3 Cri.P.i\/(3-.5546 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 181"" DAY OF JANUARY 2010
BEFORE
THE HON'BLE MRJUSTICE A.S.PACHHAPUT«tE. " A
Criminai Petition No.6E}4'6';'«2O-'T')9A_:V'."] A
BETWEEN:
AKUPENDRAN @ KLEBERAN
s/0 AYYANAR
AGE): ABOUT3?' YEARS . .. _¢
R/AT CI--ii1\ENA'a\/iANOOR V11,mG1'~:_&1_P(:asr
1J'mAMAPAI,AYAM TALUK ,
'1'1~-IEN: DiS'l'RIC'I' . 2
"1"AM11.,NADU V '..PETITIONER
(BY SR: '1'.1:>R;xz§,;\23EvA:.4,_ I-§iT_.)*x_'r3c)'c:_z;\;_"Ii_1-fi'.}.._ A
AND: .... ..
S'I'A'I'E OI53KAR_NA'IE'AI€E&-» _
BY 1mA sih:s.RArx4;'xN3?A B":»»1A'1.'. }--I.C.G.I--'.)
._'fi*§=:11s;._(':R.:,_p. 15 §+'i~--I;£3D 15/53. 439 OF CR.P.C. PRAYING TO
:«:'1\:1,.rs,1I<'(';I;s: '1'Hr«: m5;'I'1'a'10N ON BAIL IN CRiI\/IE N0424/2007 OF
'1:0:2,A':v1ANvr3A~1A..Pc).1,1<:E; S"l'A"E'ION ml-2 T1---11; <)1?§+'§aN(:12 P/U/S
:395 .<_E§)F" A'1'=A'.EI'~iIA)IE\E(,"x ON 'I"I~IE I«-'11..E 01$ '1':--11+: P-"i'C~I,
1:3A.N-{'i'j_?\/I/\i)I*3 '11-411:: m1,1,<)w1NG:
3 Cr/.P.NO.6§4§g2QQ2
O R D E R
This pe1iit:ion is ffled under Section 439 of C1″.P.C.,_
1’equesti.ng for grant of bail havi11g been ar1″est.eHc1″–gi£;d’.s.h’
(:h211″get-sileerted in Crime No.42}/2007′ for
punis’hab1e under Sections 394
Koramangala Police. bh A J
2. The facts relevant for t}1e”)’p,’:.e1:’i~;)ose of
are as ‘L11’1_de1′: V V’ A V
The petitioner and oth’e1f eiettfzsedvpe’1=s_o-~ns entered
the house of orgeé M;1ria :’-I”ha1I’ikei’sa1ah’1v..p.i’etendihg that
they a1*e:”the “}3§i'<)11e"7';"epeiifers. ._'I'I'1Vey pushed the door
fo1'eib1y, er1te_1fed –th'eAj_e11ou.se',»-lf;~1'a1'1dished the choppers,
assaulted the"'iyghiaies,°cofifi'ned them. in at room, took
.%3'w21y"<:a"si5f1"e,'. gotd, (:red'ifea1'ds. foreign currency etc. and
flc%.dVz;_xvé13r.:i11_A i'11vee-Ifzlxoxra ear belonging to the victim.
3. “‘§7}’1.e.._i1’1v.est:i fation was done and the Char Fe~sheet
,b_ee1i*fi1<«:d. Th_e pet:i't,io11er submits that he is
__ in1";oee:e1it and has not (tommitted any crime and that he
–.has been falsely imp}i(:a’t:ed in ‘this case. It is also his
94
3 Cr/. P. No. 654612002
submission l:3″1at: aiccused N0s.3. 4 81′ 5 have been
graiited bail by this Court and that from £1116
a(:(:i.1s£-:ci, the Police imve i’c1(:()v€1r(_i goideii Ol’I1£iiT1.’¢’i3]1_:S , A’
ziuid insofar as the pCfi'{.i()’l’1E’.I’ is c*.c.)1’1cce1fx1eci. _i:w()”*~»riio.1j’i1(j:
phones and one gold ring was i’e(:i’)ve1f<:.d.j, s-u.bm;1;s f
that in parity. he is also entit1ed__I'01- "arid
ready and willing to abide by e11:1'y._V'V(~.0i1ciiti011,§ithaivgmay
be imposed by this Couriifiér his .§f:.=1"e';'a§s: €;;i1_ bail.
4. The iearned- High,~–Cc,>fu1-i.=At}ové;*’1’ii1i.eiit4 Pieader
submits that i;li§:1’c:§: ixirinia. _fe1(:i::f–n1’at.éi’iaI against: the
peiit,i()11e1″‘f()i “,i:1:’§fC C)”f§”~:’Vi’1(;.”Q-.>’ijil’1Ci€’i:V’Sé(.?tiOl’1 395 of I.P.C.
and in cake if the pé:’1%iti0.r1Ei–r_is releasecl on bail, there
is p0ssi_bi1ii.y bf’ 1*;isV’;#e}5–.::at;ii’1g such offe1’1Ce. On these
gifgiiiiids, he Ems sou’gii’1’i.’Vf01′ dismissai of the petiticm.
‘R(3″&_i,I’d the learned cmirist-2.1 for the
p€T.i[i(;’.!i’]€l’ siiigig-£1s() t4!>i(::” ie2I.i*I1ec1 I-iigld Court C§(::vc:1’i11I1ent:
” ‘V__PiC’.’c’.1d€.l’. ” 1′
“–.’_E”_.1i1e.i'<;*. are in 211.1} IfiV€':', 'c',1C(Ti11SCd who are said to heive
er_1tr:::r<3d the lmigise: of the victim arid snat:chr-3d the cash,
$4
4' §;rI.P.NO.6646(2009
gold, credit. cards, foreign CE11'1'€I'}('.y etc. insofar as
E1C(',1_.1S(3(l N033. 4 & 5 a':1'e ooi1cerr1e(i. this Couri: had
gre.1.1'ii"ecl bail in C:-l.P.No.3004/2008
C1-l.P.No.3932/2008. The pei:ii.i()ne1's in those
well were the persons who were s21id_i.o li«21"Ve '-eij:i:e'reCi.e
the house of the victim and eom'init;ted' the._ "offer1uee*–…A
From the said accused. golden orrieinieliltsifi'were
recovered. The investigation V1ie\}'e.als.._V that: " the "Police
recovered two mobile phuories id g(§elld»'i'ir1g from the
eiiitiorier. So. irryarit 1;"i:hef;3ei.ii.io_11ei¥ is 7al.so entitled
to the bail s{3i;:g]1_i.ilA1ii;o'1f." ilproeeed to pass the
foll_owing':__
flfiiie 13ei'.ii;io'n'-.is allowed. The petitioner is ordered
V_i:o»bereleaseclora bail on his exeeuiting a personal bond
for of_"L:Il{§:5*e:;f2l5,OOOAOO with one solvent sureizy for
the likes.ii'"m the SE1i',iSfE1(;',1Li()1'l of the Court: below with
A 1i.h.eAi'i.iiiil'1e1'l'()llowi:i'igg (':()ndiiioi'is:
i} iiliai. the pei'.ii'.ione1' s1'1.21.l.i regularly
3lIli€i1€,l the trial Court. on each of
bi
5 Q’/. P. No. 564542009
the clafies of 1’1eari11g {’11} the
c<)mp1et.i0n of irial:
ii} that t;l’1e peiiti011t3.1* $111111 not
czluse any t.h1~eat. force or
(30(“3}’CiO11 to any of ” ‘
p1–0secutio1’1 xvjt1aesse;§.
The pe:t.it:i()11 is ac<:01'di1agi'y-.(iisp<5:;géd of.