High Court Karnataka High Court

Krishna vs The State Of Karnataka on 15 May, 2008

Karnataka High Court
Krishna vs The State Of Karnataka on 15 May, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGgg;;(§1uéjj'   
Dated this the 15" day of May, 2903    "   
Before    .
my HON'BLE MR Jvsncsfiar   xégwgzrf;  I72.  T' T '
Criminal Pai:iz},p; "-~...,g075"/ zom   

Between: V V . '

Krishna Sio Kalasappa {Q A 

24 yrs, Rio C/0 Smt Sharadamma  =

Bahind Maxumischool  .  V

Vrushabhavafimj    _,     
Ka1nakshipalya,"E§rtggidr§ 56%) 0'29   V "  Petitioner

(133; Stat N sha:ur;;da;.'}é¥;g1v.)""' '  ' V

Ami: ,  .  -

State of  ---'  
Police Statio1i, _I43a£:galm:e   Respondent

 (By.-'.31.éjf:i'}'':V'«a~'t.':«l<rii:11tIlV'i'!,''*7.~71V1'vV) !

. -   'cgixmgnax Petition is filed under s.439 of the CLPC praying to
"se_tV'asidB'ti:cV"~z}rdc1j":ihted 28.4.2908 in Cd. Misc. 124912008 by the Sessions

Judge; Bmjgaiaififlity.

'   Petition coming on for Orders this day, the Court

. V. ' 4' ' ----   made the---f'oIlowi11g:

ORDER

The alleged incident is said to have taken place on 12.9.2007.

Investigation is said to have aiready been completed and charge sheet is aiso

5W

filed. The incident has taken place in the back ground of a petty quarrel. The;

injmy caused is also said to be simple in nature.

In the circumstance, petition is allowed. Petitioner kc: ” 1

on or after 1″ June, 2008 on his executing é & ll ‘ x

and a surety for the said sum to the satisfactlan tinc ccslcctncld

subject to the following conditions.

o Petitioner shall make himséii g1vai_%3E$lc”‘:c’ umyestigciiiilg kigency as and
when required. ‘ VA ‘V ‘ ‘l

c He shall not wiilx tile vs{ii’1Lig:’ssca;’~.,%l’ x V” V

a He preferably on a Sunday,
bctwccn. before the concerned police, until
fu11h_crord£§f=.:. ll

Judge