High Court Karnataka High Court

Ramaswamy vs State By Hal Police on 14 August, 2008

Karnataka High Court
Ramaswamy vs State By Hal Police on 14 August, 2008
Author: Mohan Shantanagoudar
IN THE H1544 coum or KARNATAKA AT aatgeatfiaé %

DATED THIS me 14*" my OF Aueusfféi 2%7:*'5§  x *

3EFoRig:=

THE HONBLE MRJUSTICE .ae;oHA:~4%s:4A:~sf£As§a;s;3ou4:$%Aa.k  %

CRIMINAL  mQ*33d§12 m&
BEfi&EEN:  ." 5 H"'""

Ramaswamy'    V
s/0.Annayapp*a._ Q 1»   . f
afifl45W@3g",.K 3 _m-'""
rfatfiadtibisgivéii'   _ " _  V '
Var£h11rH0h1i 5}. '   . 
  
Bangalore V " .   _ .. PETITIONER'
(By sf; ;>;'R,su;;£1gs:egha;' 1M"v.,)

  

~  '§~IAL..I_~'k;]j¢sg  _ .. RESPONDENT

H = {§33* 3fi’H§?fi%ifii5pa, HCGP)

—..—…….a……-

‘”‘i’his (3r1.P. is filed under Sanction 438 of Cr.P.C. by the

, aéivucatc far the petitioner praying that this H0311}: Court
be pleased ts: enlarge the petitioner on anticipatcry bail

E in Crime 240.156/2008 of HAL 13.3., Bangalore City, pending

‘T an the 131:: of X Add}. CMM., Bangalore, which is mgistcrtzd for

.3.

brother of accused No.1 (Senna) far compnefiigfisfi in

the. village. Accordiilgly, the

petitioner along with fa;

Kadubasavanahalli
Vikzram, Manjtmath,
Rena, and other $116 deceased
and deceased died…r.fii alleged that this
petitiongjfi: bring the deceased
ts deceased came, he
to do away with thf: life of

the fllfl course of evidence, CWs.2,3

324 the complexity of the petitioner in

A .. __ As aforemantioned, the petitionar gcst the

2 J the deceased to the village and instigated

accused ta commit the munier of the

AA ‘”r1§:<§éased. Petitioner is absconding since 2.4.2008. «Q

'Ln.

~ ‘- – ‘fhe presence of the petitioner may be

w
necessary for further Hwesfigation.

/W/5

In View of the prima facie inaterial fomfi ~

the petitioner and the manmr in .

occurred, this is not a fit case to V

to the petitioner. Accordingty, is