IN THE HIGH COURT OF KARNATAKA BANGALORE ' O' DATED THIS THE 10"" DAY OF DEcEMDjgRA.D2_9()§ _ BEFORE THE 1-i0N'BLE MR. JUSTICE I~:l'1)1.?;j'J.A1O)!.._.(¥~'.RAM'ES'H.O
CRIMINAL PETITEODE N0Ls3§s 01<*OD2r09Dg«;-A
BETWEEN: O' O O
ANOJ KUMAR GUPTA ' ' j
s/0 RAM PRAKASH GUPT_AV
AGED AB0UT:a(J YEARS'
R/AT 3-427, _Di_AKSH.!NPUR.i ST 4.
DR.AMBEDKAR N'A–GA'R;';–_ ' _
NEW DE1DD.HM;2 $ ~– PETITEONER
(By sr{:v:sIw:WA5;:-Tk I4iA S'Hf~:::"i"T3',"ADV)
AND: O O O
STATDDEOV OF KAORNAT/XKA
O' R.EI'JREs'EN*'rED BY s'rATE Pusmc:
P{<@sECVm*QR, HIGH COURT
*ADu:A1.D1NAc;s, g§ADNGA1AD.0RAE RES_PONDI:1NT
(BOy"-Sri B-§LLAK.RISHNA, HCGP)
A. THIS CRLP ES FILED LI/S439 CR.P.C BY THE
'*.Af)VO_CATE FOR THE PETITEONER PRAYING THAT
TH.fS"PfON'BLEl COURT MAY BE PLEASED TO RELEASE
THE PETITIONER BAIL IN CRIME
.§/
V 'di3AaVfjpeai'1*é;«_._
l~J
NO.i5I/?.()09(C.C.NO.3564/2009 ON THE FILE
JMFCJE COURT, MANGALORE) OF MANGA,_L'QRE
s0UTHIKnJCEsTATuMmi%»zTHEc»$ENCE§flyS3a2
AND 201 OF IPC.
“nus cRmMNAL maTnON”CQNuNGfoxfFo§
ORDERS “nus DAY, THE 1CQURT’JWADEfl*THE
FOLLO”HNG> »_% 1′.
ORfif§_ ‘
Petitioner has stfight’ ‘I’0,ru*:g1’21nt..fQf”regular bail in
connection with £.–f§’i1fie. Ni). I/509..g5’i*7M.z;rigi;ic$re South Police.
i.?,f. _Et”:I.<,:*:that'»a;ecusedV"No.i with the assistance of
this petit£a)11e1* h21s._e(:.ij1mitIAed'.the murder of the deceased Ram
Balms v21:j1(i";éhif;teciT the dead body in order to cause
Ln.)
4. According to the learned Counsel for the petitioner
there are no eyewitnesses to the incident. The case is based on
circumstantial evidence. There is no specific _ove’:r.ti~.act
attributed against this petitioner. Accordingly, sought’l'(;i*j’gi’a§’iti ~
of bail. –
5. The case is said to be rn_uii’dee1′ for gain._I_?etiitione1′ said i
to have assisted the main .assail,a”nt No. lifn shifting the
dead body ofthe. deceased. -Thei’aileged._ii’ici_der_;t is said to have
taken place on;~’i’3:T.4i§'()9. gainvestigatiijnf’*ltza.smbeei1 completed and
chztigesflieet is l’ileft-inl’ltéCtt.Ii.l_”.Ig a personal bond for Rs.50,00()/– with
two stIiAretie1s:V'(‘ifiwhich one local stttety, to the satisfaction of the
coi1,cerned.Co_t1’iit, subject to the following conditions:
(if/)_i’1~ Petitioner shall make himself available to the
investigating agency as and when required.
(ii) He shall not tamper the witnesses.
EV
(iii)
H6 3113}! mark his attendzmce once in fortnight
befawe Dakshinpuz’i police station, Ambedkar
Nagalf. New Delhi, with intimation to Mangaiorct
Souih pofice.
Sc!/~3’%%%% %%5