High Court Karnataka High Court

Sri Rangaswamy S/O Mayannagowda vs State Of Karnataka on 3 November, 2010

Karnataka High Court
Sri Rangaswamy S/O Mayannagowda vs State Of Karnataka on 3 November, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS TI-IE 3rd DAY OF NOVEMBER 201
BEFORE  V
THE HONBLE MR.JUSTECE_N "
CRIMINAL PETITION Nto.5T1i'72/120ii0l_   

BETWEEN: l l A it i
Sri.Rarigaswarny V . 

S / 0 Mayannagowda  

Aged about 48 Years _   ;

R/o Kothanahalli Village. _  '

Channarayapatria..Taluk  , V  V' 

Hassan Disiii.1i'c:'r,;'j't._._._ .  _  _V _, if V l  ...PETITIONER
(By sr:,i\(eni:;i:teé21g;.g:§.E-h;§;gga£:;o[V

AND{*._ 'A A *

State ofKar11atéikeiiV.'. ''  l V

Represented by" V. 
Hirii-save Police'-V . V _____ H _

l l  *  'itheE5PIigii.gCourt'
 ' Repre-sVe':1ted"by the
 'State Pt11g1icA'.i'Pr~osecutor. ...RESPONDENT

(By. Sri;\7'ijlAziyieikurr1ar Maj age, HCGP]

_ _  This Crl.P is filed under Section 438 Cr.P.C

_  '._praying to enlarge the petitioner on bail in the event of
  his arrest in Cr.No.144/2010 of Hirisave Police Station,
' '""Hassan district, registered for an offence punishable

under section 306 r/w 34 IPC.

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



O R D E R

The petitioner is alleged to have abette{;l..’ the

commission of suicide of deceased Pravish.

2. Heard the learned counsel. for K V’
learned Government Pleader foliiégtliie
been taken through the thee
brother of deceased, …wherei::i.;”g_:–it’-,is .stated..~Ethat the
deceased had alleged the petitioner

%L7’einchayat_d.a:1:f} suicide.

‘Ont goiiig~._»lth.rougIE1 the contents of the first

infor1_n_ation”,~i Iv’find;.th’a_tVt1;ie allegations made of against the

petitioner, ~prima¥’as:ie” do not attract an offence punishable

Hfc.

circumstances, without going into further

details!” direction sought for is granted for a limited period to

V’ ., égfiable the petitioner to seek regular bail.

‘:11 V
R’; . LU-.

3

5. In the result, I pass the follomng:

ORDER

Petition is accepted. Petitioner is granted

anticipatory bail, subject to following conditiansi’ .

1)

If the petitioner

No.144/2010 of nirisave’P.’s., Has–s.an lDist.1’ict’,’g

registered for the ‘offences llpt1iiis’hal3§le under
Section 306 shail be reieased
on baii on for a sum of

,’;l’o.tiferirlg a surety for the likesum.

“Petitiolrierl’sl”iali= not intimidate or tamper with

the prosecntion mtnesses.

Petitioner for the purpose of investigation, shall

‘V A before the Investigating Officer,

Whenever called upon to do so.

it é)

This order would be operative for a period of
two months from today within such time,

petitioner shali seek regular bail tefore the

jurisdictionai Court. In such an event, the

iearned Judge of the jurisdictional Court shal}_.'<_:
Consider bai} application without

influenced by observations " 4'

3'°59é