C11,? No} 328/2009
1
EN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 213T DAY OF APRIL 2009
BEFORE
THE I-ION'BLE DR. JUSTICE K. BHAKTHAVA'f§}LA
CRIMINAL PETITION No.1.3»2v8./2oG9}VN' A
BETWEEN:
1. Sri Chandra @ Chandrashekar,
S / 0 Mruthyunjaya,
Age: 21 years, _
Residing at Old Mysore Bank Rrgégd,
Hosakote Town,
Hosakote Taluk, . V
Bangalore Rural District. .
2. Sri Bakash @ Allabakash}
S/olate Baji Sélb, ._ -- A'
Age: 23 years, A' g ._
R/at Kurnbarpet,
Hosakote Town, ' V ._
Hosakote Talulk. T A I Petitioners
petitioners)
AND: I
A'
By Hoskote Polie'e, ht 4'
' A 'by'"its Public 'Prosecutor,
High Courtl Bnilding,
A Bangalore; Respondent
EV Ramakrishna, HCGP, for respondent)
C.rl.P No.I328/2009
t
This Criminal Petition is filed under Section 439 of the -'Code of
Criminal Procedure, praying to release the petitioners on b,ail~_in.__S C
No.lOO/2009 on the file of FTC--IV, Bangalore Rural District »(inp:C.rime
No.457/ 2008 of Hoskote Police Station) for the offence
395 ofl PC.
following:
ORDER
The petitioners/accused Nos.1O on
the file of Fast Track Court–IV, before this
Court under Section 439 of Crirniniallliliroeedure, seeking
bail for the offence under 395′”of th:ellndi.ariPenal Code.
2. Learned ‘Counsel petitioner submits that the
prosecution has not niadeout prima facie case for the offence under
Sec’tiori”39«5l”of Cand therefore the petitioners may be enlarged on
i _ bail.
V .3,.Thel.llcasel:of’Ehe prosecution is that on 12.9.2008 at about 4.00
p;.rn’.’glvIheni_thelcornplainant was driving the lorry bearing No.KA 06 A
loadieciiwith petrol and diesel, the present petitioners intercepted
C , the lorI”y”near Makanahalli road and took away the lorry and thereafter
L/
This Petition coming on for Orders thiswciagr, the niade the i:’