High Court Karnataka High Court

Muniraju @ Ballaiah vs The State Of Karnataka By on 29 July, 2009

Karnataka High Court
Muniraju @ Ballaiah vs The State Of Karnataka By on 29 July, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNRTAK?» EAHHQDRE

mmrmn THIS THE 23"" may 05 JULY 2369 f 4

BEFORE

THE HON'BLE MR. JUSTICE suaAsH"a;An:a '%

CRL.? No 3412'6F"2oo§ ,4H
sswwasw   :T  V

HUNIRAJU 3 sALLAIAH,*, , <

son OF ANJANAPPA, 36AYEARS, =

RESIDING as NQ.57, ~ f-.'»

NEW CHINNAMANGALAg L

I NDI RANAGAR PC3551'-, '

BANGALORE. ,_ . ~ ;zV'Q<_»
= 5W*J«'gh1;45§m1$mmm

{fly sax fizngsfi KUHAR a 33¢, Abvf Fe
saz.n,a,nEsHpfi5n$}.3Dv§cATE;

THE STATE 0? KRRNATAKA B?
RAMAMURTEYNAGAR'9¢LIc3"sTATIoN
BANGALORE." AA"' 7

., ' RESPONDENT_

11§Y=S:i; B:BAEfiKRI§Hfifi}VHCGP)

9¢RL;9xFi;E$”uX$,439 CR.P.C PRAYING TO ENLARGE

:fa_THE PfiTITi0&$a’p”oN BAIb IN ssssrons CASE
‘3 fid.s28/zaea joy. THE FILE of THE paxncryan CITY
~ QIV11; ANS _f3EssIows JUGE, ERNGALQRE {CRIME

é«fNfi;2$0}2CQO? os RAHAMURTHYNAGAR pouzcs STATION}

Vf keg TH$”0FFENcE PUNISHABLE UNDER SE¢TION 302, 30?

“Era 34 ow IFC.

THIS PETITION IS COMING ON FGR ORDERS THIS

VERY, THE CCURT MADE THE FOLLOWING:-

” “””” “‘””‘ “””” “””””‘ “”‘ “”””””””””””* “”4″”! ‘-V’-3|” VI’ KHKNAIAKA HIGH COURT OF KARNATAKA H36″ C’

é. Considering the circumstances, since the
charge sheet has been filed, ivi tha

patitianariaccused is in judicial cus£¢$yif£rqm

31.1.2008, as the incident is withi régérd”i§¢7u

petty quarrel, the petitififiéf’c9uld«§éie3iér§edi

on bail.

5. Petitian i3 %li§w§d.2″-:Pétifiioner is

enlarged on bail’§&bjedtZfiéifiailqwingAéfinditions;

i) that the pefiitiqfigfi shali execute a
perséna§gVbafid ifér ‘S, Sfim- sf Rs.25,000/-
with ¢n€”$u:étyif§:R#ha likesum ta the

V_$ati3£aé;i¢nib£ithamQ¢firt:
iiiii ‘tha£f,he_”3fiéil’ not tamper with the
prosacutiéjiwitnéssas or material;

a iii) Hthét ‘he shall appear befara the

. ;¢9fi£§ regularly and shall ce–operate with

x”Li”fihé”pdlice for investigation.

Sd/~
Judge

Msu