_ 1 M
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 25"' DAY OF OCTOBER 2010
BEFORE
THE HONBLE MRJUSTICE N.ANANtoA_«.'tO: A.
CRIMINAL PETITION No.4438/201:0
BETWEEN:
1. B.R.Amogh
S/0 B.B.Rajegowda
Aged about 28 Years.
2. B.S.Devaraju . .
S/ o Late Subramariya '
Aged about Yea'1js_._" V
3. B.L;'Pfasa}:1_t}t::?'§V t
S/<9 B_.P.Li:'1ga;faju"'t».gV ' -
Aged. about ;jY.{:'ar_$A;' ». . é
4. E.-;L.RaBj'ésh
..4-:3./o;B.E.Lo'kesh _
" about 20 "Years.
. "S/o B;';'3.§?aramesh
"~«.Age§_d' about 18 Years.
A A " 4" ' MAS-.«;Shekar
"S./0 Sannaiah
Aged about 21 Years.
" Arunkumar
S / 0 J ayanna
Aged about £8 Years.
8. Mann S/0 Kenchappa
Aged about 23 Years
~-- 2
Petitioners 1 to 5 are R/ o
Bagadalu Village, Mailipattana
Hobli, Arakalagudu Taluk
I-Iassan District.
Petitioners 6 and 7 are R/o Magalu
Village, Mallipattana Hobli
Arakalagudu Taluk, Hassan District
Petitioner No.8 is R/0 Mallipattana i '
Village, Arakalagudu Taluk V "
Hassan District. A. . ~.
(By Sri.RaVikumar.N.R, Ad\vL}~~.:
AND:
State by Arakalagudu
Hassan District». V _ - =
Through"S;'P,':P _ '-
High Court Building V
Dr.Ambedkar Veedfhril'
Bangaloregw i56o=0O » i ...RESPONDENT
(By,.£§ri.Vijayaku.niar iliajage, HCGP)
is filed under Section 438 Cr.P.C
the petitioners on bail in the event of
their arrest: Cr.No. 158/2010 of Arakalagud Police
._'<._Stati0n_,":.Hassari district, registered for the offences
..jijv»}5Vi,ini.shable under sections 341, 323, 324, 395 1'/W 149
This petition coming on for orders this day, the
Court made the following:
ORDER
The petitioners are arrayed as accuse(:1….]\i4’o;’:1\~.:’t;o”8_
in Crime No.158/10 registered for
under Sections 341, 323, 324, 1491 p_
2. As per the first, informati.on
Purushotham, S / o Rajashetty’e;.:vvho
owner of the Canter during
morning he tool: abontéfi canter and
after fi’1’1is’i1in:g their vvork inxgthet evening, when he was
ta1<n'1»1g:._,,l9t:tc1{ near Temple of Madalu
village, Arakalagud At that time, 12-15 persons
the vehicldivassaulted him and they robbed a
= and a mobile phone from his
pos.sessiori also robbed Mangalya chain from one of
it ' " " — ._ V the lathe tirers.
3. The learned Government Advocate on
‘ verification of investigation records would submit that
“the petitioners are suspected to have committed the
aforestated offences. The Learned Government
Advocate has submitted that on receipt of credible
information, the Investigating Officer had suspected
involvement of petitioners. Therefore, without~«g.oinge-into.’
further details, the direction sought for iforz .,
limited period to enable the pe’,:titio’_ne1j to
bail. r , kg
_ 4. In the result, I proceedto pass the,ft3lloyving:
Petition is acce”pted.”.No.1 to 8 are
granted ._ subject to following
conditions; ”
g’;’1}_.lf ‘V are arrested in Crime
by Arakalgud Police, I-Iassan
if for an offence punishable under
341, 323, 324. 395 r/W 149 IPC, they
shall be released on bail on their executing a
bonds for a sum of Rs.25,000/– each offering a
surety for the likesum.
-pk7,(‘
2] Petitioners shall not intimidate or tamper with
the prosecution witnesses.
3] Petitioners for the purpose Of’_.ivl”ivest.igatior:«;_
shall appear before the
whenever called upon to
4) This order wonld forv-.auperiod of
two months such time,
petitionieifs bail before the
such an event, the
‘jurisdictional Court shall
. application without being
iralfluerlrsecl observations made in this order.
…..
Tudg”§’