‘A V. -I;’>£i1R1g§a1-tj:*e156O OOVIHLM
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE) 5″” DAY OF MARCH 2010
BEFORE
THE HON’BLE MR.JUS’1’ICE N.ANANs'{_§A”55.’.j[f .
CRUVHNAL PETITION N:D’g,5’589i’:’2U0€?.’V:v. ”
BEWVEEN: A A
Sri Manja @ Choori Memja _Y”uVvaraj1.1V A _ A
S/0.Seena1PPa P()()}&1ri A n
Aged about. 38 years _
R/0.KuC1alL11’L1kudigc”.{jIi+1g€5 V ~ A ‘
Alur Taluk A A
Hassan District, ”
" ' ' A [..PETITlONER
{By Sri
A.._._ND= %
The Sig-'1'l3,Ef' of K2] __ ». .4
By SakleSh_p1.yra”Rurai Pigliccé
Rapid, by Si;z-1_t:e~E?ubii’c Pr()se(:1..itor
Hig}<:A: Courfi; BuiE–di1_1g _
…REISPONI) EIN']'..:-
A A-.{BV SA1’i.:\5i’é1V”K1.:~n1z1.r M.:«1’a I0. Adv.)
‘1’hi.s’A7I__(3Ri’l.P is filed under Section 439 Cr.P.C
praying it) release the petitioner on bail in
*._S.C.N’U_.I194/2006 {Crime N0.I7O/2006] of Sakleshpuni
“}”~1wff¢1l P()li(te St,a1′:.im1}. new pending on t’:h:=’.=. file of the
“–_Di_st.ijic1: and Sessions Judge. Hassdn for the offence
“pV1,1.’i1’ishabI_e under Sections 341, .302 1*/w. 34 of IPC.
This pei”i1:ion Coming on for orders this (lay, the
Court 11′”1ad£a the f0l}_owing:
2/
O R If) E R
The petitioner is arrayed as accused No.1 in
S.C.N0. I94/2006 pending trial for offences 131.1x’1i_£élTl1″2aelf3lc?
under Sections 341, 302 r/w. 34 of IPC on
District and Sessions Judge. H’c1SS’c1I1.
2. Matter is taken up rm’; l’1e.:’cl,,IflI:1g4′.–eeb “‘If11’*e> ‘ie’22.i1f11eedf
Counsel for petitiolier ha1s»’m,ade é1A\{ai1a1b1ee:'”i;1i;e__(top§/ bf ‘
the oifder made by this COL1I.;’ll””l.ll1 CrililP;l\le.i:32€3f4l/2009,
wherein accused NOl2._..V:FiE_tS”.’ on bail. A
perusal of first i,nf0rmati0n:’an’d¢ ‘ivny’€:Sf,igat,i0:1 papers
wouldjl19evela’lAV that 7i:a4C-;’.;is.r;:”ci N0. ll” inflicted injuries on the
left side*Qf’the ‘Chesttifidleeezzsed. As a result. deceased
su.ffeA.re.d bleeding l’-iiijltzries and died. ‘1’l1eref0re.
ll”allegat.iEd1A1sV’l’ A.§na1deé age1i11st accused 1 ancl 2 are not
A “~SiI?«1’i]&11J.v it
3.v.__”fr1i«7view of the existence of prima faeie ease
‘ 7-V'”against}’accused N0. I/petitioner, he Cannot be released
l e._f1″bé,iil on the grottlicl of parity. Accordingly, ])€’.'(Il’.i()fl is
” miismissed.
351/ «
1’1a:”-5/1″.:~:.hi