I
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 2"" DAY OF SEPTEMBER 2009
BEFORE
THE HON'BLE MR JUSTICE HULUVADI f
CRIMINAL PETITION NO.7809 o1=fi§eVo9?.C_E.:'~ I I
BETWEEN:
I.
AND;
7 433;.
POLICE INSPECTOR, BENDIGERI POLICE STATION HUBLI
R/O H<11sAt GAEBBUR, RB. ROAD
KARABASAPPA S /O BANKAPPA '§~:UMBAi3" ~ =
AGE: 28 YEARS, OCCJNII, '
R/O BOMMAPUR ONI "
HUBLI
BASI'§V13I4R;AII ,r»<)::'I{};T;II.,jL1I/;A1?'<,JtJN KUM BAR
_A.GE_:'1V9 YEARS-,_OCC: STUDENT
VHUBLI -- ...PETITIONER
(BY SR1 DVINES.H"1\/IBKULKARNI, ADV.,)
V' . T:¥I.fi3 STA'l'E. OF IQXRNATAKA
. :BY_V PL}BI_.ICa 'PROSECUTOR
RESPONDENT
(:§Y1v.sRi1"i5'.H. GOTKHINDI, I-ICGP)
TIPIIS CRIMINAL PETITION IS FILED UNDER SECTION
CR.PC PRAYING TO PASS ORDER DIRECTING THE
W
TO RELEASE THE ABOVE NAMED PETITIONERS 1 82; 2 IN
CASE OF ARREST IN CRIME NO.68/2009.
THIS CRIMINAL PETITION COMING ON FOR ORDERS
THIS DAY, THE COURT MADE THE FOLLOWING: I
ORDER
Petitioners have sought for grant of ?oai1Ii11fcofin.ection I
with Crime No.68/2009 of Bendigeri Poiice sttaticfi,
It is alleged that petitioners W’erveI”in iI§s::gé;VI ,gI:iosse;ssicnI”s.
of the kerosene and supp1yiné’=t_I1e _keroser1Ie ‘for the lorries
instead of diesel, WhICiI’I”xVa5.i’IA 1’r}:f’¢AéZjI.Ii’I§V_’fC).1″..1’9L1Ii)IIC distribution.
In this reigarti. Asisistant Director of Food and Civil
Supplies on the,ofe§iii.EoIe..Ififofmation of the crime conducted
the mid. tI._ie’rovorn.I’neéIr Bommapur Oni where petitioner
I saissiI’tO”tV.have stoifediiibarrel and can which contains blue
~
” Heard.
According to the learned counsel for the petitioners,
petitioners are innocent of the alleged offence. They have
been falsely implicated in this case. _
2. Government Pleader has submitted thatgithere is
prima facie case against the petitioners. They _x;xEé’:~e? _
in dealing with the kerosene illegally, which–»vvasinieant for-V.
public distribution.
3. it is seen that a’L*out_Vmore- htreysgoif blue: L’
kerosene was recovered at the iri’stan.ce of “tlie_ petitioners. in
the ci:vrcur;iste§r3.Vces:;i.it i.si’uiot a fit case for grant of anticipatory
bail. However’, Vpet.iti_oriers*«.are at liberty to move for regular
bail, The eoricevrriediikfioiiirt on hearing the objections shall
cortsid.er the caseiwfor grant of bail to the petitioners by
‘i;n_po.svi’11.gi ~s’trin’ger1t conditions. Accordingly, petition is
disposed
Sd/ –
JUDGE