IN THE HIGH COURT OF KARNATAKA CRICUIT BENCH AT DHARWAD DATED THIS THE 08" DAY OF FEBRUARY, 2o%:iofiP._ BEFORE THE HO|\;»5LE MR.3usT1cE ARALI NAG._AARA}A./,::: A CRIMINAL PETITION N1:C').7:1::36/i'2€3b1'1£)_' " 'V BETWEEN: A 1' 1. Nagaraj @ D.SamsOn _ Son of Daniel Datiamla Aged about 28 y'e_ai=s Occ: Coolie ' * Residing at Maruti Nag_arU_ ; 2. Imran"* .4 . S/O Aséamkfi-a,_hiPa'tha'nkhan Aged 'a bout' yeargsr Occi"T_Cu()o.lie' _ " . _ «R/at M'ar._uti Naga-r Dandeii, i'*'*~...»-\\____ 2 This Cr|.P is fiied under Section 438 of Cr.P.C. praying to grant anticipatory bail to the petitioners in Town PS Crime No.131/2009 for the offences punishable under Sections 323, 354, 506 read with Section 34 of IPC. This Cr|.P is coming on for Orders this day, made the following: ORDER
The petitioner Nos.1 and 2..4y’he’rei’ii._’
respectively accused Nos.1y.an_d of
Dandeli Town PS, District Utta3’r-atKannafdathayeifiied this
petition under Section’4_38 of.’_VCr§.._F’.5,”‘Ct«,_tifheyse petitioners are
aileged to havecomm_iVtted._th_e :»offen’ce.sV–.’onder Sections
323, 354,..t5_O’6.i:rea–ij::_wit-hfffiiéfctio–n_34~§ of IPC of which,the one
under ‘Secti’on S:fift’3.AAL4ofy non–~baiiabie and other two
offences “area This non–bai|ab|e offence is
punishabie witVh”rna_ximum sentence of imprisonment for 7
.yea.r_s wyit.hV’fi.ne or with both.
fact that this petition for anticipatory
V –V baiinis “o:pp’o3sed by the prosecution goes to show that
343′”‘”xg:a’pprehension of the petitioners that they would be
. arrested by the police in the said crime is reasonabie and
(“””‘r’y’~–“\”
3
weii founded. Besides this, investigation has been
completed and chargesheet is submitted.
3. Having regard to the above
circumstances, the nature of offence ailegeci ag;”a”i’nst_’ _
petitioners and the maximum punishmentpre:sc:r’itiedfor
the same, the present petition is a7!/ovveriiv “:4 i’ ‘
efiln the event: of their 3-rr’est,’_the–. pet.it_i’onVe,rs”herein ‘
shall be eniarged on haiton ea’Ciito_f’t”h.em forh’Esh”iVng a seif
bond for Rs.30,000/- aiongwith:one__:siLi–re.tvfor the iikesum
to the satisfaction of the poolirse .oi*i’~ii’c:er arresting them.
Sd/-I
JUDGE