S
neighbour of the cempiainani: by name Narasimhagewda
and his son Manja came and rescue the cdmpiai.«n”a.nj”t.,_’her
husband and chiidren. Then; the com_§;’iain4a:n£;”—i’h’e–i’iW
husband and chiidren went in _a~~je_ep
different hospital. Hence, she;”=éha-s_d*r’eq{jesi:e’d
suitable action against the aecntised pie:’son.s.i’
5. I have edh’ten’i;s of FIR.
The injured is one Naxfjes_h’V, son. He was
assauited by§.aeeVL;’Vsed has assaulted
both the her husband. There is
ciear:.iove;+.e_ai.;is accused Nos.1 and 4.
With they were not armed with
deadly weapons. -__TAhere..-is a case and counter case arising
c>i.j:i:’7:)f3the__same”ie.<:i.d«ent. The counter case is registered as
at Yeiawaia Police Station against
"De'viamn*zaf,';_ Ramegdwda, Dhananjaya; Dayananda and
NadesVhg_and Ewe others It is diffieuii: to ascertain as its
is the aggressor' in this case, But from the Ceniients ef
Véhe cemeiaietf it is eiear that accused Ned assauited the
injured Nagesh, so atsd accused No.4 as~seu%t_e.d"'u
Nagesha and Remegowda wind arefhe sdr:*'end_:~hds:Vba«:}d __of'w
the c:dmp!amant. There is dear <i=3.zert.a:fA.i:five»§_eiV.:i§si
accused Nds.1 and 4. Therefdre; m,m~«,: view'V'VA1ebey'ar:é3 'note,
entitied for gram: of anticipe't'dfy bails'~.So*V'faf:§as other
accused are concerned;"§._ thatvvif: a fit case
to grant anticigsatory baii,-T-est
6. At this stage;-Seern’ed=,Cou_nse’i.for the petitioner
submits thee,he:i’?r;_te.n”ds1ate v§z.iVt§f:d’ra:’§~;é””£he petition as not
pressed in -‘sci’—f€g§ as ‘_a–ced.sed_”‘Nos.1 and 4 are concerned
and he has “am rY.«’1.:’€V”f”‘-…,C_> ttejthat effect.
7. V’*–,ftn-th’e~__re’;:d§”c;7I pass the foliowing:
“R4! _____ ORDER
fifis-.:::fr~%nf:inai Petition és dismissed as not pressed in
~re’speet :?fi_f..pe.,f:é’tV§.dner Noel and 4-, “Fhis Criminai Petitien is
a§E’E;::’wede.§’e”” respect of petitioner N032; 3; S to 9′
.Pee’:.iti0’r2*’er N032; 3, S ta 9 are granted with anticipatery
The resg3endent~?e¥§ce is directed te re§ease the
V» …..ee’:Et§eeer Faies.2; 3;, 5 ie § er’: bait in the even: ef their
aw
arrest in Cr.Ne.2?/2011 of Yelawaia Pcslice Statieng Mysore
an their executing a personai bond for a sum of
each with two sureties for the likesum to the _
the resp0hden’c–Po£ice on the f0HOV’§.{§{}e9»_COn§§’Efi’Q”r:§’;. »
i) Petitioner N052, 3, S 9;»sEe’:.s-{ti h
with the prosecutfeh with’esS’es n0.r”V-hhahwpef’; ”
the investigation i’r’r»e;V”r:\,z man’h.er’.~-
ii) They shalrh..4_r’hake.’_; avaifahie to
the respondeht«::o:l’ite_., ‘aé~~. and when
re_a_u:i:fe;:I fof th’e’~;3u1i’;::iQ’Sej of ih§*’estEgation.
iii) Th_.ey “§fi’a!,I attendance before
—- fhe’ .r’e:.:p.oh-de-nt?p’02-ice’once in a week tiil
f:;’:n’:;. *~of’the«~h.¢ha_f§ e-‘sheet.
__iVv) L””£fV”anyi~. of-._th*eV conditions is violated, the
anVt’ic’ip:a3_t_Q.ry baif entaifs cahcetlatieh,
— – ‘isjtirunate the concerned accordingéy.