High Court Karnataka High Court

Harish B S S/O Singrappa vs State By Vishwanathapura Police on 10 December, 2010

Karnataka High Court
Harish B S S/O Singrappa vs State By Vishwanathapura Police on 10 December, 2010
Author: N.Ananda
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 10'?" DAY OF DECEMBER 2010

BEFORE

THE HONBLE MRJUSTICE N.ANANDAc::    A

CRIMINAL PETITION Nosesps    it

BETWEEN

1. Harish 13.8.
S / o.Singrappa,
Aged about 26 years, .

2. Anand BS.   ;
S/o.SingrappaA,_  _  V
Aged about 26-iye.ars.;:

Both a'riec'reS'i;din§?-:   -- , 
Bettenahalli Vi] lage, *  ~.
Kundana Hobli,     
DeVanah.a11iiTa";*i.1k';.' ,_ _ '

Banga1ore"Ru"raV1V "District. .. Petitioners
 v  _ [B-jizjftieil.§sK:.Suhrarnaiiya and Assts, Advocates)

 by  
Vishwanathapura Police. .. Respondent

  {F3y4SrVi;"\¢7ijay Kurriar Majage, HCGP]

it E'  This Cr1.P. filed under Section 438 Cr.P.C. praying
to enlarge the petitioners on bail in the event of their

'''"arrest in Cr.N0.98/2010 of Vishwanathpura P.S.,

Bangalore Dist, which is registered for the offences
punishable under Sections 354. 323, 324, 448, 506
r/w. 34 IPC and Section 3(1)(x) of SC/ST (POAJ Act,
1989 and Sections 3 8: -ii of the Indian Arms Act, 1959.



This petition comin

g on for orders this  the
Court made the following:   

The petitioners are arrayedfasil ac':_u"s_e'd '2:"a.n'ii.c.3

in Crime No.98/ 2010 regislte-red for. 

under Sections 354,_ 323,  :.34é}i~v,:._4i4i_f3, f5o6:,A§:/'VF. 34 IPC
and Section 3(l][X] orlfli-'gm of Atrocities}
Act, 1989   Arms Act,

  fol' petitioners
and llearnied 3..-l3ieader for the State and I

have _been°'take.nithfiiough the first information given by

   The 'allegation made against these petitioners

 ;oetifi.oners armed with deadly weapons had

gone  house of victim to threaten her life. The

 first information does not. disclose any motive for
 -.pei_'iti'oners to go to the house of victim and threaten her

 ..,.life. Therefore, without going into further details, the

direction sought for is grated for a

limited eriod to
{SK "~ C.'.'(j\.- \ PL x ."'-aw

'\ .



enable the petitioners to seek bail before jurisdictional
Court. In the result, I pass the following:
ORDER

Petition is accepted. Petitioners .b
anticipatory bail, subject to following’
1} If petitioners are arrested1i_r1″lTrirn,e’
registered for the

Sections 35,4, 323,,3?24..rei48, 506-..r/Vxlv. 34 IPC

and Section’ l3.{l){::].ll¥”l§)f {Prevention of
Atroc-itjiesl police, they
llll on their executing a
Vll3«01;1(l of Rs.25,000/– each and

offerlirig a surety for the likes um.

«.2′}.,I}’et’itiQners shall not intimidate or tamper with

V A lfiielliprosecution witnesses.
ll .. The petitioners, for the purpose of investigation,
shall appear before the Investigating Officer,

whenever called upon to do so.

4) This order would be operative for a period of

two months from today, within such time,

7’\’ -~…,Qx»\, –\,. ,

4

petitioners shali seek regular bail before the
jurisdictional Court. In such an event, the
learned Judge of the jurisdictional
Consider bail application
influenced by observati.Qn.s_:i1aci’e’iii: K ”

iU@@E

Cm/~