High Court Karnataka High Court

Sri Manjunath @ Manju vs State By Vijayanagar Police on 2 July, 2009

Karnataka High Court
Sri Manjunath @ Manju vs State By Vijayanagar Police on 2 July, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARIIATAKA AT BANGALORE
DATED THIS THE 21'") DAY OF JULY, 2009

BEFORE

THE HON'BLE MRJUSTICE SUBHASH B..-f{DIV     " A'

CRIMINAL PETITION No.57s/A20¥3"9"VV'<'  %
BETWEEN: V V ' V

SR1 MANJUNATH @ MANJU
S/O RAJU,

AGED ABOUT 22 YEARS,
NO. 10/64, 64TH CROSS, V
5?}; MAIBLOPPOSITE NHK
KALYAN MANTAPA,
PATTEGARPALYA,
BANGALORE.

.. PETITIONER

  

fig: V """ H    ._ '_ 
STATE BY'1%*nJaYA:§.éLa:;§.-1%: ' "

= 2 '-- _    .. RESPONDENT
-V _:{By_$ri.$ATi~*$uH R GIRJI, HCGP)

' C"=z*}§£1LE9 U/S439 CR.P.C BY THE ADVOCATE FOR
THE 'I~*1s;f1'1T:<51j§.E_1a*.":;'§*1éAY1rqG THAT THIS HONBLE coum' MAY BE

  PLEASED 'I'O _§;MLARGE THE PETR. ON BAIL IN S.C.NO.831/08
 'PENDING. mg THE FILE OF THE PAST TRACK SESSIONS JUDGE,
 '~ B§;Ir€QALORE. (FTC-'7}, (CRNOJ75/O8 09' VIJAYANAGARA R8,}

'   REGB. FOR THE OFFENCE P/UfS.302 R12 34 OF IPC.

THES PETFFION COMING ON FOR ORDERS THIS BAY, THE

' '~  LVCOURT MADE THE FOLLOWING:



ORDER

Petitioner is seeking enlargement on bail in
No.175/2008 registered by Vijayanagar police, ‘”031
24.3.2008 for an ofience punishable under

ofIPC.

2. Complainant alleges Vthat et= Aetaout
24.3.2008, he and his nephew
Palya near Bhattara Hote1.;::4i-éoweivhetj, ‘event with
Lokesh his friend and the complainant
that, he would back. When the
complainant in a hotel, they heard
the hie’oe.’;Immediately, he rushed
outside ‘Shaw herein and others were

rtmning withttthlood eiothes and /he immediately went to the
‘t ” ‘ V eei 43/

. eegg’ . . ..

that ‘h:..s.._.«’ was lying with bieedmg mjmies,

V”howev’c.r,j he to the injuries.

for the petifioner submits that, even

aecoxflihg the complainant he only says that the petitioner

w=%e..€: with other accused. He has not emu the incident

ihtther submits that, the petitioner has been in judicial

‘ A» V 30111 March 2608 and against the petitioner, no other

exime is registered or involved in any other crime. gag
J K’

4. {lonsidexing the circumstances. on certain stringent

conditions, petitioner couhil be enlarged on 1381}.

S. Aocordiflgly. the petition is allowed. The

enlarged on bail subject to following conditions: ‘ M V L” %

a) The petitioner shail execute _Vf;jr’:”
Rs.50.00{)/– with one __ for_
Iikesum amount to the .-iaiigfacfionxof

b) The petitioner tamper ” ~ with,’ the

prosecution wimeeses or the evidence;

c) The petitieller new; the Court

(1) {s”hé”peéii:ip:1;é%;§ ‘ sag;-a1Jjeemar*;;e hie attendance once in
cieys police between 10.00
am; and on Sunday.

A 13;; vithe eveiit ef-any other crime committed by the
» or any violation of bail condition.
_ M prdaecafitieh is at liberty to seek cancellation of

X % baa; ~

Sd/-‘L
Judge

*AP/ –