High Court Karnataka High Court

Javeed vs State Of Karnataka on 17 April, 2008

Karnataka High Court
Javeed vs State Of Karnataka on 17 April, 2008
Author: N.Ananda
5. Jamoon Semi @ Jamoon
Slo. Late Amecr Jan
Aged about 25 years
Rja: Galipur Extension
C mTwu  

6. Mohammad Ali
S[o. Sabulal  .
Agcagi about 28 years  
Rla: Mubarak Mohalla  " ._  
    Pritilionars

(By M] a.P.NataIaju  _V
State of  ' " 

By  9.1.15.3'  %
Rep.   

   4 H'  Respondent

(By sri
is filed undcr section 433
arrest in Crime No.l40/2007 of
._ Police Smtiun, registered for offences
gr1;nia_l1ab h~i1ndcr sections :43, 147, 3243, 324, 307 r/w 149
:90 Mac.

comingonfaroxdcmtfimday. tbccourt

e the fb1lomn’ g:

10inCrnne’ No.140[2007, mgzav __ bit’

under sections 143, :49, L307′ iiw. 149 Im, by
Chamaragfl agar La» dimctkm under

2. l[..;§.;1gg’k dismissed the bail
t was med mix-at
433 Cr. :20.

juziégumt Court, in the case of Bharat

i% another Vs. Stair: of Bihar and another,

. 2003 mm 4648. has contended the fact that

a ‘{‘.oui-t. either taken oognmmce’ of the complaint or

AA agency has filed. a chalgcsheet, would not by
pmvent the concerned Courts from granting

V . bail in appropriate cases.

rd: Q/&,x£’zvv-€i.0.,,__ W

4. As could be seen from pf :4
28.09.2007 at about 7.30 p,m_.., L»
in chw8JBn’ “£81: The
Gundlupet Circle afi others
fmlned an assaulted % the
accused No. 1..

Abba.

complainant had sufiered
mm; LA ” ,1 :” ~ « 2

1. e the left mastoid region of sin: 5
3 5.-Liens 3 o.S£;m¢’up to muscle depth with active bleeding
. side.

over left external wt ridge of size 1.5
K 5 x 0.5 cm with active bleeding fmm the injured
me.

T Regarding other accused, it in stated they surrounded
” and assaulted the oomplainmt. However, medical certificate

does not support this version of eomplainant. LA

– av. r§v~19~”‘””‘ ‘

6. in the oomplmt, there is Ir.-fczencc to pxeser;:.§jt:.of7

to 8 persons Item” the place of

chait ‘m flied against 17 peraoam.

7. Considering the inf X

cm::’ umsmmocs under which

taken place md havm’ g ‘ fact No.9 in
the same case ‘ bail in
()rl.Miac.No.204f[2007,VV_p¢5tAitJouct*s_VV’ to a dnect1on’ ‘

under section ” A ‘

s. allowed.

~ an ormnecfion with Oriana
shall be released on bail on
” far a sum of Rs.35,000/- web
7 g two sureties well for the fike sum.

T. petitioners shall aw’ before Investigation
‘ 1 for the purpw of inveafigatiom whenever

called upon to do so. 9
N /) .__£A,\n–J’~ “‘-“*4

II}. The pctitioners shall not or
int1;mJ:i’ ‘ atepmsacutianwitncaaas. ‘4 ”

months fnmn mq§y;»v.1_wifi1fm.:”*j#¥3?]i
petitioners shall
Court and seek IIr,»s’£xjé:h’_vm_;_we:1t,”L.
the learned
application. withcmfh by the

3″” % sd/«*9
_ . Iudgg