IN 'E'I"IE HIGH COURT OF KARNATAKA AT I-BANGALORE
I)at"eci: This the 71" day of February 201 1.
BEFORE
THE HONBLE MRJUSTICE v.JAGA1\¥NAm2§g1~i"'%j,1.
CRL.P.N0.361/2011
BETVVEEN
ANANDA @ BABU,
s/0 NAGARAJ. AGED ABOUT-2_4 YI+:AjRS
R/A SUNNADAGUDU, M K NA(3A.RA, '
YESWANTHPURA, 13ENGALURU-.._ --
_ 'PETITIONER
(By Sri Ir-:1ARIs1~IKUMA¥i'M_T_c."A35\?.}
AND:
STA'1':+_: OF KARNA'I";AK'A__ ., ' -
BY AMR'UTH'A}1A1.1;I,_P0L:c}:;, BENGALURU,
REP. §3Y'--s'Im'E:"£3U':3L1c"-PROSECUTOR.
HEGH COURT 0Iaf{KARNATAE{A<
BE_§\'EG-ALURU'; A.
---------- ...R.ESPONDENT
' ADDL. SPF.)
_ CRLP FILEI) U/S. 439 Cr.P.C PRAYING TO
IENEARGE Tflii PETR. ON BAIL IN CR.NO.135/2010 OF
, "A:_v;RU*fr1A1--1ALI,1 P.S., BANGALORE, IN
'~_C'.€}NO.53260/2010 ON T}-{I3 FILEE OP' THE CMM,
_fBANGA£.0RE, WHICH IS REGD. FOR THE OFFENCES
I3'/U/S 364[A), 365 AND 397 OF THE IPC.
'I'}"iIS PETITION COMING ON FOR ORIDERS THIS
DAY. TIME 15 COURT MAINE TI"--';{E F OLLO'W.1E\§G:
ORDER
Heard both sides in respect of H
the petiti0ne:* who is said i1Q” 6e”‘A~7, in thk; etase
registered in C1’.N0.135/10
ptmishable under Sec:tions..e4.j:.V3’54~A£,
50548, 109. 212 of1:I>ee_.A A A t
2. Though by the
petitioner’s e0i’u§seI the petitioner
is net eomplamt or in the FIR,
submiseignt of SP? for the respondent-
Stdtev is that ‘this petitioner is involved in number of
~ :C’ases..va:1d. 2ipart from that. the petitiorler has been
H victim himself and therefore this is
not 3 fit to grant bail.
Above submission of the learned Add}.
S.P.P has to be (:()I1side1’ed as the petitionel’ appears
to have involved in number of cases of like r1at.11re in
5″:
£3.
/= .,
A/« 2.
the past, acc03″d1’1’3g to the prosec’u.1:i011 and iherefore
gram: of bail is likely to give the p<3iit,i0ne1* fLj1:7;t:]fi'i%_1'
scope to invoive. himseif in Eike Off€11(teS"1fAi"'£;&5:¢Vt'A§%§11';E:_'V
apart from tampering of (3Vid€11C€ "
wimesses.
P<«3tit.i0'r1 is therefore réj-acted)
35$ #4
:§9§