BANGALORE RURAL DISTRICT RESPONDENT (By Sri B BALAKRISHNA. HCGP) THIS CRLP IS FILED U/S.-439 ADVOCATE FOR THE PETITIQNERS '.*fJ"I"'<I£"..:'ISr'_"vE ' THIS HON'BLE COURT MAY BE,PL'EAsE,D THE PETITIONERS ON B .A I'I,_IN%CRIMI3}IITNO.IIIIAe;'I:)9 OF7 THIRUMALSHETTY ;..flALL.I-'*PV':JiLIC'E_ sTA*I"ION7PENDING IN C.C.NO.727/09 ON' VTHE-.FlI;E:LC§,1§». A_DDL.CJ (JRDN) AND JMFC,§.vI=£C§fi$.AK§AjTEJ'FORAé:TH--E_hQE'FENCE P/U/S. 143, "T:_HIiSI~:CRIMINAL PETITION COMING ON FOR O§Ié)ERS'VVI:'3--:.T:H.IS DAY, THE COURT MADE THE FOLL.Q WING:- g,/IN ORDER
Petitioners have sought for grant of :’eVg’uI;.;i-.___bai§.iin
connection with Crime No. 106/09 ofresp0ndent.~_p:o,1ice.
2. it is alleged that in”ieo-nvnect.i’on withi’prop’er:yV efisputef’
these petitioners and other aeeus.e:(iv.pe’2<sons for–m.iAng.'3themselves.
into an uniawful assernbiy"haw'_ii'i»g3 21bus_e:{deceased George in
vuigar words puilied him out of°'t.h'_c._housei and assaulted him
with the rods 'ot-her"'v$fe.apons,iiwiien he ran away to escape.
he has been eha:_~eduand"d.one 'niirn to death, when his neighbour
A11janapp'a<..4Camei t_()'AhE"s'..rescLie, he was afso assaulted. The
ezguse deathii's~d1,i.e'to multiple injuries. One George, Slo
' =M"un_Eya.pp;i"arid-one Anjanappz-1, S/o Ramaiah are the deceased
personsv, 'Wife of deceased George is the eye witness to the
incidentii'
3. Heard.
4. According to the learned Counsel for the pe_t_iti0nei’s
the cause of death is due to chop injuries and tliei”oiiJei9t’..act’
against these petitioners is that they assaulted
the Ieg of the deceased. According}’yi.iiSt’:ught,for«gfant of ‘hai1.”‘.
5. What is being n()tieed’iii.:i:i.si»thati oi; double
murder and the caLise;:4_'(3»Vf intiiititaile injuries.
However, having i’egar’_.. the deceased
have been grant of bail an-it
mp. ; /W””t R ‘”””Z”‘”‘*’i
6′<.'%°.J'v'~/ V V 'V H 4 I
x; if P… ,5 fig,-«,»\,
({/WJL'_f.,d.W, .5 7), .V' .:L._'_ .
J
6. /5ieet)i’dinig.Ey,’ipetition is dismissed.
sef%.
‘_§1,).5.qe
i»fi@£w%eeemw4%”%