1:: THE HIGH comer on KARNATAKA AT BANGALORE yams Tms THE 14TH my 0? JULY, 2009 BEFORE " THE HC)N'BLE MRJUSTICE SUBHASE 'g'; .é§:>z_'_ ~: V'
CRIMINAL PETITION mg ” ”
BETWEEN: ” A
RAGHAVENDRA @ RAGHU,
S/C) NAQAYANASWAMY,
AGED ABOUT 23 YEARS,
N092, 181′ MAEN, V
MARANAHALL1, VIJAYANAGAR. _ 2
BANGALORE. ;’ ._*[<,fl
' " ;.. PETITIONER
{By sn.B.3;£3'g;:f.1APPA 8=sLu"3i:i.15&'.'G:;Vf:3§&LL€3'LLI, ADVS.)
MD: % V
THE STATEZVOF' r<:ARNATA;l:,A, .4' _
BY SPF', .
HIGH <::oURT.8uVzLD1NVGs,__}'~._ "
BANGALORE-5&0 00:. " "
– …RE:SPONIi)EN’I’
V {B3} Sz’i«.E3.,_B§xLAKRESHNA, HCGP}
3″_1»i_rs J.c:’ E::._r:,:;:z>’ “F:.LED U/8.439 CR.P.C B? THE ADVOCATE FQR
THE P:::fi*;<:*:<)r4:1;1%2g «PRAYING THAT TEES ;«zGN*BLE: coum MAY BE
""P:.EASEQ'-~._TO, E'l'£1£,§%RGE HEM on ma, IN' CRIME r~I” 36:; OF we.
THES PETETION COMENG ON FOR ORDERS THIS DAY, THE
;<:c::UR'r= MADE mg FQLLOWING:
0RDER.
Petitioner is accused No.1 in Crime N0.11E3/2007
registered by Chandralayout police, on Ii.6.20{)’?
puneishahle umier Sections 143, 14?, I48, 302 L”
me. –
2. Father of the deceased is He
that, on 1(),6.2{)O’? he got the “th;2{t, V
son has been assaultedes In }1’€-.S.11$f;*§€CtC{i the
petitioner herein, as tlf;e1e. :”useV{l ‘r3:’1»i1a,.zfre1 ¥::etwee11 the
pefitioner and the of investigation
the police has and 8. ewsr
and 8 Q-gen’ t:}§=?eVV’ir1cident. According to
them, acc.eeefi .8 ezere holding long, accused
No.4 was N035 and 6 chased the
deceased; .ELve11 ‘ to; (SW35? and 8, they alleged iihat.
xtihtese were heiéiitg long, though specific ever: act are
net x¥;e:i’Lid1r:::d,»v hzméever, they are the witnesses who witnessed
._f}1e
A. Se.” Leefined counsel for the petitioner submits that.
to the eemplainant. he get the iuformafien from CW’?
afid..tfe0ugh it is mentioned the name of the petifiener, he éoes
net make any allegation. In turn, he only suspects the
” petitioner. The pczlice has impiieated the aeeuseei by recording
‘the péfitiéner
cricket match.
4. Consiflering the agf: of £2115: _acc1isz%:_ci,.*– tfie VA
circumstafices and also the length find
that, on certain stnhgcnt co3id.jfions’,”‘–tI1i§:. §§5é§?;i§ionc1*w{:V;1Id be:
enlarged on bail.
3. Accordingly, jiisux :””I’}1e petitioner is
enlarged on bail fig)”
a) The bond for
Rs.25,000[~:”‘.’uri1;:h ‘o:tV1Ve« ‘V..;{‘<:;r the likesum
amaunt to the saiisfacfiafiw 001111;.
b} Th; pct:2£§oné1* u shall" tamper with the
jiaoséczttiiixr 15'.i1:§I£$'SA§$.'3VS or the matezrial evidence;
A appear bcfore the Court
regularly.
Sd]–=
Judge
*AP,~ V