Cr|.P No. E338!2009
IN THE} HIGH COURT 0;? KARNATAKA AT BANGALORE
DATED THIS THE 218'? DAY or APRIL 2009
BEFORE
TKE HON'BLE DR. JUSTICE K. Bz§A:y--.the F-rAoseci1tor'," it
High' vCOL1:ft.Qf Karna.tal:a,
Banga'io__re,&i_ ' " ~ B' Respondent
(B3:~Sri A HCGP, for respondent)
iciirirninai Petition is filed under Section 439 of the Code of
_C.rim_i_naI" Procedure, praying to enlarge the petitioner on bail in Crime
iV'o".5.4:/"20(g39 of Endiranagar Police Station, Bangalore City, which is
CrE.P No.l338f2009
registered for the offence under Sections 468, 471, 120-8 and 420 of
I P C.
This Petition coming on for Orders this day, the Cotivrtntriiade
the following:
ORDER
The petitioner/accused No.13 in
Indiranagar Police Station is before this..:Court 439 of it
the Code of Criminal Procedure”,…seeking the ‘offence under
Sections 468, 471, 120-8 and 426 bf’ th’e.,Iii’1dia_nie’ii?erialCode.
2. Learned Coiinis«eli:»foii_j_ the-..__ipetition,er__submits that accused
Nos.14 and 15,lv}1aveT’been’1iienlaafiediorrbaili as per the order dated
3.4.2009 made in Crl.P 1:18 and therefore on the ground of
parity, the pre sentiipetitionier is._alsojentitled for bail.
_ V3. Lear;§1edt{3–overriment Pleader submits that if the petitioner is
enlarged’ on»iibaili,.ihe¢ would tamper with the prosecution witnesses
and he \i}’oul’dVal’so”‘1’1,ee :if’rvo’ir1 the course of justice.
Crl.P N0. 1 3383009
4. Keeping in View that the present petitioner was arrested
solely on the basis of statement of accused No.7, there is no-“good
ground to deny bail to the petitioner.
Court/trial Court is directed to release the ipetiit-loner o1’1__iba,il,..
5. In the result, the Petition is allowed. The’i’i:.r;om,rn:ittav1
to fulfillment of following conditions: i
.. case; I
that the petitioner isiliall personal bond for a
sum of Rs.v2£l,i0QO like sum to the
ii’ vi V
that attendance in the
coincernedi second Saturday of every
monthjgetween and 10 am., until the disposal of
“i _thatliih-eipetitioner shall not tamper with the prosecution
eyidence or documents; and
thefipetitioner shall attend the Court regularly.
Sd/-l__
Judge