IN THE HIGH COURT OF KA§NATA1{A AT BANGALORE
DATED THIS THE 18*" DAY QF' AUGUST, 2309
BEFORE
me: HON'BLE MR.JUS'I'ICE SUBHASH B.AI>; A
CRIMINAL PETITION NO.3812I2{}O9 " " " V
BETWEEN:
2 UMASHANKAR,
3/0 MAHADEVA,
AGED ABOUT 25 YEARS,
R/AT 4TH CROSS,
YARAGANAHALL1,
NAEARBAD, MYSORE.
2 SAM} @ SAMIULLA,
s/0 YAKOBSAB, V
AGED ABOUT 24 YEARS, -. V
R/AT' NO,1i62,~5TH CROSS,
SUNNADAKEM, _, I
TELECOM 1;,aY<;;:JT, . _ "
rv1Ys0§~2E, »
. . .. PETITION ERS
(B3r._:S1i.M.s}aAi%Ass CHANDRA, Adv.)
's'*3'A':*§:"<3I~? Io1;IC$:.V's'né;r:0N.
I RESPONDENT
V (By SIi.B.BALAKRISI-INA, HCGP.)
. 2 A’ ‘” FILED U/S439 CF:’.P.Cf BY THE ADVQCATE FOR’ THE
_ ‘9.E*r;f:*ze:~iER PRAYING THAT THES HON’l3LE comm’ MAY BE
-§é:,EAisED TO {ENLARGE THE PETR. £3-N BAIL EN 3.0110: 15:2/20:39
“~:§n§:&:H IS PENDING 03:: THE 911.5 OF’ F’.’I’.C1IIA”I’ MYSORE Fore THE
‘”OFP’ENCE P/LI/S 307, 394 OF we.
THEE PETITION COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:
ORBER
Petitioners are accused No$.3 and 4
Ne.1′?6/2009 registered on 22.4.2009 for the ofieneett
under Sections 307 and 394 czf the . A
2. Complainant alleges tha’L,,_en
13.951. be along with Jagadish the ‘erother
Shanmuga in connection amongst
themselves. In this regaJ’d,L the accused
Gunda and the complainant
alleging that, dispute, they will finish
them. A1: thatiaold the complainant and
the other in Mth the dragon, hewevet, he
escaped tI1ex’as_eault; e1’«.:_t9E2Sult of which, the complainant
. s13s¥ai;:¢€:;i ixijmy ot1’tl1e___t1;3;1d.
V 3;. am invesfigatéion has filed the charge sheet for
an deence Vpxifigéliéble under Sectiens 307 ané 394 of the IPC.
From the eefielaint. it appears that. there is also a dispute
V’ itéetweenl the parties and in connection with resolving the
It the accused came and threateneé the complainant and
” -. ethers.
4. Considering that the charge sheet has been filed and
investigiatzion is complete and 51130 eonsidexinfi that the
-3-
pehfioners has been in judicial custofiiy, on certain stringent
conditions, petitioners couid be enlarged on bail.
Accoxdingly. the getiéon is aiiowed. The
enlarged on bail subject to following conditions: » L. .
a) The petitioners shall execute _
iR’s.25.000/~ each with one J A
amount to the satisfaction of the Coilrt. -. V _ ”
b) The petitioners shall
pmsmcufion witnesses or thr:. ciridencttj;
c) The petitioners -- thc Court