High Court Karnataka High Court

Manju @ Manjunath @ Kulla vs State By The Station House Officer on 7 August, 2009

Karnataka High Court
Manju @ Manjunath @ Kulla vs State By The Station House Officer on 7 August, 2009
Author: Subhash B.Adi
wm«mww:I':zMI.J£ WWW

.w.mm..m.m rumwirt WW5;  mmmmm Wm Emwwfll W mmmmm mmm mmm W mmwmm E-i%G§=§ mm? 0% mmxmm mm cow

IN '3.'H.'£ HIE-I COURT OE' IGkR}¥i'I'AKA AT 

mmn was THE 07'" rm or A!IGtIB$~~-$Q§_§':4".j'  

mm rmmm ma. Jvsrzgéz 
CRIHJJIAL PEII1'IONi4Eh '3e7M2%.ob'9"  '
BETWEEN %  a 

zmnju 9 Manjumth '_air~w..I<u:.;1¢_   , 

S/o 31:1. Rain A} V '

Aged about 21 yearqg   i' 

2423.22, G.K-IQ} Qalzpagé' I

 'J.     
Banqa1o;.u"~'*..__550';'--_O?8«=:__"     PETITIONER

(BY,sE¢..I'§ '~§'.f§§*;:;;. e SRI.T.S. etmumm
  _'m;n..msc:-exams, ADVS.)
State   House

Offiear, am.' ~r4raga:' Police

 .  S1;»&3'3;i:9ta;Ba:1ga;1_}:;re . . .. RESPONDENT

  sax. 3. mmmxsma, ace?)

  ¢R1..9 :3 nmn ws.439 CR.P.C Elzaxm; ro
 ~m1s wrxrxox 32 smmxsm; mm PETITIONER
ca: ,n2m. m cam :~r<::.-:23/290*: as 5.9. mean

 AA QOLIC3 3'1'P:.'1'IG3N EH1} C.H?§B.€rE S£'I.'£E'I'ED £14 £3.13.

H'f).,28204/200? AND Pllfifiiiif PENDING BEFORE Tim

   C1?'3'.'Y FEST TRACK Ccurt JHDGE-V, BANGALORE III 9.6.

'gm. 191/2003 :01: was ormccn muxszmnas mmzn
<szc'z:xoz~zs 143, 144. 147, 148, 302. 129 (5: am

149 or I.P.C.
THIS 6.111% PETITION comm oar FOR exams

THIS DAY, 'TIE COURT 19:13! TEE FOInI£}WING:-



O R D E R

Petitions: in the accuaad No.3

-azaxzom registered on 2:” septampgfis-%..,2:z’Mt;7L%%_tam?’

offences punishable under;

143, 302, 120 cm 2./wags ”

2. Learned Coungai ;;ét’i:1%j.s;>¥}.e.z’ sumits
that, the accuaavci””i§I c_sa been erzlarquci
an arm: 3913×2009 and
3s14x2oo ::” f3.s_.n??%.,%颧9kkk% and 04 .03 . 2:209

r95Pec:t i?m11u’–!”:; x’ :9: .

3.. The the petitiemer is

that, %:~.M;ga.aAa.u1¢%;d with knife on the back.

aaéiifiéd N:>.1 is concerned, the

Vt’;te§?;ie against thatf the accused No.1

2 has Aaa_ua3;’i:§aa c>n asbdmuan.

‘Ca«naV§’i.dering the nature at the avart mt

ageainat the petitioner and also on tkm

“”–…A»””g:E’¢>und that the aacasaa 3595.1 and 4 have been

..wmau \nM§”” %M’tK%%!3″‘%%*£’%W.£”°’§ ES”‘E§’§y33’u¥'”Bi wwwmw %”?W”%%.§VW%§&W5’$Wk “SW3? MWMEE WV KNENHVMSMWPQ I”li\FI”l MKJWEB IJI” RHKIYMEHRIQ l”!¥K{iIl”‘i awwuam WV §’@§&W.K%£~°E[i;$v%,m#/E §'”fl%F£3!’E”$§ mwuma

enlarged an bail. thia petitioning: would be

3
enlarged on bail.

mawnvuuurnuvt «M35

«W»-wmmm wwg mmmmm mm Wm” W mmmmm mam mum OF mmmnm mm Comm 0? mmmmm mew com’

5. Accordingly, the petition is allaééegi. The

petitianex in: dixocted to be ‘bail

subject to the following

if

Thu petitidrsger-AATéA.f?sK4’ia3{.43~’ “E21

peJ:aonal ~ _ basin; fog-,–‘.L_a, ” ‘(gm V f
R.D.25, wifh. . V 93!} ‘for
likg. J afitiafagfiiion of the
Sassibng JI:§d;§;’::.,’: ‘I’J:a::3r. Comct–V,

V nanggbgg ‘I’j’,z.~g em ;%’.1’Vg¢1-.191I2ooa .

é _ “wsihall not: tamper

witneaaes and
o.p’p’e:.z§: before the Caurt

‘V ‘ without ranking any

‘~w H %%%%% sd/-

JUDGE