_ 1 {LA
IN THE HIGH COURT or KARNATAKA AT
DATED THIS THE 25TH DAY or 0CfE913'fr:R:52o.1od 7' '«
BEFORE f;
THE I-IONBLE Mafiatosricse R
CRIMINAL PE'I'I'1'_I_t:)"i~I:t_1\T--(.)_v.45.E'S{)V,A/_2.'() 1 0
BETWEEN: d it A
Thousif@Ayy'a V
S/o Va1iA1<i'arn;ad :
Aged about"'2,27.Years.: . _
Residing at -Ctanesha_nagar*-
S1um--area;~~iBa'gQor Road '
Channarayapat1§..a. _ -- ...PETITIONER
[By sriN.Natafajlt;Aatxgjrrtr
it A fioiice
/' R€tDf€$€11t'?.d"*bY
" ._ "State I3_L1_b1ig:Vi'3rosecutor. ...RESPONDENT
('By Vij ayakumar Majage, HCGP)
This Cr1.P is filed under Section 439 Cr.P.C
"'._V"'p--r'aying to enlarge the petitioner on bail in
S.C.No.76/2008 pending on the file of the Additional
District and Sessions Judge, Chikmagalur, registered
for the offences punishable under sections 120(B}, 450,
395 IPC.
-- 2
This petition coming on for orders this'jV:ci'af§gr-,.e:"'the
Court made the following: ' = " '
O R D E R
The petitioner is arrayed ..=1s”accused .;N _in’Crin’ie
No.27?)/2007 registered for offenclesz punishlabiett’ur;.§j1’er.tL
Sections 395, 450 and 12o~’s§i’1Pc. i
2. Heard learned jjetitioner and
iearried GovernmentVPi-eaderttt and I have
beentaken Viamfestigation records.
3.Vx”i’h%e-1eVarr1edsGovernment Advocate submits that
baii a.ppl.ication’v£iEed by the co~accused was dismissed
A in Criminal Petition No.4377/2008 on
it 1 1._2oo%_3f
.. ;’4:_. ‘The petitioner and other accused are aileged to
t.Vhai_re committed dacoity in the house of first informant
and stoie gold ornaments, a mobile hand sets and DB1-3L
gun. After the arrest, on the information volunteered by
in W a
, 3 _
petitioner. a mobile hand set was recovered;_:”‘filhe
petitioner is in judicial custody since 4_
trial of the case is half way through’. It ‘ ;
order sheet dated 8l.8.2VO1O.l’:’the~_V_learned -tri«al’
had directed issuance of sur1rmons’–.to 30;
33 and other witnesses as”‘per’j4the,rnerno'”to”l3e filed by
the learned Public Prosecutor the trial to
2.12.2010,§.l3;:1p:t2r.~201p0 4.. I
5. ‘(T315 M Government Advocate would
subrnitp that in all ‘there’ ‘ are 66 witnesses.
if V(3on:_sVideriVr1g the nature of offences alleged
petitioner and the tardy progress of trial, I am of
~. the ‘that petitioner can be released on bail.
subject to following conditions:
” In the result, I pass the following order:
Petition is accepted. Petitioner is released on bail,
_ 4 _
1] Petitioner/accused No.6 shall execute a bond
for a sum of Rs.50,000/- and offer a
the likesum to the satisfaction of_juriS’d.i¢ti:di1ai~.9
Court.
2] Petitioner/accused N0.i6 shtaiiv net
tamper with the
3] Petitioner/a,c§:useti”1’Iti::6″Shall fegttlafly attend
the Court.
Sdi-z
Iudeté