High Court Karnataka High Court

Sri G R Krishnegowda vs State By Sub Inspector Of Police on 9 July, 2009

Karnataka High Court
Sri G R Krishnegowda vs State By Sub Inspector Of Police on 9 July, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
QATEI) THIS THE 973 DAY OF JULY, 2009
BEFORE

THE HON'BLE MR.JUS'I'ICE'. SUBHASH B.AI.')I_ .. _T

BETWEEN :

SR1. G. RKRISHNEGOWDA,
S] O RAMALINGEGOWDA,

. AGED ABOUT 30 YEARS,

R/AT GOWDAHALLI VILLAGE,

SRIRANGAPATNA TALUK,

MANDYA DISTRICT. ~' *  j:
..; 'FE'PiTIONER'

(By Sri.I{ V" r:'A:LAs_1:§§r;Ar§i;.:;jw:_3  .

AJ.'{.D.:

STATE BY s'UBms:2ECT::)'R o;v_P'}:*1LEr3 ws.439 01119.0 BY THE ADVOCATE FOR

  'I'_HE Ps:'?:1'r1:'2' --ADDL.SESSIONS JUDGE AT MANDYA} FOR THE OFFENSE

 -Pf/ u/3.302, 201 OF ipc.

THIS PE'I'I'I'iON COMING ON FOR ORDERS THIS BAY, 'THE

V COURT MADE THE FOLLOWING:

CRIMINAL PETITION NQ.2229[200°9  % ;; _i   



ORDER

The wife of the deceased has filed a complaint on
at about 9.00 am. interaiia alleging that, her .
doing real estate business. in this ” ”
come to meet him. On 2.9.2008,:’»._the”
complainant had left the house oiia uef .
incident, he was seen by one fee iigeeeased
was moving with one s in zegard,
a missing complaint was 4.9.2008, the

rieceased body ” a case was

registered 4.9.2008 for an ofienee
punishable ‘A’i1u1’.E(‘.3.f’.I’ and 201 of the PC by

Snlraugapatna _

« eezugsel fciethe petitioner submits that, poiice has

filed During the course of investigafion one of

iHVVi”the W’ifi2CSS§2S’ alleged to have seen the deceased moving

” me aeelised has been recorded. Except the said statement,

‘I2o”c:)t;’uerA.’.i’wit:’iesses have witnessed the incident. Entire case is

on eimumsiantial evidence. The petitioner has been in

jsdicial custody since 30.9.2008. ,,g;’_\j,
(

r

Considexing the cimumstances and the gravity of the
offence and the material collected by the prosecution, I find that,

the petitioner could be enlarged on bail.

Accordiilgly. the petition is aiiowed. The

enlarged on bafi subject to following conditions: H ” ”

a) The petitioner shall executeiiefscrueil

Rs.25,0(}{)]«- with one surefiy t;-$:~*~’e:hé’~e

amount ta the satisfactioii the”C’_o’i11″tV. ‘ ‘

b) The petifioner ehafl ‘ ‘wvifihlithe

prosecution Wimesses. orithe evidence;
C) The petitioner ” file Court

‘ «

Sd/as
Judge

“**AP/«- %