High Court Karnataka High Court

Avuran Baig S/O Nazeer Baig vs State By Kushalnagar Police on 18 January, 2010

Karnataka High Court
Avuran Baig S/O Nazeer Baig vs State By Kushalnagar Police on 18 January, 2010
Author: A.S.Pachhapure
1 CkLPJw16487Z2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 18?" DAY OF JANUARY 2010

BEFORE

THE HONBLE MRJUSTICE A.s.PAcHHAPU_1:§E ' V-V---[:  r.- '

__(_;rimina! Petitign No.6487/209$»
BETWEEN: 4 ' H

AVURA§\? BAIG

S/O NAZEEIR BAIG

AGE: ABOUT 26 YEARS

SCRAP ME3RCi"iAN'I'

R/O #616. S.E3.NAGAR V _  "  '  " "
MYSORE CITY   '_  V . "--.._"v.M..P.F.'_.'I'ITIONER

[I-BY SR1 R.V.RA.MI£SI---I VKL;MAR.._C)vIF' M/ 1§_/\\>\;":v1'1:':'r1i:'j:3 {':C)L.1<'ii.1f. '
KUsHA.I.NAc.:AR.(:1R~c1,I5 "  
KODAGU DIS"I='RIC'I' ' A » V
(.RI3PREs13N'1'E13' -RY" I3LEE;'--..LI(3_

1vRc)sE(;U*'1'Q.I2_ 1[J11G.P_1V_ Courm ..RESI-"ONDEN'I'

 V{I'j-,9; ;sR1--« f9{Ai;J'2%; s'tT:BI2AMAIN\kA 'BI--IA1'. I~I.C.G.P.}

  T':"'1-~IT11:.fI%:*'1:'1c>N1;R ON BAIL IN my: EVIENI' 012 ms
AI'{RES'E" IN -Lc:.(:.No.s55e3/2<)7 [(2RI1'v'IIE£ NO.30/20f.)"/") or:

 KUS}'If3&I/NIACEAIK.~P(:)I.ICE S'I'A'l'I(T)§\§. E\E{.)W P¥iNDlNG (.)1'.\§ 'Il'I~IIE FILE

OF 'I'IT"II*3 .CI'VaII. JUI')GI'£ {JR.IT)N.} 81 <_JE\/EFC. S( )MVVA.RPE'I', FOR

_'_'['1--=~E»If-I C)I?I*'f§Z§\§(I3'Ié2 I-1'/{J/SLSTEJ. 4:17. 44 1 OF IPC AND U/S :2, OF 'l'I»§E
 - ;I=2_I9_E12'j;"Y A(3'iI". .1981 .

 Tf'IIS P1':7I"}'J'I(i)N (f3OMIN(} (,)N 1*" OR ORIDERS 'l"I"IIS DAY.

  212;; L: ?c:01_Im" MADE "["I~IL*2 {:(:)IJ1j(.)'VIN(.;:



2 Cr}. P. No. 648722009
ORDER

This petition is filed under Section 438 C1″.P.C.

1’equ_est.ing for grzilit of a11i’.icipat.(>1″y baii appreI’iei’1(iii_:.ig

ar1″est. in Crime N 0.30 / 2007 registerecl for the

punishable under Sections 379, -4:47 <31 Z

and under Section 2 of the Ke11'1'iatal§a,9 :PfeveAntiOii.'vvQf

Destruction and Loss of Property '198i'1»;–i. the 3

Kushainagar Police, Somavarpet'*i7,ei;ii1_i<.

2. The facts relevant 1Z):i.,I’.vv’9.[)u(‘)S’:-S’.A:9f__thiS petition.

are as uncler: .

It hjas__beeii7′.;11.1egei:i«.that.’accused No:-3.1 to 9 had

been to I~”Ia1’angi Da1:i”ifori’i;e purpose of fishing and at

__that t.i1ej?”i.(te11spi1’ed to commit theft of the

A”iC0ui”i«te1′—iAieights–which were fixed in the year 1992 and

comrhiti’tied ‘thF:it’j:;(§f the said COLlIit€I”–Vi-‘€ightS worth RS3

Ejakhs é1sj1ci”.ee1d them to the _petit.i0ner anti others and

9’ i”Ii..I;6S}-J_§3(‘,i. of this offence, a Crime was registered and

‘–d’u1’ihg the course of the investigatioli, the eou11ter«

“”weig11t.s have been seized. The c:I?1arge«sheet has been

tz

4. §;rf.P.No.5487g200Q
1″egist.1’21tiic)i1 oi’ the crime. ‘{‘heref0re. he submits that
the petitioner is not entitled for anticipatoly bail.

5. I have heard the learned counsel

petitioner and also the learned High Court C:{)\{e’rnm:e’n.t

Pleader.

6. The perusal of the allelgatieiis in
and the charge-sheet reveal itiiisslllaecttisedliolsj.I to
9 who committed the tl1eltl._e_”‘I’ registered

the crime ur1de1_’,SEe:e’ti01’1i;3’79 lrilfiriy opinion, it

could havelt§e’e’nif,L11’1d’ei’ Seet’ir)n of I.P.C. Any how,
insofar the petit:’i0iier_”*i.s..–~co:r1cerned, there is an

allegation that he is’;the_ reeeiver of the stoien property

lam: tile’ (101.1nte1vweig’h’ts which were stolen by accused

NQs’l.h1l_’tE> to have been purchased by the

petitmjher V-ff).I;4j’..i\A/yallitf. As Could be seen from the

” the witnesses, the eetlriter-weights were

“‘f:i§'<2:ci–.i:r;1:.*'tl1e dam in the year 1992. They were Said to

1?;Ia_\r_e been removed by accused N031 to 9 and sold to

545.

5 Cr1.P.No.648.7g2009
the pet:it:ior1er. It, may be that at the {time when the

petitione1* punehased the said emmter–weigh_t:s he

Inight. have felt: that they are scrap 11121t:erials a_1j1_d

accused Nos. 1. to 9 were the persons selling the se1*..:i;:>

I

m21t.e1’ia1s. So taking into eonsitie_1*ei*i’,i<)-in«. Vt:;1eSé3"

eirCums':;ar1ees and the r1at.ure W.r_Ji'"–._ the ,".s;1ffe1'iceE-;.

committed, E am of the opiI1i(5'n 'tehat: ii." ~is""a'-1fit.:';'case
wherein :;1nt.iCipa.£:ory b£:iji'*~h21s_A'At.() ..g1.'.2i1=3eied. Hence, I
proceed to pass the following;

x

‘I’11e”p”e{.i’tj,eoI’1 ‘I’1fie”‘pet4it,io11er is granted
a11t.ic:ip:~;1to_’1ry’ bail -for ‘j_o)E7ii_;i;ee_f1″»..d.ays from today. in the

event’ of his”‘4I’fe11(§=c:{~:;. pL’.1’nisha1bE~e¢.u_1j1de1′ Seeiiozas 379, 447 65: 4}} of

}é111c’E’ Section 2 of the Karn.21taka Prevention

of_.IT§e:§s’i;i’1,s_e’iaioI1AV a1v1’_(.E Loss of Property Act, 1981, by the

‘ V’ KL1s}’1aEi’1e1gg;19’~§??o’ii.ee, he is ordered to be released on

bail ori z11″‘i.33 exe<:uti1'1g a pe.rso1'1ai bond for sum of

with one s14'1re'{':y for the Eikes:.,.1n'1 to 1412?.

6 g§n'.P.NO.§48?[2009

sat.isfac1'ion of the a1'rest:ir1g autihority with the fL1rt,1'1er
f<:)ll()\v-mg comc1iti()1-1s:

(i) the petitio1’1e1* shall appt-zar before t}’1<%:"=0"

Pol ice (:01'1cer1'1ed on 01." E3€t£'cf§i."(:' ~ ~- –. " '

23.01.2010:

{ii} the p(-:titionc:1* shall not c2;mse_”£11}y”1}a’j*ca.1:.” , 0

force. coercion or i:1f}t3r3_11e_e t.()”_-.t1″1e
prosecution witnessk-:Sv;”” 0

(iii) the petit.ioI1<:1'__1's atV_..1.ii:§'e.g't3:_V to f1"':e_e1n§
application fC)r.._ j'cgL1_1a1:_ V .ba.:;»..% bcf()1*e the
Court conce1'ne_d"withi1j T:f1.e0"§p;Griod of

e1nticipa*tg)r_-2.? bégil §

The'; et-:ii'i1.1v V1}: “a.cé<1rd'i:113'i\/ 'dis osecl of.
A . . – P

sd/§_
Indie

' 0