High Court Karnataka High Court

Sri Venkatesh vs The State Of Karnataka on 16 June, 2009

Karnataka High Court
Sri Venkatesh vs The State Of Karnataka on 16 June, 2009
Author: Subhash B.Adi


nwrt ww win we» mm-n auvueu ‘~uvanv»wV>’u.- \ ~71:-firm wmmwcmmlrlimmwfi rraman ‘U\Jl.zM’!h3 VJ!” NMKEVHUNKH “Eh”

This patiticn coming «am far czrdars thi~~s day,
the Cnurt made the following:« ‘””” ‘

A case is reggstaxéd *3§ainst: , §haV:

accused/petitioner 9;in A= ¢x.N¢.3Ef20O8’3 = by

ndabalamangnla P¢lic§gyaangaiq#§{fiiéfirifit, Inf

an affance guniahahle uhde£;s§¢;ionL3c2″§: :9c.

2. Camplainant is bfia’ik$fiétha, daughter at
ene Ugr&§§$p ifitég”‘éiia “aiieging that, her
father gs figiied éfifi aeaé body had injuries an

tha $§#d=%§d”§fia 3iéo fgfifid a staha lying by the

sida of tn”;-.die.aci

3,g’b¢ring”.§h# vfioursa af investigation,
:§piica “ha§§ ffigizad blood stained filoths from

acfiuééd $u{i éfifi at tha infitanca ax accused na.1,

x*’the étnérirafifiused have bagn arxested. Aftar
*ffin#agtiga£i§n, pulice has filed charge sheet.
8a§§§a§§ftha circumstantial evidence and based an
». “tfi§ fibluntamy statement at acusad au.1, police

“v.§éve nabbed thia petitioneriacaused.

4. Considering that the petitianarfaacuaad

is in judicial custcfiy and charga sheet has bean

C7

1:

. “_.-‘£1 f _

.._.., w..,,a.. W mmmmm a-mm cmm »aJ,2′<5£'*' mwnrmm New comm" 0:: KMWAYAKA I-HGH CGUR1" owmmmm 5-mm C»

.f:L3.ed and he being a permanent xasiggnt of

Hassan, I damn it apprapmlata tn grant

5. Acczzrrdingly, the petitiqg-:””‘..::§.s ‘_*~.$1§.¢#.ég1v;«_

Patiticmer shall be raleaséiféaszg AV

follawing candi tions:

a} Petitioner aha’1*3.:””V:axecut$_V_’§ pa£»§a§£a1 bond
for a sum of3V–P:$f;’2.5′;*~fJ_9G/–&”‘wit.h’3 at surety
for this satisfactinn of
the Court: ‘V

1:) _I-fies tgfigafi the prosecution
1_’ffé.ms&s5’\Ei’.{\L”~.:’- k L

c) 1′ 3ii5e’..– a.:;%i;1»§§t:;e::_cs_’ the £:<m.rt regularly.

Sd/-sf
Iuclg-"é

' f~€:%u V