IN THE men COURT or KARNATAKA AT 3ANe;;%»%:.G§é%F%%'
cares THIS me 13*" my OF:AU5USTg A
BEFORE %
me HON'8LE MR.3us'rIcE Mowgjss sHANmxz;a;;cit;;5A:2
C§flNAL Pe*I1*rI_g_:L5gQ.34;?i2eo3
BETWEEN: V
Ravi :; -
s;o.E1uma1m' '
Agec125years 11,, 3 V '-
R] at. Kudlf.-ge"'Vi1]§i;;gc &"§:~*'cst ' ~ . 'V
Somwarpfit Ta?'-Ik"--",--~.. ' -
KodaguTaia;1(' _ . _ .. PETITIGNER
(By Sr; T.A.Ke;1'a§iai;iai1-85A'£?."C.3}'iraitha, Adv.,)
.....
:3taté c:f..Kamata.k zi ._
B3} ~.KU.:_3héi3l1é1E;a’T :9
Kushaiflfigar’
1 V – Somwamct
Kodagu Dist, ‘ .. RESPONDENT
agmfiappa. HCGP)
V V V[ ‘ ‘I’his Crl.P. is filed under Section 438 of Cr.P.C. by the
haicivocatc for the petitioner praying that this f~ion’blc Court
.3.
may be pleased to release the petitioner on bail in ,,
of his arrest in Crime No.110/2008 of K11sha]nagar~«§_£—53,’; _
Madikcril Coorg Dist. which is registered for t”‘mf_:’ afigfice —
punishable under Secfion 379 of IPC.
This (3rI.P. coming on for ordéafs, day”: :.
made the foll0wing:»
.u—-.
g3nn§ &
Petitioner is oI1Vd”‘ in Crime
N0. 1 10 / 2008 cf i : ifiushalnagar,
registered for Section 379
of IPC.
This Section 433 of Cr.P.C.
_.. _prayi13g’fo1? t0 the petitioner.
T. ‘fihe pmsecution is that the petitioner
‘ V’ by nmzne Prakash committed theft
” 15 of Mangala Fertilizer during the night
befivaen 2811* and 29″! of June, 2008 and
stored in this room bei<:)nging to K.A.Mohammed.
?*rhe police have seized the fertilizer bags under the
V'
-3.
mahazar. Patitiormar and anothar amused’ “.4
abscandirxg. The ixivestigatien is yet to be M
The fertilizer which is stolsn V
Having regard to the temmy}%%«k’cf%%V G;ej’ §:’;a;c,-ts:
circumstances, the V-Vmaj? to
surrender. Accordingly’, “ozjdex; is ‘make: –
Pefitionar shall Invesfigating
Ofiicer witlling :=A__W6s;c:.!;§§ On his
smmnderl released on bail.
subject thé <;§§1f§1itio31S:~
{ct} PVéfi.t_;'AOn.e3V" band for as sum of
V' .. Tgg.25,"G.Q_O/'- (Rupees twenty five thouscmd
' ?..,"c,~ni3,11A withéiiéé Eurefiesfor the like sum. in the
VA " v 1 " 9f the Investigating Ojfimr.
'A shall not tamper with the
,. "prosec:u.ti<;-n witnesses.
Petitioner shall attend the trial Ccmrt
regularly.
V
-4.
(cl) Petitioner shall mark: ms presence on 3
Sunday between 10.00 am (Ind
before fhe Investigating Cljfifiqgr. .
Ie} Petitioner shail an-operate
cf invesiigatian. ‘ ‘ V
0’) Peiifioner shall
Rs.2o,oa0/-(Raqsees Waxy only).
Criminal is