-1- IN THE HIGH COURT OF KARNATAKA AT BANGALORE BETWEEN: I " _ BAN(,}ALO.RE, BAN'GP\IX)RE» 560 009. DATED THIS THE STHDAY OF SEPTEMBER, 2009 BEFORE THE HONBLE MRJUSTICE SUBHASH B.AD1_.) ORL.E_EII;EVD U/S439 CR.P.C BY THE ADVOCATE FOR THE - I.j'irf;vETIfIIONEH..."PRAYINO THAT THIS HON'BLE COURT MAY BE ._PLEASED_.TO ENLARGE THE PETRON SAIL IN s.c.NO; 34/2009 PENJOINOA ON THE FILE OF SESSIONS JUDGE, CHIKKABALIAPUR, O ':'EOR_THE OFFENCES P/U/S 326, 307 OF IPC. THIS PETITION COMING ON FOR ORDERS THIS DAY, THE COURT MADE THE FOLLOWING: ORDER
Petitioner is accused in Crime No.163/ 2008 registered on
30.10.2008 for an offence punishable under Sections 32V4:’.,-___307
of the IPC.
2. Complainant alleges that, this accusedVabuscdtlandf
assaulted him on the head. Cornplainantllis”brother–in%’iaW: of:9thle”.
accused. The observation of the learnedi_Sessions.’Judge s1§’ow’«_;=._
that, the injured was inpatient da.3V}’si..an:1lit “shows it
that, there is fracture of ternporal-“bone and also ‘injury to the
brain.
3. {:¢5:is1t~i;=£;~:ng” lfgtiieil’–.,fj’atu}锑/’obi injury and also the
complainantbleing days, not a case for grant of
bail at this stage ”
“the learned Sessions Judge is directed to
e:§p’edit’e early as possible not later than nine months
from the date’ cnfreceipt of copy of this order.
Sd/3
IUDGE