High Court Karnataka High Court

N Raja @ Pan Parag Raja vs State Of Karnataka By on 10 November, 2009

Karnataka High Court
N Raja @ Pan Parag Raja vs State Of Karnataka By on 10 November, 2009
Author: Huluvadi G.Ramesh
S V  V Bangaiore.

IN THE HIGH COURT OF KARNATAKA. AT BANGALORE
DATED THIS THE 10'?" DAY OF NOVEMBER 2oo9;']=,.
BEFORE J   '
THE I-ION'BLE IVIR. JUSTICE HULUVADI   '  H

CRIMINAL PETITION NO'.JzI%o6;*2.o.o9;<  

BEZIWEEN

N Raja @ Pan Parag Raja,

A/O Nagesh, . 

Age: 21 years.  

R/ at Opp. to Maruthi School,

Indira Colony,   V
Agrahara Dasaraha].1i','«,._  '

Magadi Road, '   ._ . .   . V
Bangalore.    b    "_   Petitioner

{By Sri G  petitioner]
AND S
State of Karnatalia V'

By Mahalgikeiimi Laiyogt Police Station,
    I  ' v.. ..... .. 'V
Rep; 'Pleader,

High Court Co'IrIp1e§i;""
" "  Respondent

 (By "$171 A V7.f§&n1e1krishna, HCGP, for respondent)

Tfiis Criminal Petition is filed under Section 439 of the Code of

  fjrivminal Procedure, praying to enlarge the petitioner on bail in S C
 A/'N"O,l06/2009 pending on the file of the Add}. Sessions Judge, F'FC~X,

33¢"



Ix)

Bangalore, for the offences pt1I1i.ShE1bl€ under Sections 841. 504,
506~B and 302 r/w Section 34 ofi P C.

This Petition coming on for Orders this day, the C'oti:ift_Crn_ade
the following:  < '  ''

ORDER

The petitioner has sought for grant«pof§_loaili

Crime No.179/ 2008 of Mahalakshndpitaiyout”Police which

pending in S C No.106/200$ beforet_.’t:h:ev.Addl. S.ess.iVons_.3Judge, Fast
Track Court~X, Bangalore, forthe.oi’iiefice up’t1:i”1ilsi1able under Sections

341, 504, 506-8 and 1″/ w”Sect.i’or1″3?§c_oi.”..thozjl:ridian Penal Code.


2. It is  have held the deceased
with an    pet'itior1er-accused No.1

stabbed on plthjeldeceased and the deceased died.
As per the Qvvert’act’at;tr§.bntedttnd the cause of death is due to the
the such the petitioner is not entitled for

grant of bail;’~v.Tl’ie”t’pet’itioner can press for early trial, if so advised.

3.”}XcCcgrdinigly, the Petition is disposed of.