High Court Karnataka High Court

Shivakumar S/O Devaiah vs State By Arakere Police on 16 April, 2009

Karnataka High Court
Shivakumar S/O Devaiah vs State By Arakere Police on 16 April, 2009
Author: Dr.K.Bhakthavatsala
wlifiuil

'  I\4"'i!'hlV&""%ifii9'"'9L5I'£Wl W"NWxu'«'FV'9 ka%Ji;J?(§ KJR"           

C
I

E! TEE? HIGH CGLET SF KA.RNA?'AKA A'?  RE 

DATBSD mm mm' 16*' my G5' APRIL 255.9 

BEFGRE

am: .ae;=2-.=*5z;§.' 9R..:rzm*rz<3..Wa_<Jx_;2:.3cz9jV :33.  PDLICE
STATION 90?. I233:._.o2*y§E:ar:1:gP_;u;--ss.'-1«{:_3, 14?, 3'34,
114 R/W 1&9 3_PsN'.§--38?:-. 01$ "IPC ., '*:.*fi....»AnI::1...1:»Is'I'R:c'r
mm s1=;ssIc:2<r:5"%%'«..m:,r1::i3E' AT »._m1~m§m Anxsmsssn BAIL
APPLICATIO}»{   Q_ 2;L';3.20a9 IN
cF.L.2«:3:s,..1~1o_,ia_ 6i':a;;:Qss--».g  -- 

1*;-Iis; " EE*r3;i'.':§ é::;:; can run 39.2225 THIS
way, was '~£f?.2URT";'{A3.";E mznawme:

  .....  

“_’fZhé f§9i§fianaxslaccused Nos.1 to 6 in

cmg 2:::+.f.>’,a::;3,?2:3:)9 af Arakere Felice staticax,
W §;i:§n§&fiatnn Taluk, Hamdya Qiatrict are
#é£6ré this Saurt under Section 433 $5 Cz.P;C.
V._n5a$King antiaipatcry bail fer the offences

néxundex Bastions 1&3, 1§?, 324, 114 read afith

Sectian 149 of I35.

wavuvwnuu mu ‘lilll ……» ..~ ..w..

% $3″ Qmmm ‘M’ K-Afiwflflmfifi WWW *-giwtijm mew mmwmaaw. 2-smm mwaeuzu us” nmmwmamnm wawm «WWW-u W .wn.w-w».,.w.

at
in
an

injuzuad, thee cpinien csfi the Daatar that ha hag

auataimd single injury cazmcrt 33$ attceptecfiV *.. :’–_:'”»,

6. Keeping in View the

injuries ircplicated and the :=.A;:ee¢a§’§§*$–.p

prim-fasie cage made i;t_ f:;::~:7;:’._ ‘t}V3~.~e
111153.33: Section 39’? £316 IPC. g;:33un.ci
tr.» ezzlazge the

‘? . In mfi Al,
25.3, M, 21.5%” bail petitian
of A2 same d;<::=es not

511 mriveyés-3.' fez: rmx:§5,:3a;§&*;;é:;:z .

%% ggéqa