IN THE HIGH COURT OF KARNATAKA
CRICUIT BENCH AT DHARWAD
DATED THIS THLE 2nd DAY OF 17'EBRt¥AxIé§'_'1_:"":,V:VV'g'#5'3V';uC3A. N
BEFORE M' 'A
THE I-ION'BLE MR.JUsT1rcE A;w,1 kk
CRIMINAL
BETWEEN: 1 ' " :
1. Sri. Jeevappa S/0,
Aged about 48 Yrs,"O.{:c;_ ;5_XLg12.i_i'a::vuitx:1re;t
R/0. Gaddanakeri 'I'an?d_a, "Dist:
(By;,["é{i".Ar1é:;nqV Ko_1}i;_'A(1v.')
AND
1 . tatex '0f_Kafn'ata__1§av,
'; _ Repfe'Sen~t'_.by SPP Circuit Bench
1 -J€_'_Sp1'~ L.P Bagalkot)
A 'nharwaat.
(sr~§.¥é;;H;Gotkhindi, HCGP)
Petitioner.
... Respondent.
This Criminal Petition is filed under Section 439 of
Cr_.P.C. praying to enlarge the petitioner on..__bail in
connection with Crl.No.1/2010 of P.S.Spl. Excise 85
L.P.Bagalkot Prl. Civil Judge (Sr.Dn) and CJM Baga1fkqi:.,y'
This Criminal Petition is coming on
day, the Court made the following:
The petitioner herein,»'w.ho
Exercise and Lottery Preventiori'-lC:§r'i1iie 10} of Bagalkot
R8, for the offences ipLi'nishab2l>evvl.ti'{se:e's.,p 32, 34, and 48 of
Karnataka Exercise llPC has filed this
petition un_d,.ei: petition is opposed
by the ---the arguments of both the sides.
2. The--.oAasell"ofiZthe' prosecution as alleged in the complaint
. /51'j'2CA~l«_O fileelmloy the Police Inspector, of the said. P.S.
il'7.i';~'.:.llv"/2010 at about 7.50 am this petitioner-
aceu.sed,__v"w,asi found carrying in a bag on his Bajaj M80
V'pp"seeeteir'-fi~om Gaddinkeri Tanda towards Gaddinkeri village,
packets of illicit arrack which was prepared illegally.
Ar"
3. Of the said offences alleged against this petitioner-
accused the one 11/3 328 {PC is punishable
sentence of imprisonment of 10 years and
offences are punishable with iesser' period of i1iftpriso'nri;ent;
Sri. Anand Koili, the learned ciotifggéi
accused strongly contends the 'a1s1jeged'Vto
have been carrying th"e.__SaiC.i=t'f&1:rfSif?k'p_ackets'~on§ his scooter
and the said Arrack have been seized
from the poss.ession he is not alleged
to have to any person and
of IPC are not attracted.
On 1oo1:;ing" in the said complaint this
submission of-.the' iearned counsel for the petitionenaccused
'iprirfia. fancievbiappears to be corrected.
A43. to the facts and circumstances of the case,
I feel--- that of justice would be met with if the petitioner
' .gg.accLised"'is granted bail subject to certain conditions.
,._r-"-.«.
Hence, the following:
ORDER
The present petition filed 1,1/gs
petitioner who is accused in Crirhe Noe. :i’SpI.i:'”‘”:_’–“2:ps:.:’ti*.<1ic_s:e "
LP. Bagalkot 19.3., is hereb'v_'a11owed.i: Thiisiviipvetitionier ishall
be eriiarged on bail on self bond for
Rs.30,000/– along withiao-ne-'the likesum to the
satisfaction of the VfFria;1"C"o'Liijt to conditions that:
a) he or indirectly tamper with the
proiseciliitiorifi-3 “evic£eI1ce shall he threaten the
proseciiticii ‘
b) he shali °co«o.’perate with the investigating
5 ‘ officer’ drqrinig the investigation.
, the operative portion of this order shail be
e and ciornpliarice.
the Trial Court concerned for information
Sd/.’:
JUDGE
” vmb