High Court Karnataka High Court

Basavaraj S/O. Mallappa … vs The State Of Kar, By Spp on 20 March, 2009

Karnataka High Court
Basavaraj S/O. Mallappa … vs The State Of Kar, By Spp on 20 March, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCB AT GULBARGA

DATED THIS THE 20?" my' OF MARCH, 2039' 5   ;_. I 

BEFORE

THE HON'BLE MR. JUSPICE SUBIfiA'SH'4'l3.{2§.DI " »   I

CRIMINAL PEFITIONI' N9, 8539};    A'

BETWEEN :

1. Basavaxaj I  ; 
S/0 Mallappa IbIahi1'x_zpu1?,,  
Aged a'eout_;23 years,  '
Occ: AgI'i;::.1Iti,1_re,   .4  
R/O: MziiIcs};¥1war';ffl];agé, '   
Tq:  '    
Dist: §3VijaIp1§;r.  '  «_   I  Petitioner

(By  Advocate)

AN  LA

I I    State ofkéifiataka

" '~  i?c_:§s3f€s¢i1t¢d by State P P.  Respondent

 Idallapilr, Advocate)

c:§éL;i}3 FILED U/S439 CR.?.C BY THE

  ADVGCATE FOR THE PEFITIONER PRAYING THAT
V "  "I'.'?.3_IS HON'BLE COURT MAY BE PLEASED TO GRANT

 _  REGULAR BAIL TO THE PETITIONER/Ad IN
VSF'L'.CASE NO.14[20{)8 PENDING ON THE FILE OF 2

PRL. S.-3., BIJAPUR, WHICH IS REGISFERED FOR

I I  'THE OFFENCES PUNISHABLE U/S3376, 506 CIF IPC.



THIS CRIMINAL PETITION COMING ON F'O'i«?.'"---.>
ORDERS THIS SAY, THE COURT MADE 

FOLLOWING :-

ORDER

This bail petifion is undar sm§::ic$:a_ #39″ I T

CR.P.C. seeking enlargfzmcnta’ I

has rttgistacred a case in No. on
29.97.2007 for the ofiéficas Seation

376 and 506 o:’1.’1r>.<::.

2′ and in

prcsa for early triai if so advised.”

pursuance of –. haire investigated
flae mattar and has filved’ for the above
:}fi’cnce;s::%; IPt;”31’iti£)I1IV.’=i1* ajapmached this court in

2008. This court by order

jgdatcd the bail apgxlication, inter
crbsezviizg that’v”fa}z’eady ixivestigation is completed;
I ‘<;1:1faI*ge_. shéei is filed and the matter has already

in the circumstances, the petitioner

C
fa

Li'! I

3

3. Petitioner has not made out any new

ground for enlargement of bail. Since court has’,

airaady rejected the bail appiication and ~

penniifted the petitioner to 13116233 for early M

open for him to do so. E~iowcver,:’t”Iie”‘1£:ar;1edv.SéssiQns ‘ I

Judge may dispose off the

possible and in this mgmfi,
to make an appropléatfi ‘bfifore ifiégliilfid

Sessions Judge.

with 0bseifirafiié_i;f, fails and the

Sd/~
JUDGE