High Court Karnataka High Court

Sri Praveen Kumar S/O Krishna vs State By Basaveshwaranagar … on 7 December, 2009

Karnataka High Court
Sri Praveen Kumar S/O Krishna vs State By Basaveshwaranagar … on 7 December, 2009
Author: Huluvadi G.Ramesh
IN "rm: HIGH COURT OF KARNATAKA AT
BANGALORE VIE

DATED THIS THE (mg DAY OF DI§CE1\/i__3l£"P.,f.j2%I)iI{*;.:  _

BEFOREWV

THE HON'BLE MR. JUSTICE I{UL_'U¥"AéD.f.(igRAEViAE.SEi:A

CRIMINAL ?ETI"l'I.(:)*NV'E\E(")A.'I6 117   
BETWEEN: x i' %

SR} PRAVEEN KUMAR 'S./O i'€_R'If3HNvA'*».,. j .

Am 19 YEARs._NO. 12.3,.CHODE,SI'{'VVAR'I'NAGAR
BEHIND PUS}-«ERA-_BAiR, I   ' 
BANGA1IO4R:E--5{§()()58   :; ,.. PETiTlON_ER

(By SIi_N';45Mt3F'A1..R_/3*]  MANTHAGOWDA.
ADVOS)   

AND   A '

sTA.frE.OARY'4BASOAIVESRWARANAGAR POLICE
sTA:TI;QN  B ANO LQRE

 R/BY S7{fA_Tf:)_PUBLiC PROSECUTOR,
 _ Hl'G~H "COURT BUILDING,
A' .8"/A}.i{'éG'AI.;{)_R!f:""  RESPONDENT

(3%; 5;-I2R’:$AT°IsII R GIRIJI, HCGP)

” THIS CRLP Is FILED U/S438 CR.P.C BY THE
‘.,,A-D\?OCATE FOR THE PETITIONER PRAYINO THAT

THIS HONBLE COURT MAY BE PLEASED TO ENLARGE

….–THE PETITIONER ON if). IN THE EVENT OF HIS

R)

ARREST IN CRIMES NO. 499/2009 OF
BASAVESHWARANAGAR POLICE STATION,
BANGALORE, FOR THE: OFFENCE P/U/S £43, £44, 307
R/W l49OF1PC.

THIS CRIMTNAL PETITION COMIN(}…._’dOVN T §O’R

ORDERS THTS DAY. THE COURT _M”–.AI) ‘Ev1’Oj”‘-«THEg

FOLLOWING :~

Learned Govern ment P1c.a_d’¢2.1f is dilegtedtO_tzii<;e"nOtit:e.

2. Petitioner has sc)ugI1t’i’OT’ ;gra.nt~.(‘>_f £nTticipat()1’y bail in

cc)|Tne;$ti()nW~ir5h_VC1’i.n1TK; N'(), 499/IU9VV(H)f Basaveshwamagar police.

W.ith._p’1″évi(>Vi1s enmity, this petitioner and Other

V ac;:useO_pF::”sO_r1s sand to have attacked the complainant and

4;z§t’L.1_s;:d” T1681″ ‘t( ) him.

a «Heard.

gr?”

5. According to the Counsel for the petitioner. petitioner
is a college gg:_()ii1g student. He has been falsely implicated in
this case. It is also siibmi.tted that injured is out of danger and
he has sustained only simple injuries. Accordingly,
grant of bail. V H V

6. The overt act against the pet_itione.rfis

the complainant from a soda bottle a11d’~::aused iiJL1tvi’ated -. L

wound. Having regard to the cireumstaiices of the

case. it is for the petitioner to S11fiTi3§]Cié’i’i.i:i;mdVmove for regular

bai}.

__p/Keg;ordiii’giy..i..petiti()n. is disposed of.

V “VLeai*11e€;i._:Gove.i_’nmeirt Pieader is permitted to file his

menio of _:1pipeai’ance within four weeks from today.

5%/w
j SD35