High Court Karnataka High Court

Narayanaswamy vs The State Of Karnataka on 24 November, 2009

Karnataka High Court
Narayanaswamy vs The State Of Karnataka on 24 November, 2009
Author: Huluvadi G.Ramesh
1

IN THE HIGH COURT OF KARNATAKA AT
BANGALORE f3

DATED THIS THE 24"' DAY OF N0VEMBEGRV2'fi:O§)V::"' 

BEFORE

THE HONBLE MR. JUSTICE III;I,IIVADI'.%G;RAMIE'sH7

CRIMINAL PETITIGN N()~.R57e.3%zEARs

, . R/A VE'ER.A'PU"RA"VILLAGE, KAS ABA
~  E1013 LI, 1<QI,AR. TALUK

 _ *vC,V¥i/QIDRASEKHAR
 KQRSAPPA @ V KRISHNE GOWDA

AG~;E9A1AB0UT 27 YEARS
R/A I/EERAPURA VILLAGE, KASABA

~ H0313, KOLAR TALUK

MANJUNATHA
S/O KORSAPPA @ V KRISHNE GOWDA
AGED ABOUT 29§3}ARS



A  .EOu.Ow_1NO:~

la.)

R/A VBERAPURA WLLAGE. KASABA
HOBLE. KOLAR TALUK  RET1_T1ONERsT~

(By Sri G A SRTKANTE GOWDA, ADV)

AND :

THE STATE OF KARNATAKA  T - A.     
REPTD. BY "THE STATE PUBLIC PRO--SECUT_OR.V ~. " A'
HIGH COURT OF KARNATAKA, BA:N'C}ALOVRE: 

Vk  RESPVO_IiJ'D"ENT 
(By Sri A V RAMAKI{_ISHNA_,___HC(i=P)   

THIS CRLP IS"FILED1-.V1fi.I/S'_--z£38.A"CR.P.C BY THE
ADVOCATE FOR THE_V'PEi7i_TIfON'ERS_jPRAYING THAT
THIS HON'BLEv.._C{JUR1T MANY 1 PLEASED TO
ENLARGE T.fHEj;1PE4T.IT'I.O_NERS .O1\I"B--K\'IL THE EVENT OF
THEIR ARREg.T"'{'f'«3'.,__CRE1\{1E.}§lO.3._1 5109 OF KOLAR RURAL
POLICE ST.ATI%';)N EOR'ATEETOEEENCE P/U/S 324 & 307
R/W   A  

_-,THI§" CRuxAnN«A':;" RETTTION COMING ON FOR
OROERS THiS....____I_3AY, THE COURT MADE THE

ORDER

Petit_i?one1’s have sought fOr grant Of regular baii in

..cO_a.nnet:~ti:c)r1 with Crime NO316/()9 Of Koiar Rural poiice.

\'{“‘

2. The alleged incident said to have taken place on

27.9.09 around 9.00 am. when the complainant went..tio_a’sk the

petitioners as to why they dashed his brother _.__and

caused him izajury.

3. Heard.

4. According to Vthetpetitioriers”Cotjnsel rather petitioners
have filed the complaint_a”i1d.Vthere> is”‘a “and counter case.

There is no QV€’}’1j_V act attrilmted petitioners and that

the other acciu’sed.rvh’a.ve’alre,ady been granted bail in the counter

C-£186.

‘ Having regard to the facts and circumstances, petition

lien the event of arrest of petitioners in connection

E6/()9 of Kolar Rural poiice, they be released

on bail}_on each of them. executing a personal bond for

El

Rs.25,00(.)/~ and 21 surety for the said sttm subject to the
following conditions:

(i) Petitioners shall make themselves availab1e..’t*z) the

investigating agency and when req_u§i’redf,g 5 _.__ é

(ii) They shall not tamper with”the:i:~pr0.seentin’h–«..

witnesses.

(iii) They shall m()ve’t;nr”~tfegula’1= fnonthh’

from the date of and rellease,

Bkp ‘ ~