nu THE HIGH COURT OF KARNATAKA AT Dated this the 19" day of June, zmsg V f - '' ' 2715 HON'BLI:' MR Jvs;-7cE 11'£ILz;t'§c4.é)1 G . j Guyana!' ' Pe£é'1a ':_'_ n....235§";' £093 Honnamxna Wfo S%:pa Scgfy. . _ V 6433-5, R,/a Jagenahalli Village 'A " } Nidttha Post, Somwarpet Tam " _ 1 __ Kodagu District I Petitioner (By Sn' T A if; ' M And' StateofIg'a1ngtaka7%b3f * Shanivarsanthe Police ._ . Somwa1petTaluk, , ' Rwpondent (By Sri LAG?) 'V = ' ' VC:imi:s§l'P¢'tifibn__is fled under 3.433 of the cm: praying to A (class: age. petigigner ia;g1;a§iV:'i=;"fl;e event of her arrest in Crime No.34l2008 of :'vr§'spcndentPo3;pe. L Petition coming an fer Orders this day, the Court ' ' ' ' !ii¢'A. f0lE£-Whig: KW, ORDER
Petitioner has sought for grant of anticipatory bail V
Crime No.34:’20()8 of Shmuv’ arasmzthe Po1ic;*£:”ft>:*.t1:c .1im3ér.’.s«,.3G2, V’
291, 114 rfw 149, }PC.
In connection with cutfing of to the deceased , a quarrel ensued one Natesh has taken
out a stone which was lying Iefi eye brow of
Nagesh. In the club and assaulted on
the head and inf took out a kathi and
assaulted on m$%1¢fi g.g3:’Ige.g;e p-Prsw % who were standing there in
the garden have Dimesh not to leave Nagesh. In
1;_1eanv§fiiéi1§5,V and Dinesh has taken out a club and kept
ofi’ zgsngcaa _9aus:i_;1g and done Nageah to death.
‘1h£’aueg;5:io:1″‘agains: the petitiener is, she being the mother of both
” amd Nat£:*§1..1, has instigated to fiaish of Nagesh. Uhitnately, Nagesh
‘m¢c:ambea_’ ‘uzithe i1:;u.r1e’ ‘ s.
” ” A . ‘Heard the counsei for the petitions: and the Government Pfeader.
Alp”
It is tha submission of the petitioner’s cmmsel that t}16vv€}V%’.f_£f;’I”fZ–;k{‘.f is as
against Dinesh and Natesh in causing the death of Nageshyviaa’
than the brethcrs and, in connection with the cutting of
taken place. The petitionar has been
petitioner is a lady aged 65 years ‘ ‘ –~ _ ” L
It is seen, as per t}ic..V_9vert»AVa£:t petitioner, she
being tbs mother of the 5. has instigated the
other accused 5:12.; ‘V.u§”‘Nagesh. Having regard
to :he fact is ccnsidercd for grant of
bail, subject to T’ ‘V N Vi
alléwéifi. Véfiéfitioner shall appear befom the
within fimn today, in eonrwction with
Crime she shall be arrested and reieassd on
her 3 a1’ bond for Rs. 50,,06fli~ and a surety for the said
_ ‘tithe S3t;Sf&G£i£.§_!l Vof the concerned police, subject to foilowing
Fé:fiE§m€r§ shall maka herself available to the investigating agency as and
0 She shall not tamper with the witnesses.
K//
>3
1» She shaii move far regular bail within one manth 4_h§_r
arrest and release. The concerned Court shall
merits withoutbeing influenced by tha ” V V