High Court Karnataka High Court

Somu vs The State Of Karnataka on 15 September, 2009

Karnataka High Court
Somu vs The State Of Karnataka on 15 September, 2009
Author: Subhash B.Adi
IN THE HIGH coum" 09 KARNATAKA AT BANGALORE 
Dated this the 15"' day of September, 2009 C C

Before A
THE HON'BLE MR JUSTICE 3LI.BHAstI'B'Agb;     E
Criminal Petition 4574/ 30397' C V  
Between: ' C' '

Sri Somu S/o Sannappa @ Ningegowda
40 yrs, R/a 4*" Cross, Kallahalli . VA _    
Mandya '  . f   ,._ V'  Petitioner

(By SriRahu1 Rai K, Adv.)

And:

State of  .    
Mandya Ruralt.Po'1iceAS'tationV   "   Respondent

(By Sri R S__Bhat;  _» 
This Critttinal" Petitioii.Vils'f.iled under S439 of the Cr].PC praying to

release tlj1e"pe.titionet~ o_n"bail ii: Crime NO294/2007 of Mandya Rural Police

_ '  " This Petition coming on for Orders this day, the Court made
the fo.lloyi/ing':».. 'V V * . , C 

ORDER

Petitioner is the 6″‘ accused in Crime No.294/2007 registered on

V’ by the Mandya Rural Police for the offence punishable under S. 120

C Sézer/w S34-,IPC. E” aw

The police on investigation, has filed charge sheet. Petitioner has been
in judicial custody for more than two years. It is also subinitted,’
witnesses examined have not spoken about the involvement ~
Complainant is none other than the wife of t_he.».petitioner”and’_’§;ht§’~:h;t.;ygnot
alleged anything against the petitioner. Consideringipithe

that the petitioner could be enlarged on

Accordingly, petition is alloiived.”._ Pe;titione_r’is’l’enlarged on bail subject

to following conditions: _

Petitioner =ishatl_”exe’c’ute a personal for Rs.25,000/– with one surety

O
for the lilfaction’ ofvthezcourt.
0 Petitioner ‘shall “w”ith the prosecution witnesses or the

material evidence: ‘

‘ Petitioner’ ::.hal! appear before the court regularly.

0 l’ ,_l5etitionerr:l3_shal1 mark attendance once in fifteen days before the
jurisdictional police between 10.00 am. and 2.00 p.m., preferably on

_ V Sunday.

éail

pr’

An

In the event of defauit in appearing before the Court or violation.-of any
of the bail conditions, prosecution is at iiberty to seek for c–afice_12afion

of ‘oaii.