High Court Karnataka High Court

S Sridhara vs State Of Karnataka on 14 October, 2010

Karnataka High Court
S Sridhara vs State Of Karnataka on 14 October, 2010
Author: V.Jagannathan
 BANOIALOEE.  ~~~~~ ~

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 14m day Of October 2010 
BEFORE ''  

THE HONBLE MRJUSTICE V.JAGANNAéTfi4AN.E:"'   "

crI.P.No.5032ggg1I_Q 
BETWEEN: I  V

S SRIDHARA.

S/O SHIVAMURTHY,   "   -- -
AGED ABOUT 20 YEARS, ASHOK»»N£IOAE, ~
MALAVALLI TOWN @ IT]-1'tLUK.',VA ' 
MANDYA DISTRICT.  --   I I
 '- .  ..'_;_. PETITIONER

AND; 

STATE 'OF"--KARNA'§"A_KAl_  ~ , 

BY MADDUR POLICE, » V 

REPBY STATE PU-BLI_C 'PROSECUTOR.
IIIQLI' COURT' BUILDING.

 RESPONDENT

A  .SRI'NNASA REDDY, HCGP.)

Ti*iI_Si'.I'ACRL.P FILED u/S439 CR.P.C BY THE

 ADVOCATE FOR THE PETITIONER PRAYING THAT THIS
 "IIO.I\I'ELE COURT MAY BE PLEASED TO ENLARGE THE

 _ 1' =_P'E*riTIONER ON BAIL IN CR.NO.299/1.0 OF MADDUR
  MANDYA DIST, WHICH IS REGD.. FOR THE

OFFENCE P/U/S 30'? OF IPC.



ix.)

THIS PETITION COMENG ON FOR ORDERS THIS

DAY. THE COURT MADE THE FOLLOWING:
ORDER

Heard both sides in respect of the

filed following case being registered_–~VagLa:in:st::: O’

petitioner in Cr.No.299/10 for Qffejnce O

under section 307 of IPC.

2. Submission of the~«.’ppetitioner_lS’counsel is
that the complainant.._a’:1_d5thepeti’ti,o12rer are brothers

and concerning property and
though the to have assaulted the

con;–p.lajnant_wi~th knife. the wound certificate shows

. . the ciornplainant suffered only simple injury.

O’ fflfiafving regard to the above submission

the wound certificate produced also

._cvonfirra”ing the nature of injury as simple. taking note

Okfof the facts and cir Instances of the Case, E am of

the View that the petitioner may be released on

by imposing conditions.

4. In the result, the petition is

the petitioner be reieased on bai.1.Qn hisWeVXe£:t1tingA.Va “”

personal bond for Rs.25,000/

the like sum to the satisféie_ti’on of A the “i~Ie
shall not tamper thepvpip-teeeeutioht evivderiee and
shail not give threatany manner
and shall “every Sunday
between at Maddur police

xuaga