High Court Karnataka High Court

Usman Ali vs State Of Karnataka on 28 July, 2009

Karnataka High Court
Usman Ali vs State Of Karnataka on 28 July, 2009
Author: Subhash B.Adi
IN THE maxi mum on' KARHATAKA 5:1' nmmmm
DATED THIS THE 23th DAY 0}? JULY, 2009   
BEFGRE N'

THE HON'BLE MR.JUS'I'1CE SUBHASH 3.51:): 3.1: "  H

BETWEEN:

1 USMAN ALI ' _   .
sxo MOHAMMED KHWAJA HU'SSi'-HN,
AGED ABOUT 30 YEARS,  
Rm NO.103,BE§~iIND ms311,>,""' - 
SARABANDE PALYA, BAr§'.3A1,o1::-ET. "

2 ASHRAF, S/O MEHBOOB," 
AGED ABGUT '23 YEAR§,""=   . «.
R/A NO.400,~vSARf*3'ANDE .E'f:.LYfiL,. 'V  
BANGALORE,   . "   
    PE'Z'I'l'}0NERS

 --------  ~vj5'.(B§i:;sri.K~ SING:--;;5ADv.)
STATE 0? xaseuaxraxéx  »-- 

BY KUMARASWAMYVLAYVOUT PGLICE STATION,
RERBY: puauc PROSECUTOR,

 man (_:'<3UR'_:" CC_)MPLEX,.. _____ _. «

 ,_BAs~1GAL0RE';= " 

_ V §  RESPONDENT
 €f3§"sri.B.BA1,AKR1sHNA, HCGP}
CRL.F_"F'iL~Ef{) U/S. 439 CR.P.C BY THE ADVOCATE FOR THE

fj';g .4.I?imT1oNE;3$'I~ PRAYHWG THAT THIS HOPPBLE 'cover MAY BE

1..."?i..azxsEm¢ TO ENLARAGE THE PETRS. on BAIL IN CRIME NO:

 429312603' 09 KUMARASWAMY LAYOUT FOLKIE STATION,

 _ C  -.. 8ANGALoRE, IN s.c. NO: 51112009, FOR THE OFFENSES P/U/S
' '  "--z.,?3§{B;, 143, 144, 148, 302 R/W SEC. 149 OFIPC.

THIS PETITEON COMING 01%? FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:



ORDER

Potifioners am accused New and 5 ‘may i
No.293/ 2009 by Kumarswaroy Layout police,
an offence punishable under Sections _120B’. 14:93′; ” “

r/W 149 ofthe IPC. A A’ ‘ 1 ‘ M% «

2. Deceased was ‘I’.V. VV
between the accused No.9 in with
reporting of news in Iespoo£ and tlilcre is also
criminal case that. he would
see to mm. m to 9 had hatched a

plan to _

3. Acxxjitiing sheet, accused Nos.1 and 2

._v;assaulte§1′ uthe jfrith Iong. accused Nos.3, 4 and 5

‘»€1’SVST£i’I.l1_t”fi€: ohoppcr. However, as far as aocuscd Nosfi, 7 and

8 oit allegation is that, they assaulted with club.

4.’ counsel for the pcfitioncm submitted that,

to 8 have been enlarged on bail and also submits

is no eyewitness to the incident.

5. Police during the course of investigation has recorded
the statement of several witnesses and it revealed that, those
accused have assaulted the deceased. There is soccific overt act 1

.§2%’A’:~

1.

alleged against The accused N034 and 5 with the chopper on the

vital parts. _ T’
Considering the same. not a case for grant of

éismissed.

*AP/~      L;