IN THE HIGH Comm' 0:»? ;{ARNA7g£xKA A*r, 3gN:}A§,e,§2;;$" ' _
DMED THIS THE 03% D53 C1F F'.E B~R¥3AR§f.".2'Q'G';5 V
BEFO .
THE HOINPBLE :z\,}i.:2..m;~3*:**1t:%.;*:; LA'NArs::?)A'
CRIMINAL PETITEQN 'N0}2'?(}_£:2¥'}GF3'b'ti§/Vii
cR_1:sAi1}\:AL 13i':19i';'I'IE1*§'gf3i\£.::i¢z§°.'_;22¢%'/ ':3-3'O9
CRIMINAL "2'24g£'2'3'0'§'. V _ V
BETWEEN: = " * ._ «_
Mr.
Si 0. A'C1fhiI1113jj§'vb?l Cicséstda. 'V _
Aged 35 " M
Agricu1tur'r::fE" '.
R ,' 0, Mak}<::iE§2?=.i'1i1,.V Kcfi-Izaizdiztj
"£'he6rEi1€:£1aiii'I"a£ui<V. " '
Siihnoga i}i.strict§ " _ 'V
(Sy !'.4vS;..P._z'a3n0€£ C-};1anc1z'a 55 P1ai<:ash.}'v§.,
Iris .r:'ié1V:~.§i1"rsz.?§£;:,;»;;1=*I:§jj'*i'*i*ioI~: N0.f2?(}f 2009
V V' _BE'I"vi'r'--B1EEH';' -.
Nagaraja Auto Naga
_ '~S§;'o. {i'idd.<: C-owda
' [.A'g:d'--f3?3 years
__ "'Ag1ficu1tuz*i:a:t 33:, Auto Drivar
T '=§£.f.<,). ofmakkiimilu, i{0na11(i'u.:'
' ' -- A " ¥T1.1i1"E,}1{1h€1Hi Taluk
" ~ " Shimoga £3'-isf.'ri<:t.
(By Sn' K.A.Cha11d:*as11ekam, Advecatc}
. , . Pefiti011er
Advoc.-arcs)
Petitioriaer
IN-J
RWD:
State of Karnataka
By Tlfirihahalli Poiice
Shimoga District.
Through the State P1113310 Pibsecuto
High Gourt Building ._ ' _ 2
Bangalore. }";.._R'z:sp0m:£c: 11f' is': cefgmon
'in bc:£:}::" }3r3ttit:i;3;§1s
{By Sri H0n.na..ppa, I~ii"3GP}_ «_
These petitions am fiied xiiicftrr 438 Cr.P.C.,
praying to enlarge Lbs pctitiéixcfs t}n,'b_a:l1 the event of their
arms: in CIime§~E\ic'u.:3 f19fi2GU§3» air '§'.1';i1'ii1a}3a}1i Ponce Statioxx,
Shimoga, mgi:?ta?ret'?; f<)r~.(§fi'e13s;:es__.--pi1nishéiB1e under inaction
:30? r/W 34 IFS. ' ..
'I'h«:Sé"' ::§:i"'i'"e?iz1gi'«._ '
ma _p€t:rZut:3:-mfzr Petition No.224j;?;{}O9 is
2{:§"3é{>1:;sed and petitiener in Criminal Petition
'VN0V.xiZ'_'E'{3j \a1":s:'a3:'v::€i as accused No.2 in Crime
N03Ai.9J/ 20%}-8:,L'4§'.réVgistered for an offence pllnishable uncier
~ '~__ sx:c'Ein rjw 34 IPC, by Teetrthahalfi Police.
f haw: hearci the, 1621111821 Ccaunsel for petitioners and
"1211:-:5 iaamcd HCGP for State. T Cfi
mac; x t'»'7'"""" 'W ».
. 3. As per first ixxfannation given by the injured, fiicrc
was certain mo:1eta1'y '£ran.sact:io:1 between accused_.Z\{o'..1'V * H
illjllflid. 0:1 30.12.2308, accused No.2 task the M
him, at that time, accused N0. 1 is a3;'i1§ged' 19 fcxave 'fi§.«t:
iJ3.j13.re:d. The fust i11f0r1:::1a1:i.o11V was at ;! '§J0u1«.
p.m., 011 30.12.2008.
4. Pram what 13:3? b'?&11' 1_"1aj;5£"fi_tf=d thé first
irlfoxmation, it is not posflsiblaa ic_)_ ifbj; the above
4 acts the accuséd the:':iééit':i;ef they would
have been held' éf $31: (?fi€j.I}.(:'i:' ;:>i2I1isI1".éibIe under Section
302 IPC. VT §§1at there is prima facie
case agéiinsi 'péiitisn§ér$"'f«:§:f'v----a1} hffcnce punishable under
Secfion 3{}i2--L:PC. V"E'11éf§:fo§é:§LV"'p5.e%:iti0ners are entitleci for a
_ 'undsr 438 C.r.P.C.
rgasult, f pass the follow:i11g:~
ORDER
“‘«.T11e,__vpcti.iviéns am accepted.
x {L If petitioners are arrested ‘fay Thirthahafii Police in
V Etflnnacfien with Crime I\Eo.319f 21308, the}? shalt be
released on bail on thefir ezxecutixxg bonds 1 fl
Rs.10,0{}0/~ each and 0fi’en’11§;: like
sum.
if. The petitioncm for the pfigjisgse oAi”i:1Vssti§_gaAti§:s’11–VV.s}1;:;t}1
appaar befare 3’I1i1*tl1a}1a]l_i wfgencver
cafled upon to do _ _
Hf. T116 petiti0I1-srs s112a’1′[}’1VA tamper with
pmsscuticsn v:it11esses;;- . if
IV. This 0;Ii’é§’ V_1″c:fi*’VV :5: paricrd of two
mcs1:”rh$ ‘time, petitioner 31131}
and seek regular
Jtfithxe learned Magistrate shall
CO.”I}S1′(i*’f:’_l.” *fheVV’;3 p.’i};Viic:–:«fii§:fiVwithout being i11fluc11c€d by
the gbst_§iV’.2§titJ1:S rfiadé. in this order. Kw
‘ _____
Judge
. _ Isgwrq