High Court Karnataka High Court

Johnson @ Chitti S/O Sri Alia vs State Of Karnataka on 1 June, 2011

Karnataka High Court
Johnson @ Chitti S/O Sri Alia vs State Of Karnataka on 1 June, 2011
Author: K.N.Keshavanarayana


2

THIS CRIMINAL PETITION COMING FOR
ON THIS DAY, THE COURT MADE THE FOLLOW’_IN(}:__

O R I) E R
Petitioner herein has beenm»»arraigned”

No.1 in Crime No.37/11 of ‘TI-3_oIioe

registered for the offences’-v._f5unish’abIe

399 and 402 of IPC,

2. According;-to.the=ease prosecution at

about 6.Q(} PSI, Bagalur Police

StationI._.re”eeiVe€i;,_eredibIe iiiforrnfiation that, about 5 to 6
persons : areIniovingpi’suspiciously in an autorikshaw near
Bellaii Cross I~’1_y4VrOver_; and they are trying to Commit

the said PSI along with panehas

. staff near Bellalli Cross and saw an autorikshaw

* parkevd i”._h.ereV,’ and inside the autorikshaw there were four

personasv and two persons were standing outside the

I I Laaijtorikshaw and they were looking at the people moving

the road. On suspicion the PSI and other staff tried to

catch hoid of those persons and at that time, two persons
who were standing out side the aiitorikshaw ran away

from that piece and when the other four persons sitting in

3

the autorikshavtg were trying to run axxrayg one of.”t:hern

was Caught and on interrogation, he diseiosed…the; idenigityp

of other persons and on his disclosure,other.A_i.pe’r$:.ons_&

were also apprehended and ifrorn” thern ‘1’i1’ie:rin1inating

materials ViZ., long, ehiili p{Z.iW’d€I’ and’iother,vI:’eaponsi’.Werep

seized and those four persons_’h’dise1osedVV’the identity of

other two persons. report in
this regard, phased in Crime N0.

No.37/2OiV1i_:     for the offences
  402 of IPC. On the

basisiof touhave been made by the four
apprehended the petitioner herein was

a1f1f’a’1–gn.gd as _A<:eused TNo.1. Thereafter, the petitioners

apprehended and arrested, and when they

. W_ere"predu.eed before the Magistrate, they were remanded

tea judieiai' Aeustody. The prayer made by the petitioner

A. herein "before the learned Sessions Judge for grant of baii

' Came to be rejected, therefore, he has presented a petition

before this Court seeking the relief of bail.

re

6

iv) £116 petitioner shall mark his :~1U;.endanc€
tha Investigating Officer on every 10*” and 2i’*:s§?i’««.<_
of each calendar month between 16.00 am..a:1_<i¥

2.00 p.m., till the canciusion of the trial;

KG R*