IN THE HIGH Comm 0;? KARNATAKA AT BANGg{:.o'i§j§:Vi%%j"' =
DATES THIS THE 16"' DAY 01:' Q.CTQBE_R§"§?§O'{i'8
BEFORE
THE H()N'BLE MR, JUs'rIcI3:'.:A:s:§;oK"ts.'
CRIMINAL mrrrrcm Nq._}'t-;- .93 .91? Q % '=,3_ __
BETWEEN:
BMRAMESH V '
s/<3 MUNIVENKA'TA§'PA_ _' _ -
AGED PJEYEARS _
R/O NEW axTENs:_oN - ' _ .
BETHMANGALA f "
KOLAR DISTRICT ~ H V V _
""" ..,PE'¥'I'I'IONER
{BY SR1 ASHQK. I~ifi.RAN_AHALL£, ADVOCATE]
AND:
S'I'A'I'E OF KARNATAKA, V. '
RE!-"RESEN'I_?ED BY SI'A'?I..(;)N HOUSE OFFICER
Bm._HMAN%LA__ A .....
KOLAR DIS'PRIC?1" _
" RESPONDENT
u SR1 HQNNAPPA, HCGP}
THH3 {_3RL;P FILED U/3.433 GR.P.C 3*; THE ADVOCATE F01?
owns. pmmommz magmas: ‘PHAT THIS momma comm’ MAY’ BE
— . _fFLF.ASED TO “:*3:i~::.AR<3E THE PE'I"i'FIONER on BAIL IN 'THE EVEN'? 0?
4HIs;xRR!:s__'r IN'"CRIME.NO.137/2008 0? BETHMANGALA P.S., K.G.F'.,
2 '–._ms'r-:,_"-QN THE ma 0? THE ADDL. Jmm, ;F:.’¥’i~I§i errpsucas pxu/sass, 511, 1091190 R]?! 3 85 4 EXPLOSNE
‘ I%3L_3BsTA;§IcE ACT’ 1903 R/W 44 KMMC RULES 1994. _
” ‘THIS CRL.P. comma or: FOR ORDERS THIS DAY, THE COURT
. TI&§A.DE THE FOLLOWING:
QRDER
The respondent registered Chime No. 137] ‘ ‘flL’l£’.”;: _A
eflenees punishable under Section 286, 3°’
and 4 of Explosive Substances Act. 1908 I’V/-“:57
2. The case of the pmsccution is 2008
on receiving the credible inior:igmt,ioizi;’%iii.§,vcut’t;i’ tjic spot in
Nagashettyhalli Village, and found
that some persons biast the rocks on
the Government IQi1d.$”vfi§ifig. gxiimivge Their activities
would have eaused hliiveriand properties of the people
in and around thesaid ‘
* 3. Ashisk-ii–a:ana3ia11i, the Icalflfid counsel fer the
ivéfleénigappa, the learned High Court Government
” }_?1eader.i’o: fl1e Ieefflfldent.
‘ It is _ni’;t the case of the prosecution that the petiticner
4: the spot. The case of the prosecufion is that the
V. provoked] instigated othem to indulge in the activity in
V 4’~q1_ie’$fien. As contended by Sri Ashok Haranahafli, it could only be
ease of name dmpping by the accused persons, who were pmsent
HEM
b) He shall not tamper with tha pmsccufion ~
c) He shall make himself available as and ” u
the Investigating Officcr.
d) He shall mark his attendvixicgq; bé’:£’i!E’I¢’i’£:RV
2,00 pat; on every S1mday the ~ House
Oflicer, Bcfhamangaiaiflolitfie __thc iztwestigafion
is complete the ;i$.”i”.3.1’tV:C§,..
6. This ordgar _E;e= £1 of one month
within whictfi time: £41311 move for regular bail
Anticipatoxy grfanfcd’
Sd/-3
Iudgé