1 <:r1.P.2s34,:09
IN THE HIGH comm or KARNATAKA AT__B¥\Hf~lC§:?&i;%L)'§%E.
DATED THIS THE 3oT"pg.Y_oF .§U'L";'-- 2_x'3Ci'9: _ u
THE HON'BLE MR..3TkusfncE%sUaHA5H '$v AL3mI : %
CRIMINAL. PE7I1Ivo'n _:;s_g,2s34 gs "2oda
BETWEEN _
__......w.n.-u.
NAVEEN KUMAR. L «M -
AGED AB_OUT..25'?YEAR£~§
R/ATv--.SARAKAF£§3-R VILLAGE, %
NANDAGUDI sg.c3£tLL
t-iOSK01"=?_'I}\i_Ui(. 4'
% ...PE"fI"¥"IONER
~ = _ %('5§Y ES £"!.Fi~£_' L§ELAmAR & <:o.,)
%A§:9V%:"j&«%M,% ' k
' nu;-mun»-an
.. BHANGALORE RURAL EISTRICT.
STATE '0§5""!(ARNATAKA
av NA'§+¥£3AGUDI POLICE STATION,
RESPONDENT
(av Sri.B BALAKRISHNA, HCGP)
THIS CRLP FILED U/5.439 Cr.P.C. BY THE ADVOCATE
FGR THE PETITTCNER PRAYINGTHAT THIS HOWBLE COURT
2 c:r1,P.2834gc>9
MAY BE PLEASED TO RELEASE Ti-CE P£’rIT1c>%rs:'”ER ?£;;%£~1%_I:~a
Cr.NC).2/20(39 or NANDAGUDI PGLICE sTmfIoNT,kvv¢Hzc%H is
REGISTERED FOR. ms orremce P!Jv?€»IS_HABLE«. L€_rdD~E,R’~
SEC.3G2 AND 201 OF IPC, Pemiw-a.om THE”FELEEi’OF’*~ATHE
CIVIL JUDGE (Jr.DN.O AND 3M5-“g: AfF.HOS!§OTE-. ..
This petition coming-…_on fér_’DRDE’F€S; iifhe
Court made the foilowlng:-‘«v.._’r, ‘
Petitioner is seé:c:%ng’%;:;s:;L u_!§:;3vi3ér.vw:Se$.439 ef cr.P.c. in
by Namiagudi Pelice Station for
the effgrzges p1§1′:é%:s%ha’i:1 e”%uhder Secs.3{32 and 201 of 19:.
V’ V”In’itiva_;i_!_yv en 07.01.2009 a missing complaint was
‘V:V”*’:eg§v$terfe;3:”‘vin Cr.!\!o.21’2€I09. Thereafter the poiice
%=%*isus;§e¢::::g%TL%%£he accused and on interrogation it was found
fhatV”‘vh.e’Vfi.ad committed the murder of the deceased for gain.
AA “A1; {fie instance of the accused, the recoveries such as
fiangaiya chain, ear rings and bang£es of the deceased
were made from the pessessier: ef the accused. Based on
the materiai and aise the circumstances, Police has filed
chargesheet. Considering the materiai available an record,
3 C-£1. P2834 09
I find that this is not a fit case forgrant ef”‘i;:a:i.’ij;Vv ‘F§:ere;:e_ ‘ ‘=
petition dismissed.
dh*