IN THE HIGH COURT OF' KARHATAILA AT
DATES THIS THE 3RD DAY op' AUGUST, zooréf ~ "[g_
BEFORE
THE H{)N'BLE MRJUSTICE.su3HAs}i'§;'A;:3;
BETWEEN:
RAKESH @ DOBI, Sm NAGARAJ,
AGED ABOUT 21 YEARS,
OCC:COC)Lh'3'..,
R/A'I'.N0.11,9'1'flCROSS, T
CHOLERAPALYA MAIN ROAD, V
BANGALORE-23. '
~ ' ' PETITIONER
STATE 0F'KARNATAKA'-~___ '
BY MAGADI ' ROAD POLICE. S'PA'i'i0N,
VIJAYANAGAFE SUB Dimszara,
BANGALORE. ' V
" 'REP. STATEAAFUB-LEG PROSECUTOR
HIGH c0Um=Bu~;:_.D1NG,
"BAI\I_Gi-'<.LOEE¥O ._
V. * (Ir3y Sr£.B.BALAKRISHNA, HCGP.)
RESPONDENT'
V’ *»C}.%~3L,P FILED UISASS CR.P.C BY THE AEVGCATE FOR THE
‘~-..1_”§ET:{1’i0NER PRAYING THAT ‘E’HiS HONBLE COURT MAY BE
“..§5LE3ASED TO RELEASE THE PETITIONER on BAIL INTHE EVENT OF
HES ARREST IN cmmigs/2909 01:’ MAGA101 ROAD POLICE
SFATIQN, VIJAYENAGAR SUB–Dfi/ISION, BANGALORE FUR THE
OFFENSE P/U/8.34 }.=~32.’3–504-506 (8)307 R/W 34 0? IPC.
“THIS PETITION columns on FOR ORDERS THIS DAY, THE
comm’ MADE THE FOLLGWING: * ”
omma
Petitioner is seeking graxat of anticipatoxy
Crime No.193/2009 Iegistered on
police. Bangalore City, for the ofi”e1_1ce = ~’
341, 323, S04, 506(B. 307 1*/W 34″‘efthe we;
2. it is alleged that; on when
the complainant along with his on the
foot path :{f:i3ni– Bar and Restaurant, the
accused Naveen came and assaulted in
connection % 034:3 V :33 A
Lgeetxneé for the petitioner submits that, even
prosecution case, the injury sufiered by the
wound of 2 x 1 am. am} simple in
H ‘4 I1: that, the petitioner had no intenfien nor
case made out for the offence punishable under
% ‘:30’? or the IPC.
4. Since the complainant being the izljured Witness and he
has made ailegaticm agaixist the petitioner. not a case for grant
of afiticipatoiv bail. However, if zpetifioner makes an amzgiication
for reiiular hail”, the iearned Judfie is eiirmted to consrgler the
5:.
QM
{
w**””‘
same as expeditiously as possible Within two days fivm the date
of filing the appiication.
%5é£,f-4) T Z %
9.-AP/_ V V