IN THE HIGH COURT OF' KARKATMCA AT BANGALORE
DATED THIS THE 63' DAY OF JUNE, 2069
BEFQRE
THE HN*aLE MR'JUs:T;cE. SUBHASH B.Afii' % v.V._,_f _
CREMINAL PE'I'i"i'iON N0.2299i20r:-.9 .. . jg.,
BETWEEN
1.
;1}€}}
""1"AI?IIS PETITION COMING ON ma ORDERS, Tms DAY,
" ffi*}«1'EfVER
{By Sri ; M 11 NAJn'I{;'NDA'G8.X§iDA- &:A.SS"£s) *
STATEEESSE?' >
BY HQSAKOTE; ._ '
(By Sri.$ATIS}{ R;;'-<"+_H"§'<iJ'."I.
U}s',:i:3-9
. REZSPONDENT
"cam: BY TIE ADXEOCATE F012; THE
?§1'If£'1GNfiR5"??R.$i*B§G THAT THIS HONBLE COURT MAY BE
PLEAS-EDTA TIE PETR. ON BAIL. IN SPLCASE N(}.71:'G8
(cR.N«::_,:13/92.':i§3?'T'%Hos;<o'rE P,s,,) ON Hm FM. 0? I1 ABEL.
% 533310323. "ggséfg SPL. JUQGE, BANGALORE R'i}RAL DISTRICT,
H " " Eé;N€}ALOR.E;;
_ Q -
ORDER
Baskets pclice registered a case in Ciilll-E: M3218] 2008 for
an ofikance punishabie under Sactions 143, 14?, 148, 32.3, 324,
307 1″/’ W 141 cxf IPC. Thereafter, due to the death caf the injured,
case is regisiered for 1302 aims.
2. In the complami itself, the allegatioms .
the petifioner and other accusefi assalgitcd the ” ”
long and club 03:: the heaé and on Zrfizhcjr 1 of
flaming the course of mvesfigatjbzq, stfitrgjsient
Witnesses have 13:31:11 recorded. sfates that,
petitioner accused No.1 assaulted on the
bead and on forehead and have assaultcd
cm other _vbody, “E?Qst fmortem repcari: shows that,
death is £31162′ thé *1’fit£:;£i;§§}”‘–.}’:§’éIi:.1orrhage. No dzmiat thcaxtwe are
injureii ejyevsimess’-inftié case, since the aiiegation sf assault on
‘head is botiikfiuniyagapa as Well as petitioner herein.
ha\}'<: §f1~;i}'~:harge sheet, petitioner has bean in judicial
' "::l1$t0dy*-._:f€)}T'.1II{i§i%t;§ t}L1Ei£L 8 months mzé he is also ;3ermzme111;
" 'pgéident fimcficiag lawyer in the village, there is my chance
1 0? zihscgiidiflg.
T Aoc.ort;iiI1g1§’» the pefifion is allowed. The petitioner is
£5:i1}arged an bail subject to foliokxzizzg Condifions:
?’f:”?””
5″”
a) The petitioner shall cxecute personal bond for
Rs.25,00{}/- with one solvsnt surety for the
likesum amount to the satisfactiaon of the IE Add}.-
Sessions and Sp1.Judge, Bangaloxe Rural
Bangaiore, in S.{:,I\Io.’?1/2008.
E3) The p-eirifienar Shel} not u
prosecution Witi1CSS€:S and thc €Vi(_1’€’II’CIfu1′;7 5 4′ ‘ V ‘
C) The pretzitioner shall 1)éi1::_rc~
re 1131″} ‘ without fail. ”
g1 y Sd/-g_
. Judge
"'AP] -