High Court Karnataka High Court

Sri Sendil Kumar @ Sendil S/O Late … vs State By Madiwala Ps on 17 March, 2009

Karnataka High Court
Sri Sendil Kumar @ Sendil S/O Late … vs State By Madiwala Ps on 17 March, 2009
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE) 17TH DAY OF MARCH 2009

BEFORE

THE HON'BLE DR. JUSTICE K. BHAKTHAVA'If$AiAf_*  ;_. A 

CRIMINAL PETITION No.98a/2009..   V 
BETWEEN A H A

1. Sri Sendil Kurnar @ Sendil,
S/o late M Mani,

Age: 27 years,

R/at No.7, 431 Cross,
Beeredevaragudi Lane,
Ranasingh Pet,

Banga1ore--53.

2. Sri Gopi, _ ____   "
S / 0 late Krishna, A

Age: 28 years,  . ' .
R/at No.3, 235 Mair},-
Vinayaka Nagar, V' A

B'I'SRoad, V. _
Wilson Garc1e_§_n, *  V
Banjgal-are. -    A.  """  Petitioners

(By -Rae, Adv., for petitioners)



.. 

'Madivzala Poiiee Station,

   Prosecutor,
- .. , , V. High A Co'urt'»of"Karnataka,
  Bangaioreg. Respondent

A VX,'(By,,uS"1=i.  V Ramakrishna, I-ICGP, for respondent)



E\}

This Criminal Petition is filed under Section2439 of the Code of
Criminal Procedure, praying to enlarge the petitioners on bail"--.in S C
$510,296/2008 on the file of the Add}. S J, F'I'C--X, Bangalore, which is
registered for the offence under Sections 364--A, 342 and '3-92 "37/W
Section 34 ofl P C. T  " _;. 

following:

ORDER

This Petition coming on for Orders this day, the~Court’~rnade_:tneb

The petitioners/ accused Nos.1 iniiCrirr:ei ‘of

Madiwala Police Station, are before iU,1′.1dCI’ 439 of the
Code of Criminal Procedure, seelhng ‘bail offence under Sections
364–A, 342 and 392 r/W, Section’ é,é”oij,th..}:i1.i§1z1iai%l Penal Code.

2. Learned Counsel ,ic51~_.:1ie” peti_tion.ersVlsu’brniits that the complaint

was registered against. lpersoins. The present petitioners were
arrested subsequeritlyl and allsurnpllof Rs.15,000/– and one mobile phone
wasseized a,t};&the’.instance. of accused No. 1, but nothing is seized at the

instance accu.sed”~.,No.4. He further submits that in Crl. P

‘;.I\¥os.881il’/’.2i(‘JiifJ_VE,3i a1iE§~v’…14l§§s’}2oos, this Court, by order dated 29.5.2008,

1’w»4’£- imam _ 60*’

the._iac’et1lsed Nos.5 and 6 on bail, and erefore the present

peit’itj(5-Hers also imay t1e\1fieaSed on bail.

L2,

i sd/-

3. Learned Government Pleader submits that accused Nos.5 and
6 were released on bail on the ground that they handed over at

the request of the prime accused and the culprits have_.E§idtiap«ped~V___th.e

victim and demanded ransom of R35 lakhs they

made use of ATM card of the victim and withdra,-*.xIiji}Risui115,i0Of)’f the i’

Investigating Officer has filed chargesheet and iC0mmi’tiited:4the igaise

Sessions Court, where it was registered

4. No doubt the case Wash unknown persons.

Keeping in View that the in a Car that was
said to be given seizure of cash of
Rs.15,000/– from.–acc’us.edVh;I_o_. and the Investigating
Officer has coliected ‘i to connect the accused for the
offence alleged against itheiii 3t cannot be said that the

prosecution’, rriade ” a: prima facie case for the aileged offence.

I see~no.good ground to enlarge the petitioners on bail.

5. iI1’1_.iiithe_.rieis3f:g_,1i}t, the Petition fails and the same is hereby

Iudqe