High Court Karnataka High Court

Hasan @ Husain @ Anil Gayakawad vs The State Of Karnataka on 17 March, 2008

Karnataka High Court
Hasan @ Husain @ Anil Gayakawad vs The State Of Karnataka on 17 March, 2008
Author: N.Ananda
gnu

BEFORE': %
THE HON'BLE MR.uu&sT1CE_N ANANi'.);fi. 1  %
CRIMINAL pE'ri*z*!bN _N0. 45§f 

BEFWEE N :

1.

Hanan @ ” ‘
Aged ab’Out G,’.0 yeam, 9cc:~
Rlorsholagiur; ” ‘ L I’ V ,

2. 31;aja:+g1agl:s;o Shivéji”Gayakéawad,
!5″”. I\’I1+ -V Ann V Vf’V4-5:5′-in.
I asvu mutant in Jycxfip \A_n \.A.n.ru\r,

ZR/0 _ ‘ – Pefifioners
(By sn.sh§va1mm;ar s Adv.)

Kara. “” H .

.__fl
A ‘ Station,
my’ 19.: r.I u«.VlV..I.l€y.I.i..,1.JI)I.-I.l.l. uuuuuag,

‘Ba1:galore–;j j_ Raspondent

(B3;3.1’iV} Aa nhvafind K. Navalgimath. HCGP)

This petition is filed under Section 439 Or. P. C. praying

ta the petitioners on bail in Crimt: No. 93/200? of
_V 13.8.; B.1=ngal_l-;o1:¢;= Dist, w11..i.r_:h_ Q msgistgmd for the offcncw:
% u plufs. 392 ofIPC- and etc.

This petition coming on for orders this day, the Court
made the foiiowing:

9-)

The petitioners arrayed as ” ‘V

011111′ e No.93 / 2007 registered

under section 392 IIPC

arldiiisruatehed a sum of Rs.4,000/- and a

complainant by putting him to fear

of petitioners and other accused were

e time 1’ occlirreneeg It

tuna: 1—– — .. __

is on the same day at :2 AM. petitioners

___i)tl1er accused proceeded towards Almatti and

intercepted a Tanker bearing Reg.No.MH–12/E/8962

and __bbed a, sum of Rs.5,10,000_/- from driver of

1r\3._ .

L9

tai1’u:er. After the “””=*

.I.l-ICJL \l\Jl.»I.l.l..l.\Il.l\.4\.t, iI.I.l\Il.l- Jug-saw ‘e-§u”»..-.3.-v..a!§_ ‘

Sub-Inspector was Iegistering case”,”‘ ‘

information about robbery

Almatti and he sent wiIeieee.V..me’5iee:ges_

lntemcpced the Scorpio Car police

arres’ned petifi’ner~:s aI1d~ ‘”-‘zf”*”=”1a*-.fi1″ articles
including cash._{‘ V’
4 V Tiie’ ‘f”r ‘petitioners we Id

submit, of occurrence and distance
it is highly improbable

committed robbery at two

ofiences were committed within time gap of one

ii If they have committed robbery in quick.

“”–et1ccession that would not create any suspicion about

1:»

N” 7, ‘”1 the “”1.ffi1″‘u1′”‘é’lti1’)Ii ‘ii 1LL_1–1fii*””:’i

petitioner-2 a sum of Ra,3000/– was’ . _

facie incriminating »avai1db1_e ‘ fiicold,
petitioners cannot Acébmmgly,
petitionisdismissed. Xj

AAAA sdl-2..

% Judge

, .;, ;;fi!.3…-…… »….’.’.’.1’~.¥.”‘.’.~… ~
I. U41 Uf U l.U.l..lbU -Q’.1_.l.A1l.l ‘