High Court Karnataka High Court

Cristy @ Kristy Michel Rejario @ … vs The State By Chikkaballapur on 4 August, 2009

Karnataka High Court
Cristy @ Kristy Michel Rejario @ … vs The State By Chikkaballapur on 4 August, 2009
Author: Subhash B.Adi
__. _I-Iigh  of .

.. 1 -
IN THE KIGH COURT OF KARNATAKA AT BAKGALORE

DATED THIS THE 4""! DAY OF AUGUST, 2009
BEFORE %
T1-IE HON'BLE MR.JUS'I'ICZE SUBHASH B.AD_Iv 

gamma; PETITION g0,233gz20g;g_%Ll'_ " '
BETWEEN: "

Cristy @ Kristy Michel,
Rejario @ Kruthik,
SI 0.J0hn Basso,
Aged about .23 years,
Matii Village, Hosahaiii Post,
Srimngapattaxta Taiuk,
Mandya District. ~   

   _....PETITIONER

(£§},*.__S1'i.::?:»'LVi5.'A;V»"'§§3»c)(::'1a.Vf:i;x:§'3. Adéiy

The State #335 c;h;'kka'-  

Rural Police  M _ ' .  " 

(rcprescmrzd by" Pubiic' Pr(';sc¢utor

A  RESPONDENT
3  1  *f  -4"($y_j.Sz*i.BBALAKRISHNA, HCGP.)

'* ffH£s _r:f;R z.§._:'5I:=*I1..E{) (US. 439 cmac BY mg AQVGCATE FOR

 THE F'ETI'§'.fON§3'R PRAYING '1' HA'? THIS HGNBLE COURT MAY BE
 PLEASE{1~ Ti) ENLARGE 'THE PE'TITiONER ON BAR. IN CRIME
" v '-N('3..A125[2£3G7 IN CC.I\¥O.149/'Q00'? AND S.C3.NO.86[2008 PENWNG
  'I§'iv§,E FELE OF THE DISTRICT 8; SESSIONS JUDGE,
 CH_ILK.K£iBALLAPUR, FOR THE OFFENCE E'/'U[S 395 OF 11°C,

'1'L{-£ES': FETFFION COMING ON FOR QRQERS 'THIS BAY, THE

"«::.{ji3m' MADE THE FGLLOWENG:



-2,
ORDER

Petitioner is accused in Crime No.I26/ 2007 registered on
17.6.2007 by Cbiekballapur Rural Police, Ba11galo1’e,.j”‘fqr an

offence ptutnishable under Section 395 of the EPC.

2. Case of the piesecution is that, on 16.6.’2QO’?j_ea{ V’

11.30 p.m., the accused stopped t1f1eAA»}t)’I’.zj§.{ b

(13907 and threatened the driver afid__ ot1§.;z§é.-witii

long, iron rod. and robbed * 6 they”?

returned Rs.6{)O/~ to the dljiver. h

3. Based on the ifs 1eg’stered and
investigation. is vmeée. one mobile is

recovered, It petitioner is also involved in

idenfical in 12007 by the same police.

42. ‘ Consideiingiihe ifivolvement of the petitioner in another

V. the nature of aliegation in the complaint and

“fl_;eTA by the prosecution. not a case for

.A I l”e1..:i*i;.”5.c.;.11 dismissed.
% Sd/-3
Judge

“‘AP/ –