High Court Karnataka High Court

Venkatesha vs State on 17 February, 2010

Karnataka High Court
Venkatesha vs State on 17 February, 2010
Author: N.Ananda
.__ . . ....... wvunl vl" AHKNRIAKA HIGH COURT OF IFARNATAKA HIGH COURT OF KARNATAKA HIG

 

IN THE HIGH COURT OF KARNATAKA AT 

DATED TI-{IS THE 177-H my OF FEBRUARY." 2:31.i3'~%  

BEFORE

THE HC)N'BLE 1-.aI=2.Jus'I'£§3E   '&

CRIMINAL PETrrz;g.'3_1{ No%.5z:z_;:2ko1:Q   
BE EN:   '   

Sri Venkatcsha

S/o Nagaraju  '  "
Aged about 30 years   .  V
R10 Garden Homage"-. I _
Dibbur H    .   _  [2 .

Tumkur        ...Petiti-mar

(By Sri   
AND:      A A

State  -    
By  RuraIV__Po1ic¢

":BylsriT  Majage. Heep:

   petition is filed under Section 439

 V _Cr.P.(i"--. wi't11'a'pray¢r to enlarge the petitioner on bail in
__  C_,C.N0.282)3f2009 (Crime NC-.278/2009} filad by the
 pofice on the file ofthe I Acidl. Civil Judge
  85 JIWFC '1\J1nku1' for the ofi'enoe punishable
 Scctions 302 Rfw 34 ofIPC.

   'I'11in petition coming on for orders this day, the
"«,__'{3ourt made the following:

 

11-Inca HOIH VXV_lVN)l\vnI Jn nu--- .---



I
5
35
'=1
2
'K
5
n.
O
[I-
3.
3
O
U
I
9
g;
3:
E
Z
!"
5
ll-
0
I'-
N
D
O
U
I
Q
1'
5
*3'
2
K
5
L
3
E'
3
3
3
.5

 

ORDER

The petitioner is arrayed as accuaesd
No.278f 2009 for offence

r/W. 34 of IPC. The aecomi4_ac<§t1:3v_'é<:l is :51'

petitioner and she had been
is in judicial cuatody; Judge has
rejected his bail before this
Court.

2. V’ for petitioner and

the

ahao aasaultcd him and he icfc the place after dcoeased
breathed his last. The first part of the asaault is

I
,-I I
Yk’ M -“”—(.,& x~(,€L\

‘H03 H93″ VXVLVNHVI -In ulna-. …….. -_— —

narrated m the first infonrnation as the first

was also one of the witnesses. Tha Post Mariam

shows that cause of death was: dI’I’~’3-IO

organs and death was homicidal. ‘

4. In view’ of the exm’ ghe : case
for an offenazre undar 3(}2.L”]iP?§3; j:n3_titioner cannot
be released on dismissed.

Sd/-‘
JUDGE

I133.

M03 HSIH VNVLVNHVI Jn I!-Ina-u-. .