Karnataka High Court
Jesudas @ Yesu vs The State Of Karnataka on 18 March, 2009
V. The {if v
S,._vP.~ Cr:-1111: Building
(By Add}. SPP)
"ci11argc the pctitioncr on bail in Crime No.6/2007 of
fishqktgagar Police Station, registered for an oifenct':
._&[&'p1§ur;ishab1e under section 302 r/W 34 IPC.
.. ifmadc the following:
IN THE HIGH COURT on KARNATAKA AT BANG§;.:jfi:g;wT:.,
DATED THIS 'PBS 1873 mv OF MARCH 2fd09-C:
BEFORE
Ti-IE HC)N'BLE MR.JUSTECE 141°.' ANA.:5;}:>ga""~-. """'
CRHVIINAL PETI'FIQN--~bi€j;S4513§I2:§3C)3»..,.
BETWEEN:
Jcsudas {:3}, Yesu H
S/0. Gacrge _ _ ._
Aged about 2.2Vy:=:ar'§ ' __ .
R/a: No.4, 5*" B, EEQCK'-31$.
Police (_)'ua,_tfVt:.=:z'*.~:.;.V Sfifizgajifiagar' " 1
Baugmofée. ' * " '1"? " "
V _ 'A ...Petitio11er
(By sci Egdthzocatc)
AND:
«By'AShok371agér Police
Eangaléggéfififl GOV Respondent
‘F1ii$_:i;)efitio11 is filcci under section 439 C129. C., praying
This petition coming on for orders this day, the Court
occurrence took place in a cmwded place: at K
are cyc–witnesscs to OCCIIITCHCC.
7. Having regard to natu’re_of fifigfibes *
atfiibuted to petitioner, at is not
possibie to hold that ~.;§3f1sclyv’AAi1IiVpiicated,
therefore, petitioner cann9_t_ Accordingly,
iletitionis
sal-
Judge
SNN