IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22"'EAY OF JANUARY, zoiogi,
BEFORE:
THE HON'BLE MR. JUSTICE A.s. PAEEHARURE .
CRIMINAL PETITION N§L3i§"§§i20i0_V_'e"iih
BETWEEN :
C.N. Puttaraju @ Putta,
Aged about 30 years," '
S/o. Ningegowda, a
R/o. Chinakurali Villagejwv
Pandavapura Talnk, I 7
Mandya District} _
PETITIONER/S
{By Sri. Vijey3umer,g§dvAIh
AND:
The State of Karnetekef
By Pandavapura Police Station. W RESPONDENT/S
"uH_{B§iSri? Reja hnbremanya Bhat, HCGP.}
**'k
?°Thistfi;i.p. is filed u/Section 433 Cr.P.C. by
the Advoeate for the petitioner praying to enlarge
'. the petitioners on bail in the event of his arrest
."Tin Crime No.27/2009 of Pandavapura Police Station,
. {pending spI. c C.NO 12/2009 on the file of District
4"_and S J., Mandya, for the offence p/u/S.l43, 504,
, -.5G6, 354, 323 r/w 149 and Sec.3(i) & 3{x) of sc & ST
" .Act.
This Crl P. coming on for Orders on this day,
the Court made the following:
2 T :5, . I93' 3. 5 L. C
ORDER
The petition is filed seeking anticipatory bail
apprehending arrest for the offence punishable under
Sections 143, 504, 506, 354, 323 and léfifelfdf and
under Sections 3{i) and (X) of the Scheduled Castes a
and Scheduled Tribes [Prevention of Atrocities} Act,
1989 {hereinafter referred to as dgd and ST Ace” £5;
short}. V I A T
2. The facts relevant for the purpose of this
petition are as underE”gA’
It is «oVn7’2Vr5…_v’0V1.’2vQb’9__ in the morning, about 30-40
persons said to.haVefcadsed the assault and abused
the gcomplainantl and other women belonging to
flschednled caste community, dragged them on road and
Kalso cansed insult by referring to their caste. In
sucn_ circnfistances the complaint came to be filed
l”~, and registered against the petitioner and many other
“persons for the above said offences and the
“”rmlFetitioner is apprehending arrest.
3. It is submitted that the petitioner is
innocent and has not committed any offence and that
no person sustained injury in the alleged incident}/
Cami”
Even as alleged in the complaint there were as many
as 30–4O persons, their names are not revealed in
the complaint and therefore, the petitioner ;has
sought for anticipatory bail. He also submits thatpd
the other accused have been, granted {bail’5by ,the
Court. He is ready ands willing to vdbidé nanf;
conditions that may be Kimposed,_for :grant of
anticipatory bail. ddQn these grounds he has sought
for anticipatory bail. if
4. Thgi1earnedKGouernmentu§leader has opposed
the petition.ini
5:3 ‘I have heard the learned counsel for the
petitioner gfid also the learned Government Pleader.
Ta6.¢. Kit is ‘relevant “”” to note that in the
vWcomplaint there is reference of about 30-40 persons
who? are said: to have abused the complainant and
oother.women folks by referring to their caste and
.lowering their dignity and also assaulted them. It
»Iié3 submitted before the Court that no one has
‘R sustained any injury in the alleged incident and the
names of 30~40 persons has not been mentioned in the
complaint. So, the possibility of false implication
cannot be ruled out. Further there is not prima
facie material against the petitioner pforlpthe
offence under SC and ST Act. Eating fkififio
consideration that the otherw accuseaf;ga§§._L§éng’,
granted bail, so far as the g§§péa;;gca°=¢fr,§Qe
petitioner, some conditions can he imposedh: in the,
circumstances, I think that it is éV$it case nherein
anticipatory bail .éonlda”$é:ggrantediHh yHence, I
proceed to pass the following?
The petition=isgallowed¥fi I9 the event of the
arrest Of the Petitioner for the offence punishable
under Sections “143 ‘5A0’_.=z, 506, 354, 323 and 149 we
_ and under Sections 3(i) and (x) of the SC and ST Act
hp hy*_§andafiapflra Police Station, the petitioner is
ordered to he released on bail on his executing a
personal ‘bond for a sun: of Rs.l0,000–00 with one
u’W solvent surety for the likesum to the satisfaction
‘”4.”a£.’:5s arresting authority with further following
“ii”conditions:
i) The petitioner shall attend the
Police Station concerned within 10 {y/
. kw”/_
{ten} days from the date of this”
Order.
ii) He shall not cause any th;éat% %
force, coercion or influence .to,’
any of the prosecution fiitnessesfpo_
Ksm*