High Court Karnataka High Court

Ravi vs State Of Karnataka on 22 October, 2009

Karnataka High Court
Ravi vs State Of Karnataka on 22 October, 2009
Author: Huluvadi G.Ramesh
CRL.P.No.5067 /2009
IN THE HEGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 22"') DAY OF OCTOBER 2009

BEFORE

THE HONBLE Mr. JUSTICE HULUVADI G. RAMESH  A' 

CRIMINAL PETITION No.5067/2009 H H  ' 
BETWEEN:   O

1.

Ravi,
S / o. Chikkarangegowda.

Aged about 30 years,

2. Lokesha,
S / o . Chikkarangegowda,
Aged about 27 years,

3. Chikkarangegowda, ‘ ‘ V —

S/o.Nanjegowda,. .

Aged about 7’0 y£°,ars_,,V : O’

4. N1ngegowda;*._ ‘
Doddarangego Jsfdat, _
Aged about 32 years, ~_ A

5. smtwagarnmaa
“W/o’; Chikkarangogowda,
_A’g.-cgci about years

are 1;]
V . VSa11thebach’ahaE}.1. H’oft3h,
Pot Taltfist. ” ” …PE’I’I’I’IONERS

sE¢E.;:.Jaahav, Adv.)

State of Karnataka,

V By K*..R.Fet Town Pollce Station,

W.

CRL.P.N0.5067/2009
Rep, by the State Public Prosecutor,
High Court Building.

Banga1ore~560 001. …RESPONDENfI”‘»e

(By Sriflonnappa. HCGP}

This Criminal Petition is filed under Section{i3:8~,.ofc_Cri;Pl.C;;lC _& it
praying to enlarge the petrs. On bail, in the~~event of their ai’re’st ”
Crime No.149/ 2009 of K.R.Pet Town Police Stati’on.V_for’ the–_ofi’e’nces«

p/u/s.143, 148. 323. 324, 504 and 307 r/W;.l4’Q_’ oflpct,

This Criminal Petition coming oiifiir orders; LhisC’dafiyi,’vthe Court: *

made the following-

ore}L)£:1~2pp ; ”

Petitioners have ‘ fc,r_.__afnticipatory bail in

connection with C1{me_:-Neollhl / Town Police.

3. The injured” coinpl.Vai’1.aVnt lodged a complaint alleging
coiiirnissicrfof.._:theft of ‘go1d’en Tali. The accused said to have

assaulted the irlj_ure’d::.’and the injured said to have sustained injuries.

V T _ 4. Itiis thge’arguments of the learned counsel for the petitioners

C —-o”n1.y;in comiiection with the theft of Tali, these people have been

«implicated. this case and offence under Section 307 is not attracted

and theinjured sustained only simple injuries.

W

CRL.P.No.5067/2009

5. Learned Govt. Pieader has submitted that the offence said to
have been committed at the instance of the petitioners and they are

required for investigation and interrogation.

6. Having regard to the facts and circurnstancesof ‘

the petition is allowed. The petitioner shaii the_ if

K.R.Pet Police within 15 days from the date’1«of1receipt~.of

On their appearance, they shall be arrested and :re1eas.eti~~.ipvn…bail in

connection with Crime No.149/’V2009 on_VTea.ch_e_vof t.hem’__ex_e7cuting a
personal bond for a sum of Rs.2’t’5i(3gOO’,/– for said sum,

subject to following conditions: —

i) ‘petiti.oners:?fsl1 all.ginake’._”then1selVes available to the
inve-stigating’ fasfand when required;
ii} They shall notvtarnpeiwirith the prosecution Witnesses;

iii} g “:sha..l&l m¢§§z¢”‘1’¢5;~ regular bail within one month from

V = if theriate’ their arrest and release.

Sd/-

JUDGE