High Court Karnataka High Court

Nagaraja @ Appi S/O Pooja … vs State Of Karnataka By Nelamangala … on 28 May, 2009

Karnataka High Court
Nagaraja @ Appi S/O Pooja … vs State Of Karnataka By Nelamangala … on 28 May, 2009
Author: Subhash B.Adi
- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28* DAY OF MAY. 2009
BEFORE

THE HON'BLE MRJUSTICE SUBHASH B.ADE_" 

CRIMINAL PETITION No.1281i2o09_ 5..  * 

Nagaraja @ Appi.

S] 0 Pooja Venkataiah, V  " . _

Aged about 26 years, R I at Maiiaptizra Village V

Kasaba I-Iobli,  " 

Nelamangala Taluk,   '  _ 
Bangalore Rural District V    *   ..'.".'PE"'I'i'i'IONER

(By Sri.S11bha#li;_s35 Rajégn  Aggv.)
AND: V  A' 1'  V 
State of ~  'V    
By      RESPONDENT

A »»I§«£'rixji, HCGP.)

This {3r1.Pefii£i{V_1fii'is fixed u/3.439 of Cr.P.C. graying to

 an baii"'ifi«"C1-ime No.-492]2008 of Neiamangala
?_Pc>I'1cr:_ Station, which is pending in S.C.N0.245[{38 Eacfore the

1:251.  S~63s£.9;is.V"'Jjt:c!.ge, prewar; at Bangalore Rural District,
Ba*i;:1gié'41_o1't:" fr§i*..1;h€:. effcnce P] U I S. 302 of EPC.

"'Thi$"'p€f§§¥:ion comm" g on for Orders, this day. tha Court

  _ mas thc.fé}_1owing:



ORDER

Bassed on the complaint of one Dmganjmiappe S/o

Aanjanappa, Nelamangala police Iegstered a case

140.492/2008 on 2.5.2008 for an offence

Section 302 of WC.

2. Complainant alleges that, his

auto, at about 6.30 pm. he saW’*g;’ou}l’of

Cross and also saw one .._C}n injured
person, he fidentified himv of his village and

he also came to know thatl-9:o_eVVN”z§g’a:.:’ajléi’ has assaulted

ham’ . Two eyeW;ftz@es€e’sl__.n;§:Iz1ely’V faappa and Giziyappa

have seen the olfe9:1c;.:j:’aVauVe’ $0 before the police.

3. Poliee the matter and has filed the

charge sheet. Clflefiee ..”:)eAi’:1gl3.()2 of IPC and there are eyewitness

3 Vi:o..t}ae”:iio’ciaien”t; xi dolliotfifid any justification for grant of bail.

V _
Judge

“”-flip/–