High Court Karnataka High Court

Y Sujeen S/O Yesudas vs The State Of Karnataka on 30 September, 2008

Karnataka High Court
Y Sujeen S/O Yesudas vs The State Of Karnataka on 30 September, 2008
Author: V.G.Sabhahit
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWALEB

DATED THIS THE 30+!» DAY 01:' SEPTEMBER} ::2o0?:?~T;    '

BEFORE    _ _, 
THE HONBLE MR JUSTICE V. S...SA13r%m.H1T*-  
CRIMINAL PETITIQH No{7S_oS~,r2ooS»"'7TT   

BETWEEN:

Y. SUJEEN, SON or YESUDAS,'   
AGED ABOUT 21 YEARS, " . V
NURSING STUDENT V I Q ' 
R/0 SHAN*PHINA<1£s.R;_' 1NASAR.;ASSRE_ ' '
HOSPETIN BELLART  . A _    PETITIONER

(BY SR1 J.  A:  

AND:

THE STATE  I{AR1v§lATAf{A'«..\u-~'T'
BY SUB---INSPEC'ITQf? OF POLICE
cnrmjawaaez POLICE STATION

 '~ IN BELLAR-Y TALUK, """ "

RE?1;2ESSNTSD";z3v

"<_Pu;SL;c: Pi?.OE§ECU*i*OR,

CTRSSJT Sr:,r«T§;H.'1}s--iARwA1). .. RESPONDENT

‘ gm SST ANA2~TSj’K.T NAVAIAGIMATH, HCGP.)

.. , _THISӎRIMINAL PETITION IS FILED UNDER SECTION 439

NG TO ALLOW THIS PETITION AND ENLARGE THE

TPHS CRIMINAL PETITION COMING ON FOR ORDERS THIS
DAY, THE COUFH’ MADE THE FOLLOWING:

QEQER

This petition for bail under Section 439 of the”

No.51/2008 registered by chittawadg: Poiicg; :}’§o§p$:’t’_, 9;»; ‘ ”

29/ 07/ 2008 along with anotlfir fif

comm1’ttcd the oficaces punis4ha¥glc arm *

307 read with Section 34 of the

2. It is case of
having with death or
impxisonmésgg med before the
b_c’c;;’~’vt;§:non.eously rejected and
whemrggu Section 439 of the Code

‘ was issued on the pctiirion and the

Government Pleads}? has made: availabic

I the éxeconis pertaining to Crime No.51/2008 and

that cws-1 and 4 to are eyesvitnesscs to the

‘ iigcikflkint and CW-16 has issued the wound ccrtificatc and

j ” Sessions Judge has rightly rejected the application for

A bail and the petitioner is not entitled to bail under Section

439 ofthe Code ofCri.mina1 Procedure.

Kr)-

Sectioa 307 is not punishable exclusively with ixnprisonmcnt

for life, I hokd that this is a fit case for granting bail the

apprehension of the pmsccutioia can be

imposing appropriate conditioas.

7. Accordingly, the app}ic;;tiop. ” ” 2
The applicanbaccuscd No.1 in Crin :a: Nr§3;«’ii§L]’€}8_1

Chittawadgi Poiice, Hospet for”th¢a ofiéixcés 1

Sections 323 and 307 rear! .v ‘Se:;tio1£”3»4.V1 _()f1″ :13; Indian

Penal Code, is rclcased baiil 0.3% a bond for a

sum of Rs.25,OOQ_[-(Rup¢c#Tw\fi§i1i§rfi$?eV.’t’Ei{3:a.;Sand only) with

two smfetigs to’ the satisfaction of the trial
Court s11’bjc¢t%to’ ‘flit “44!’§;ii1§v;ri:1vig””conditio11s:

, 1. The péfifioficr shall not directly or indirectly

=*. t11£§i§’i’Secution Witnesses.

” 2 V shall not leave Hospet Taluk without

tiger’ prior permission of the jurisdictional
” Magistrate.

VV ‘ 5Thc application is disposed of, accordingly.

Sd/–

Iudge

gu-

,\ -.