Karnataka High Court
Sri.Naveen Kumar vs State By Jayanagar Police on 1 June, 2009
I
" '"'""" '""" "'~'""'A_F~"i_:*WtNA7AKA :-new count or KARNATAKA HIGH court: or KARNATAKA HIGH COURT or KARNATAKA men c.-uux.
1
IN THE HIGH COURT OF KARNATAKA AT
mvrmn THIS THE 13%' DAY or "
THE I-lON'BLE MR. Ijbsijeg'E'Eu:Efi§E;a_:§'§;5§
Criminal Petition4}I'o.E942 E' I I I
nmwmx: I I V. I
sEI.NAvEENvKL.¢__MARVEI' *
S/O 0.7: I{ARIV_A"PPA_NP§{AKA_'~.,I
AGED ABOUT 28 YEARS" = E
R/AT No.10, 9'{?i_}3LOCK, I
PoL1CE'QUAETERs», _ -
ANAN£>$E_f€AO:3CIF§CLE A ' I
, PETITIONER
Efi;;:§%sh Kumar, Adv.,j
' .s'm'rE BY ;IA?A'E.A'r;3AE POLICE
BA_N<3ALo_RE._ '
-- --. REP. .13? TI-IE STATE PUBLIC
PRQSEEUTOR,
. HIGH COUW' BUILDING,
;E5AuN--(,'zALORE RESPONDENT
I {By Sri Safish R Girji, HCGP]
' "I'-HIIS CRIMINAL PETITION IS FILED UNDER SECTION 438 OF
PRAYING TO ENLARCEE THE PETITEONER ON BAIL, IN THE
EVENT OF' HIS ARREST IN CRIME NC).142f09 FOR' THE QFFENCES
I 'IE--E/U/s. 384, 419, 504 E/w sEc.34 OF IPC REGISTERED BY'
= RESPONDENT JAYANAGARA PCDLICE AEEAYING HIM AS ACCUSED
510.2, WHICH IS PENDING ON THE FILE OF' THE II AIf)DL.CHIEF'
METROPOLITAN MAGISTRATE, EANGALORE, ON ANY
REASONABLE CONDITIONS UNDER THE FACT S AND
CIRCUMSTANCES OF' THE CASE AND E'I'C,,.
THIS PETITION COMING ON FOR ORDERS, THIS BAY, THE
COURT MADE THE P'C?LLOWING:~
2
ORDER
This petition is under section 438 in
under Sections 384, 4 zvitiéi .;334VMof
:2. The complainant jtfltiati thetacycused and the
other person is a *__’.’.~They called him on
mobile ar_id’thi*eatened”to ‘ifi1e1,rj.obi1e and other money.
3. The the police and the
accused is no ground for grant
of anticipatorg the petitioner is at liberty to
ontthis—-euxrender.
4. ._'{‘f1_i_:-at is dismissed.
“V
Sd/-*
Iudge
“””””‘_’t-*”.., “”‘””‘””‘”‘” “”-“”‘ \-‘-N!” vi’ Muwmmnn mun nuum or nA|<NA:AxA HIGH uuuxl Ur mxnnunnn 1-ms:-s. L.UUK'
',*Afiw
II\i'l P
E
E
5
E
respect of crime No. 142 of QQQ9 4-Jatgfaiaaagar
Police Station on 25.3.200§?._ fore .t§’:1e’ee..oi’£’enceVf§;.1i;.ish2tb£C4-: