Karnataka High Court
Thimmegowda vs The State Of Karnataka on 18 December, 2009
«RUIN Ur IKAKNAIAKA l'iE6H.£.'OUR':l'tO§!€3hRNATAKA Bififl COURT OF KARNATAKA ERG!-I COURT OF KARNATAKA I-QGH COURT OF KARNATAKA HIGH COURT
Ixfi
IN THE HIGH COURT OF XARHATAKA AT 3ANGA{:GRF3"*-.>
unwan THIS was 19*' an? OF nscaaaax 29g§OO*f;Oe
EEFGRE
was HGN'3LE MR.JU$TICE Hunuvan; a}a3$E§x'°Of.'
CRIHIHAL PETITIDN HcLa4c3f2eé9Of.O ::"*xOA
BETVEEN:
?himegowda 35¢ Sannapga
Aged about 61 years Y'x O' *uuV".
Get: Agriculture and Water Supyliax =_
Rfo.Kumhgnahalli Village, O " "aV
shravanabelagalg Hah1:1..,...,_ '
ChaanarayapatnaOTa1uka,' :s < O_ .
Hassan Di3tri¢t.}*V .=é1_' Ox_""~*
(Petitionei_be§¢reOth§"£r£a1'céu£t)
(Now in jud;éial*gust§2y} A,wWr3 m?ETITx0HER
(By sri;5.s;2E§s5h;A§v1}°--'5
?he s:ate.or Kagfiézaka
,"'3y RgF.QmAChannaray&patna Ragga
'.Vcha&nmraya§3ina, Hassan aistrict. MRESPQRDENV
{By $ri;§;§§n§xRxsHxA, H339:
4§hiéa.fi@l.9. is filed under sactian 639
4OOOOC£.§,¢. giaying tn raleaaa the Eetitieaa: an Bail
' O'-ifi,=§,§;C. He.131&9~1fi af R.?.o. Channarayapatna
O}.O"Rafige, gendiag the trial f$£ tag atiancaa
~j§23f3s.s4,3s and 3? af Karnataka Farest Eat.
This C£3:l.P.. comizzg an far archers this day,
tha Caurt mafia the fa1laing:--
¢L{;3e,\/
uuxturnnnwauuwunnmmwuwwrwwjflnnuuuwrnufluuwunrurnnnnauuuwnnnwuuuxiUfnnxflnuflIHflM1U9flRFOFKfiRNRHHU\HKHTCOURT
Gfififlfl
Petitioner has scught for grant af bail in K R
mnnactmn vgitn rm ua.1e;:::9-1a af °'
Chaanarayapatna Range, in: .,tha' f§ff§§c#3 =
punishable under Sectiuna 84, °$6f afialzR?j'§£fv *"
Karnataka Farest Act.
2. Alleging i1lega;rgoss$ési§a2¢$_safidalwéod
billets, a case has beefi gegiséérgfi against the
petitioner.
3. A¢cord§§§fl§§w§hej§§#@fl%& §¢finael for the
petitioner; H§"'£§l3;fac§s§ h§§m fieen regiatered
against hifi afid th§f§ is fifi prime facia material
ta connecfiuth$"§§tifiiofiafi7§ith tha allegad crime.
3§"thera£§rgjs§ugh£"£&$~grant er hail»
A*4.q~$§n§i&é$ih§ thfi .facts and cirumstanaas
{ bf the g¢a5§;: gétitian is alzawad and hail is
Mfgrafitg¢T £u 3 the yetitioner, subject to tha
, =§e£i$i§§fcen§iti9a3:~
1.
The §$tifii$fi€E snaii be raleaseé
V’an bail am his executing a psrfisnai band
far Rs.25,e0Gf~ with age aurety far the
likesum ta the satiafastian of the
Qfiféifirféafi Cfiuft x
.uum Ur :£AI(NA’FAKA WEI”! COUIRIQEL KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 01′-‘ KARNATAKA HIGH COURT OF KARNATAKA H391-i COURT
I33
2.. He shall make himself avaiianley.
to the investigating agency as and whg§ ff »
required.
3. Ha anal; mat tamfiéf mg atn¢§p§_UjLx
ta tampar any af thé 1§résétuti¢& »7=u*T
witnassas.
Srln