Karnataka High Court
Sri B Rajashekaraiah vs Station House Officer on 15 January, 2009
. \Nelam{'a.nga'iaV « _____ ..
':_H:igh--»
' (By Add£.SPP)
H enia.-rge thepetitioner on anticipatory baii in the event of his arrest
" _ "Lti Crirm: i'~io.879/£2008 of Nciaunangda Pclicc Station, rag}-str:r::ci
' ' .fo2:an dffencc punishable under section 286 IPC 2'/w section 5 of
*i':he'Explos£ve Substances Act, 1908.
V' ' ~ Dthe foilawing:
IN THE HIGH coum' 01? KARNATAKA AT _
DATED THIS THE 1578 DAY
BEFORE % 7
THE HON'BLE MR.Jfl§§f'~§QE AIwstI:>AV":~-j, %M'
CRIMINAL PEfI'FTIQE*!----.g1€§.--47'5()i2.£I_Q§v-..
BETWEEN:
S1iB.Rajasi1r:ka1'ai:aE1 " - '
S/o. Chikka 3; A '
Aged about 39. * .
Mylanahalh f3'a1:;1k'
Bangalore Rm*al"Bi€¢£ric£._. V * A ...PetitioI1c:r
(By M] s'.. Manjii Advocates)
AND: % .
Station House_VOificeif_
Nelamaxzgala 'Station
Rep. by S-}€ath"I?ublic Prosecutor
= 'V " . V V _. Respondent
‘I’*hi3 Egetition is filed Linda’ section 438 Cr.P.C., praying to
This petition worming can for orders this day, the Court made:
Fuse
3 Detonating 5 2 0 I800 H
4 Detonators 5 3
6. The lcaxncd ggfifififlqr,’ ‘V V
Iiocncc held by petihioner wquld that was
permitted to purchase fivfi in
fiver-V calendar h ._ h ‘V ..
7. On of of licence, 1
find that explosives under
the me petitioner was ibund ‘m
pessession (Sf Explosive substances than
what he was under the licence grmtcd
, custodial i;:1tcrrogata?on of
_ 1 j
petition under section 438 Cr.P.C. is
salt;
Judge