High Court Karnataka High Court

Rajesh S/O Nagarajappa vs The State Of Karnataka on 16 October, 2009

Karnataka High Court
Rajesh S/O Nagarajappa vs The State Of Karnataka on 16 October, 2009
Author: Huluvadi G.Ramesh
A A " L (B'y._.SriO.OH0nnappa, HCGP)

IN THE HIGH COURT OF KARNATAKA AT

BANGALORE

DATED THIS THE 16"' DAY OF OCTOBER 2.399

BEFORE

THE HON'BLE MR. JUSTICE HULUVADE.;G¢I§AM.ESH «  

QRIMINAL PETITION NOA932 O'oFAA20e9_' ~ 3   7

BETWEEN:

Sri.Rajesh,
S/0 Nagarajappa,
Aged about 26 years,

Vannaganahalli,  V   . if A

P.G.Pura Post;  

Be1ak;,jv(§iOOOO}viO(§b::3,5i,.. < .4  _ .
Malavaili '--'Taiuk," T') T , "        A A
l\/£andya'I}i'st1fict.w.V_    
(By;S1"i.K.R4.;1'uI,s_i;'AdT;) 

 The "Qf Ka:'fiataka,

By SI-IO, . I4i'égr1'£1I11anthanagar Poiice,
Baii'galmfe.'' "

W

.. PETITIONER

...RESPONDENT

This Criminal Petition is fiied under Section 439 of
Cr.P.C. praying to enlarge the petitioner on bail in Crime
No.220/08 of Hanuirianthanagar police station, Bangalore city,
pending on the file of the Presiding Officer, Fast Track._Court–

IPC.

X, Bangalore in S.C.No.-420/09, for the offences

This Criminal Petition coming on for ordeifS”.this:::day, the ..

Court made the foiIowing:– « . A
ORDE§sg?

Petitioner has S0t1ghti:_f01: grant’ of bail inc’

connection with Crime;__No.22{)/’)8′ of *£.ianuri1ant.han.agar police

in Sestsio’ns’ offence punishable under

Sectior173Vl9i5 of

Itjiis_allegeldHthat on 4.8.08 around 3.30 9.111. accused

lCic’arriex’_ir1.l.avcar and accused Nos.2 to 5 came in a motor bike

and-the..’othe’lr accused 6 to 9 got opened the door of the house of

it ‘coiiipiailnant stating that they are CCB police and robbed cash

Rs.8,000/~ and silver and golden articles. Petitioner being

i accused No.5 was said to be watching on the road.

W

3. Heard.

4. According to the learned Counsel for the petitioner

there is no overt act and recovery at the thiS

petitioner and that accused No.8 has been hail’

Crl.P.No.4647/O9.

5. The charge sheetlihas”~~a»l3’eady__ the”?

circumstances, petitioner_could”beAi¢onsi.deredifo’r grant of bail
subject to conditions. is allowed.

Petitioner’–be irelleased »ori’–bai*–l_ on his executing a personal bond

for Rs.50llO{}0/’–v and for the said sum to the satisfaction

‘~ ofthe {_:.oncei’nedll’Ce~urt,’ subject to the following conditions:

l*lP:e:titiorier shall make himself available to the
jjirivestigating agency as and when required.
a He shall not tamper with the prosecution

witnesses.

Wu

(iii) He shaii mark his attendance before the
jurisdictional police with an intimation to
Hanumanthnagar police on every Sunday hetween

10.00 am. and 5.00 pm. until furtherieéiwriieiriefiif ”

Bkp.