAWR HIGH C0

GRQER

?ei:it:.ione.r:3 are making emiazgemant r3f:f”*I;ai.”E

in Cf::°,1*=€o.4222’58 registered by ‘f’avare§<e;ig2__'4'g§%;=;s:*;i?.z§E«,,:

Rarrzanagar Taiuk, for taifaraces §1::'";:§.3'a'éa_:."ica3.aT.. V2;s..r–'x%Kai§;4ii'

Sactians 393 and mi aef §Px:. '"""

2. It is al2.eg:aég.’.*;§1ai’.”‘._z:§:– ?=§;..?;–%”}¢§2fié’§3’§; &t. =

abaut é 3.212., ;:«ei:3§.*3:.i:::’::%4’aV>:;9:7s¥’ ‘an§{‘.__;§€;é%:a:.'”gE filfiaufiad
wialdirxg deadly a.e*ai:ai;::__:zr;3″V”?§#f:if§$i._ §3:_§p2r§§:3:” 33$ cazraait
::¢bI:2er°3»*:”dacm:;ty, t§”s§:3« _ :re§:*;§-§”:arv:le*.=:i..
a’-.::£:u$e»:i ;?§12é§:g;;3 fiiafiea sf their
cmzganimns, »eg?:a::”és§}:a§éa§’..__£r§:g;<;T Egan; mi xzznfifanca
as Stifail, .~'$'i§I{'§.E'1'3Vi 3:%:§'; ::§:E~1§'?£Q.?'i"i#f;'££; A' i2z:d..v*'}}£:;:magar2ahatti

Chsadru .

3. awed 4§:%%::V_ tV§2.,é’– iv:§.f é}:’m$tim*2 gives: E33? tha
azfifijsgd,’-i._°§s::gAl,é.t:g i2%%.ré’$’%:ig,ata& the mtteez am

apfi’$§:e’s@éd acczusefi, Eazring the mama

inv§§3*éi’ga’§i’r:;Lf§;..T:’ am the basis r’*A:A that tress; §%titifl3″2$3.’Z’3 ara aisa

£3?-§ QQEER”? Q? %fiRiM&f’¥AK& Hififi Q?’ %fiRN&”¥’A¥€fl Mififl CQUET 0!’ Kfi«RNfl’FkKA Hififi €€M.¥RT 0? KARNAYAKA MGR COHRT U? KARNATAKA 2133?! CO?

4. Cansidering the natura af crime, I am vi

the aginimn that, it is mat a fit casa in grant

bail. If the accuaada parsana ara in judi:ia1, “‘

custey, the learnea Sassisna éudge has {£$ * ”

ccnclmde the trial as early a3 §@S$ibl3.

5. with tha abwva éifiecian, §h$i§§§ifiiQfi~i3:’ “H

dismissad. “V2V
M FU..0?;§Z_§fV§$
Man