High Court Karnataka High Court

Siddaraju @ Mental Sidda vs State Of Karnataka on 13 March, 2009

Karnataka High Court
Siddaraju @ Mental Sidda vs State Of Karnataka on 13 March, 2009
Author: Dr.K.Bhakthavatsala


‘ Sfir.’?it£: …..

‘ ~ By, “v’ijaya:1ag;~11fa ‘ Police Station,

(By HCGP)S

” ” ~pf£;yi:1g tomaé-lease file pair. on bail in C.C.No.’?’?’49/O8 pending an

‘ fiie f11€’«.r,1f IV Ad-:11. CMM, Bangalosm, [Cr.No.44/G8 of Vijayanagara

‘~ ._ ” ” I}’C>};i€:c.. Sfaizionj, which is regei. for the offence p/ u] $203, 114
*rlW}34 0f¥1*~'(1.

ifilmirt made the f0}j{c}wi;:1g:~

[.4

CR§…?=I’€;~.?”2<jé<;~:sr}"~' '&

BETWEEN:

Sid=:iaraju@ Mama} Sidda, _ ‘
Sfo.C}:1ikka Manixxfliaix,-._ ‘A

Aged about 25 years,}j;~’ V . –&

R] 3. Near Mahadcéhwma ‘I’e1__n.p1-:::,
K.P.Agrahara, §-21ag:_a:c’i;i Rcad, A
B::mga1ore._. ——– . V . ‘

(In Judicial cuswfiy) 7}’

…PETITIONER

(837 Sri. K.Shyam:§un.:1&:&,:’1’is§§(;r;fiates, Advs.)

AND:

B§n>gaT.k)r6.”–v.>_’ é _ * .¢..RESPC)NDE§T

Petition is filed under Section 43%} of Cr.P.{3.,

This Criminal Petition coming 3:: for aiéars, this day, the

CRL.P.P’$e..«:f3″i§i2–«,{‘.T~i£)§8

4, Learned Govt. Pieader submits that the héd

intenticn to kill Selvi and mbbed va1L?:a1:~’ie.=3 Awcfire amdrig b

themseives and therefore, the pmsecufiém 313$’ mzidgé {Elli

facia case far the affczmce under Sséiigms 362 331;! :1 }[-**’£1:v4’f’f::iid’ wiih’

S€Cti€)I} 34 of IPC.

351. Thcaugh the case of the figxésédfitimfi’ the petitioxaer
was starliing outside when Accusetié 1 fivefe
crime, it is met a good §*ouz1d: to »2t3§’1’€T’:’.’:v;3€’£;i*:*:i;:-:>3:1eV’;:,j tin bail.

There ism; merit in the péfiitiéfi. ” x .V ‘

6. In the result, the #331336 is i1e1*e”by

dismissal,

bI1v*