IN THE HIGH COURT 012' KARNATAKA AT BANGALORE
DATED THIS THE 13'%'H DAY 01:' AUGUST 2010
BEFORE V it
THE HONBLE MRJUSTICE N. '%;-5: r.- l
CRIMINAL PE'"i'I'I'ION Ngisgsso/2*o*1Auo'Zi'
BETWEEN: ' l A it
Umesha,
S/o.Shivalingaiah,
Aged 23 Years,
R/a Holalu Village, J g _
Dudda Hobli, Mandya'.t_ai111(, 5 _ . ~ _
Mandya. " ' V_ .'..Petitioner
{By Sri.C.N.RajL:;'A;:1vocate) ' -
AND:
State 'Dy Mandye' l"ol_iE:e Station,
Represented
High Couri».Comp1ex,'A._ " A
Bangalore. ... Respondent
V. ., {gyfiéri .fx;'i;ay1.;umai~' Majvage, HCGP)
V' V f5etiti_on- is filed under section 439 Cr.P.C praying
to " en1ar~gevv.__ti'1e" petitioner on bail in Cr.No.172/ 2010 of
Mandya Rur-;dPolice Station, Mandya, registered for offences
puniishablevunder sections.143, 147, 148, 324, 307, 504 and
7.__506 r/"W149 of IPC.
"~.This petition coming on for orders this day. the Court
rflladethe following:
{Q
ORDER
The petitioner is arrayed as accused N0.1–<ji1i._.f(',ri:ne
No.172/2010, registered for offences punis1;i«ab'1e'.Qhittindcr
sections 14:3, 147. 148. 324, 307, so4,"5oe_1£/firié;9V'IP¢;.f1*h¢""
other accused have been granted {bail 'by V'
Sessions Judge. The petitioner 'is__in judicial
2. I have heard learned c0uns’cV.!dffor” petitioner and learned
HCGP for State.
3. The learnedv_.cou:§ise1 riefiiprierezfias made availabie
a copy of first» r.egi~stered_ in Crime N 0. 1 7 1 / 20 10
and vfloundxt:e;;tifieaie-ef~i_’;)etitioner/accused No.1. Accused
No.1 had uaiso s’uf.feredb ‘injuries. Thus. there is a case and
counter.
.’ , of wound certificate of injured namely
instant case. I find that he had suffered
folibwing injuries: –
I. Abrasion over vertex measuring 1/2″ x 1/4″. No
‘ haematoma. ‘Vt .
Ii. E-Iaematoma measuring 3″ x 2″ with tenderness of right
upper arm.
Iii. Contusion injury measuring 3*’ x 1/:;_’–‘* A ~
shoulder.
IV. Small inciurate area measuring 1;_§”‘ .2: 1″».over’Iow:er.«e1″;-.Li
of right thigh with tenderness on~.;)’ostero’r:iie.givia1V aspeet. *
The above said injuries natureéand they
were not inflicted on of’the”hodj2.–_’i’herefore, at this
stage, it is not possible” :i<iold_ithat,"~_ti$»'.g,fi1egations made
against thg llarilllloifenee punishable
under section
5. is accepted. The petitioner is
released subjleetltbifollowing conditions-
f.1&’heAAllneti”‘UZoi1er shall execute a bond for a sum of
– {Rupees Twenty Five Thousand
and shall offer two sureties for the iike sum
to the satisfaction of jurisdictional Court.
“N R cg/–(S’»”~*J**’
II. The petitioner shall not intimidate or tamper
with prosecution witnesses.
III. The petitioner shall regularly attend gthetu
SNN