IN THE HIGH GOURT OF KARKATAKA AT BAXGALORE
DATED THIS THE 29"' DAY OF JUNE, 2009
BEFORE
THE I-iON'BLE MRJUSTICE SUBHASH BAD}
CRIMINAL PETITION N().2510l2G0'9
BEIEEEN:
SRTCHANDRASHEKAR @ CHANDRA
R/O 110.190, 2ND CROSS
RAJAGOPLANAGARA, LAGGERE
BANGALORE CITY - 560 058
u A A . %
(By Sri_.§{'B K sw._§§:¥;_A13y.;' ' H' V'
THE STATE OF KARNATAKA
22/BY POLICE INSPECTOR,
GANGAMMANAGUBI' $391"-ICE:=STAT.VI.f)N;. ..
BANGALORE CI'I'Y..=. . 2
_ V _ V _ RESPONDENT
" _ (By. GIRJI, HCGP3
THIS CRLLP ff_' ILEi}- U;*_s{4é9 CR.P.C BY THE ADVOCATE FOR
THE PE'f§E"§']0NER PRAYING 'THAT THIS HONBLE coum' MAY BE
ENLA¥?GE" THE PE'!'i'I'lONER ON BAIL I1'!
'VS.C.I=3{).495/2006';PEND§NG ON THE FILE OF' THE FTC-X,
COURT 343:2}; was FOLLDWENG:
¥£ANC':ALOR*E, 'z~'c';R"'rI:zE OFFENCE P/U/S 364,302,201 R/'W 34 OF
'THIS ,P1i:':*mbN coming on FOR ORDERS THIS DAY, THE
ORDER
” fiitifioncr is aocuséd Ne.1 in Cn’J;ne No.16] 2006 mgstcrcd
Ii. 1.2006 by Gangammanagudi police, Bangalem City.
2. Leamed counsel fbr the petitioner submits that,
accused has been in judicial custody since 2006. He also
submits that, the pzosecution matenlal does not
ofience ancged against the petitioner. He further .
against this petitioner, jpmsecufion not: = ” u
definite material.
3. The Iearneé Govemmenf ._er ‘ ‘V V
is of 2006. New trial has beggn Viebe 0511-ehlded.
4. No doubt the submits
that, not one by the learned
Sessions the accused on
bail in cagsé $352′, fi;ég5t”b;$ justified when the trial
has comn¥e~:1eed.V 9 erafienee is not recorded, it is
suffice. if the Vsa$s:§i1s§VJudge is directed to proceed with
hasis and complete the trial.
._ petition stands disposed of. The kaarned
Sessioias Jilcige’ directed to ooncimie the trial as early as
.. , f Izwtiiater than nine months from the date of rmeipt of
of _tfTn’ is older.
Sdfws
I’u&ge