EN THE HIGH GOU RT OF KARNATAKA AT BANGALORE
% swan was me 315% may or-‘ amv, zoos
BEFORE
THE HON’Bi..E MR. JUSTECE suaHA$a%ajA3:’MTA’»« V} ‘
cRL.P.No.3453:2o’o9 .. -1’
asmsew a
uuuuuuuuuuuuu —
1 MFLVEJAYKUMAR @ VIJI. SIG KF§4£;.’?Jf¥NAPPfi”*
AGED ABOUT2-<1 was % .
KEREPAKKA swan, 7TH4MAlN-‘. C}:-!.!KK.153E@UR
GRAMABEGUR H088, L 1 .V
QANGALORE-68 (uTF>NQ;_14<s9} _ " ' '
PEWTIGNEQ
(By 3:; : LAW NEST&vvG"?%_.i"r4¥§§=:§:;_i) '
nnnn an
1 X ":fH-E? .}'3?T;5f1'€€'V'8'*?_' E'–;£}ECTRON:C cm 5=oucs sTA*r:cw
R'EP'BY S;F~'-.?
HIGH czsu R’? or: KARNATAKA
H§GH seam amwzweg
8A§£GA’L–OF?E
RESFQNDENT
V{\$y:V’${i.f§R.S.BHAT§ HCGP)
CRLP ?¥i.§D UfS,439 GREG BY THE ASVQCATE FOR THE
‘x ‘Pé’A¥.’iT¥ONER PRAYNG THAT T¥~¥iS HC}N’8LE CGURT MAY BE
“PLEASEB TO EFQLARGE THIS PETETIGNER/ACCUSED N03 Ski EAR.
EN S.C.I’*$C”I§3/2908 PENSSNG ON THE FiLE OF THE E)§STRiCT 3;
2
SESSIONS Juacsr-: & Pnesimwe OFRCER. FAST TRACK {mini-V,
BANGALORE RURAL DISTRICT”, FOR THE c)r=;=ENa:E~v..’%;<:=e%zi2is
143,M.?,14s,3e2 arw 149 OFiPC. ~
foiiowing;
___3;_;2,g..3
Petitioner is accused-3 in Crime régiatsfed 7.2.2008
by Eiectrorzic city poiice. Bangaiofé’ Qiig fc:;j{v!iié–vx;§fiéncgas punishabie under
s.ections143,147,14s, 392 riw1.4.éig~i.1Pc;_fiy V i
2, it is aiiseéed tha–t at about 8.08 pm. these accused
had come!’ in “PLa.l5Sa¥a Mat§r”18iké and Boiero Car along with Long, machu
$n;ifiVitn%fé:’i”:iez»i§:’AAéwgthkafl§”‘§vith a pian to finish the deceased. it is
aiieifiécix thfs-ii&ia§?.£:’u?§®§.iEfihiinraju had a vengeance against the eieceaseci.
as five déeeas¢d’ téaséd his daughter. According to the prosecution case,
” §’i€Qi.i$i:}§f1, 2,593 8 assaulieci the deceased with Long, accuseé-4
1′—-V.Vass§az:-.iie»cj3§iih knife and accused-3 ma 5 aiso assauited with the chopper
. ab’ iiéead. ‘
3. Learned counsei for the petitioner submits that aiecused-»1 who
haci motive to finish the deceased and who is also party to the assauit has
r%
This petition coming on for aémission.th»is.day..’_’iii§’¢0£iti irihaéde tire’ V’ ‘
1
?§’3:”:*
been enlarged on baii by the warned Sessions Judge in
efw zeezzoee. He further subreits in so far as the pefltiofief is eonemea
the aitegaiion is that, he also assaulted the >
that accused-1 having been enlarged on bai.i1;,fi’ greu;¥3~ef
petitioner also deserves to be enlarged ‘
At. Considering the circu’h1.eLan¢ee§’e\.’aénc§”‘eeneiéering the fact ihat
a<:cused~–'# has been erfierged emerged on bail
with certain stringent " '
5. Accie.§ding’iy;V§?ie’;:ejifiefi%’ée_’&!!ewed. The petitioner is enlarged on
baii subject to ¥elie\(§ri%ngV é
” _ a} V-§;i1e;e_petitierxer e¥1aii”e)tecute persona! bond for 85.25300/~
» _ ‘~»with.V_ene«._ee§v\ent surety for the Iikesum amount to the
_ ‘¥’seiis’.’&1’e§ier?.§:>v€ “fine Sessions Court.
V b) :’¥’he shafl not tamper with the ereeecufion
A. I Lwétnesees and the evidence;
»”¥;rA1e eetitéeeer shau appear before the Court reguiafiy
[ without faéi.
d) The petitioner shat! mark attendance once in 3’i1c’>’ ‘ . 4_
the juriscsictionau poiice between 10.99 a.m.and.5j.Qo’;>,m, ‘
preferabiy on Sunday.
D!-(BJ