High Court Karnataka High Court

Sri Ashok S/O Chikkabiah vs State Of Karnataka By … on 9 June, 2008

Karnataka High Court
Sri Ashok S/O Chikkabiah vs State Of Karnataka By … on 9 June, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH coum" 01:' KARNATAKA AT    VA .« A
nmeathisme9"dayorJune, ma    '
zrmgowms MR JUSHCE  
Criminal Peaaia;;'V "%~.ge42L%/~2lé%az     %
Szi Ashe}; S/0 Chikkahiah
45yrs,R/oNagavarapalya .  :  
Bangalore 560016   =  «V Petititmer
(By Sri Mohd.     V' 
AM       § _ 
State   

Byappanahaili a=o1i.~.c,'    ~  % Respondent

(By Sri Balakfi&l¥!ii=..V(i I:’}. %

filed under S438 of the Cr.PC paying to

tie: in the cum! ofamcst in Crime No.16I’2008 of

‘P9539. ”

Peti£i<m comingonforOzdetsthisday,theCou:1

_ _ ORDER
has sought for anticipatory bail in connection with Crime

.':.1'\I9,_1:6f2098 of Byappanahalli Police Station for the ofiencas umkx' 3.324,

A' » B, 307 rfw 3.34 rpc.

It is alleged, on 25.1.2006 armmd 12.00 noon,

with one Ramtumji came and

comptainant. Petitioner assaulted with a

caused injuries on the injured. It is allegagi that ‘fltpsiutnji 00020 i i u

an iron rod on the forehead md victim
became unconscious and was A H

Heard the Pleader.

It is’ dispute, petitioner has
been falsclif-i;:a’;2l’icatev:clVVr0~;:0″t}2r:é:: : :I”t_is “also statcd mat the ,4 ma’ has only
‘ ” resisted the petition stating that we is stiil untier

inmiigatségi has sustained grievous injuries.

0, ~ : 0..Theviiz.e:dicaE repott states that there is a mad may’ ‘ and m.’ jury’ on the

Two injuries are grievous in nature. Thc case ‘9 also stil} under

VT In the circumstances, it may not be appropfiate to grant

” ‘finticipatory bail. Atflte most, petitionermzysmxendermdmoveforrcgnlm

Petition is