High Court Karnataka High Court

Santhosh @ Santu vs State Of Karnataka on 13 August, 2009

Karnataka High Court
Santhosh @ Santu vs State Of Karnataka on 13 August, 2009
Author: Subhash B.Adi
IN THE am:-1 comm? or xannxmxa AT BANGALORE
DATEQ THIS THE 13th DAY 014* AUGUST, 2009 
BEFORE Q _ 'V M 1
THE HON'BLE MRJUSTICE SUBHASH~~E',.uA;j1:i./,1: 4. _ 3 _: "
CRIMINAL PETITEQN NG.;Af39:§'ig2d<.72'.L.'  "  V

 :

1 SANTHOSH @ SANTU

AGED :22 YEARS 
S/O BHUVANESHWARAPPA 
R/AT N022, BKM CC%L{)NY --_
COLLEGE ROAD ' ' 
&ARAGANAHALLI  .
J P NAGAR, BLC}§3?E--56O"G'?8=. "

      _  PETITIGNER

 {gy :31' .K¢r_Eu:xNDé§:RAMA, ADV}

W2
Fan»
,5.

STATE OF KAR;*~€5a-ftA:<A"%V_TV ..
BY J P .NAGAR POiI.ICE§'STATi.ON
REP BY VSTATE PUBLIC. PROSECUTOR
HIGH COU«E2'I"'C10r¢1PL~}33X'~.-- ~'
BA.::'iGri§LGRE;-. _ '" '

 '  ______ H  RESPONDENT

_ {By Sri. B.BALAKE21SHNA, HCGP)

d’F:L.F-..’:§91L:«§:3 U/3.439 C2R.P.Ci :3? THE ADVOCATE FQR THE

H{if:;;P§:’1?%:r1:*1r~:E:«:+___ mavimcé THAT THIS HOISPBLE (3002? MAY BE
P:;…§;;xsE%B..frc: ENLARGE THE PETE’. on BAIL IN SiC.NO:191/2008 ore

*:f:~.-1{E’~§*’1 L13; ‘0? THE ms’? TRACK CC)UR’E’–V an’ BANGALQRE, FOR THE

-«–£>§’§f3§¢cEs W313 392 RIW 34 <39' IPC.

THIS PETI'I'i€}f\i COMING ON FOR ORDERS THIS BAY, THE

CCFIJRT MADE THE FQLLGWING:

9.13.

Petitioner is accused N0.4 in Crirne No.423″”-.200?’

;I’f3g’.iStf:I’€3d by J.P.Nag:a.r polictz. Bangalom City, on ‘for

the offence punishable under Sectians 302 1*] W 34

2. It appears that. in co3:1z1ccti::i;i”»V\§§7i;i;E1_ Gax:e$§ié._fgst:ivai;.

there was a quarrel between the accnst§d.__ thé ‘I

alleged that. the accused had the’

murder and they took him Q11 21 cominitffidvv ixlmder.

3. Learned counsel ‘ {E314 submits that,

accused No.3 are made. has

hm, ¢1;]a;*g”(3d.’: {Vjf.:1! by –this in Crimina} petition

No.3571;i2e09 ‘daté§1′:’}’~…f§;2f,${iTS}’:f’* _’ %

4.”. _COnéi€3£;I “ir1g thirt game 3130} also considering the

‘V éflegafiéfi against thé «fiétifioner and incident has taken place: in

t:}:1i::” Ganesha festival. I find that. the petitioner

‘ V’ couid ‘EI’é’€I1}:aI” “§%!’:_f§\{..’::(}I} bail.

_ ficcéxfiiagly, the petition is aiiowed. Thfi getifioner is

bail subjtact taco foiiewing conditions:

3.) The pefificner shail execute personal bond for

Rs.25.0GOI ~ with one surety for the likesum
amount to the satisfaction of the Court.

($:*:L

b) Thfi petitioner shall not tamper with the

prosccutic:-n witnesses or the material evidm1cev;V

C) The petitioner shall appear before t.1′.: c** is «
Ieglflariiw I _

flip!” ._