High Court Karnataka High Court

Sri Mahadevanaika S/O … vs State Of Karnataka Rep By Ramapura … on 29 May, 2009

Karnataka High Court
Sri Mahadevanaika S/O … vs State Of Karnataka Rep By Ramapura … on 29 May, 2009
Author: Subhash B.Adi
'IN THE HIGH COURT OF' KARHATAKA AT BANGALORE
DATED THIS '§'HE 2931 DAY OF MAY, 2009
BEFORE
THE HOWBLE MR.JUS'I'ICiE SUBHASH B.ADI

CRIMINAL PETITION NO.1489/2009

BETWEEN :

Sri. Mahadevanaika   

S] 0 Mallanayaka, 

Aged about 54 years,

R]oAga1'aVi11agc,Yaiaz1durTaiuk; _ A =  I *
Chamarajanagar Dist V    V V ._..LPETI'F§QP3:ER

(By Sri. V.N.Madhava Raddy gsiméignchggoséda, .,Ad;¥-Ls.)

AND:

State of Karnataka rt%prg:sc=:nteti= « if V

by Ramapura Police'   h   RESPONDENT

._ ~ HCGP.)

This CT1.i5E$Ti1iOI1_i$ fizécmj 8.439 of Cr.P.C. praying to
Gxant bg§;ii”iQ the j:-.s:’V£:Eii:ic3e1::.e1:’ in C-.C.No.166f2(}€}9 on the file: 0f

;”T’he_ ,_Ju¢igé”v{J£’;D11.) and J.M.F’. C. Kollaegal (Crime
‘No.12?/C-8 ” bf _ “I?-‘tamapura Police Station) with any such

c0nditié)n$,”fQf fl1r: ofi’cnce ?/U] S. 302,201 <1-f§PC.

" .Ti:1 is on for Orders, this day, the Cour:

' 'ma¢:ie mg fofiowizrzig:

ORDER,

On 4.:2.2ws at about 30.00 a.m. the Forest Guardkalong
with other colleagues saw the dead body of female
injury. He reported the same to the police. on:
Rampura police registerecl a case in

ofience punishable under Sections {Pt}; , A

2. Boxing the course of have
recorded the statement and 28
speaks about the aooused the deceased.

CW28 states V one woman on
motorbike at and returned at 7.30
alone. efié jail, he came in contact
with the ‘illicit relationshio with the

deceased. Exoe.pt* the._3e7,two’ll Witnesses, there are no other

” statelé about the inoieient. Even according to the

l.statetiient*voi’~f§’»V:§Z8, he only says that, lady had gone with the

acciieed and based on the photogaph he tried to

‘ igleotjff. to

, Considering the same, this accused being in juéioial

since more than 8 months, i find it reasonable to

V ‘enlarge the petitioner on bail,

4. Accordingly, the petiole}: is allowed. The mtitioner is

enlarged on bail subject to following conditions:
4%?» .

-3-

1) The petitioner shall execute personal bond for

Rs.25,{){}O/- With one soivent surety for the

likcsum amount to the safisfaction of the Civil
Judge and J.M.F.C., Koliegal.

2) The petitioner shaii not tamper with

pmseczltion witnesses and the evidence;

3) The: petitioner shall appear before ‘A ” —

regularly witimut fail.

4) The pemioner shall maxjk 1ns:’atée;géan¢¢_%v_%9::ce’~
15 days to the jurisdicttc-§ a1V_po1i€:”eVbei3§zec;1″‘~.:§'()’;’€)G’:

a.:m. anti 5.00 p.33. preferal5iy:01;_Sufiday:.’ I E

W/9