IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 26th DAY OF NOVEMBER, 2999»,:*._V_ BEFORE THE HON'BLE MR. JUSTICE L.NARAYAz\IA»£§i§VAIII§a* " CRIMINAL PETITION NO,t8o£»O1:g_"Q9g.A.' " BETWEEN: A A A BASAVA @ BASAVARAJ S/O HANUMANTHAPPA A . AGE: 40 YEARS, OCC: COOL.IE 5 R/O COWL BAZAR, BELLAR'Y;- ' " , j s _ PETITIONER (Ey Sri. S. S. PATIL'&__H. I~:."G'UL.ARAD.DI, ADVOCATES) AND: THE STATE OF REPRESENTED BYVS;P.P_ ' . HIGH COURT OE KARNATAKA -"-AT DI§I'A.RfagAI)_ ..... RESPONDENT
V7{By..S’I~i.. ;G(i)’TKHINDI, HCGP)
‘T=HIS’-“–“r:IaEP IS FILED U/8.439 CR.P.C BY THE
_ADvOCAT_E’ -FOR THE PETITIONER PRAYING THAT THIS
‘HON’BLE ‘COURT MAY BE PLEASED TO RELEASE THE
_ .*-PETI.T_ION’ER ON BAIL IN CRIME No.30?/1994 OF BRUCE
” “Pi£T,_ BELLARY POLICE STATION AND THE SAME IS PENDING
._]AS< "CfC.NO.119S/2009 IN JMFC BELLARY FOR THE
"-~._OP1PENCES PUNISHAELE U/SEC. 324, 325, 504, 506 {I1) OF
'=._IPC.
E
DJ
service of notice. Under the circumstances, if the bai1V–i’s_ not
granted, the entire family members would be put to .,
3. The learned Govt. Pleader submits lasvit C
eight years, the petitioner avoided iserviee
absconding for almost 15 years’. The n”o_tices isVsvued:iWere; notifl
served and NBW was issued and ithesarne tuneiiecuted as
he was not traceable. Urideit. theicirourn-stances, what has been
done by the Court below is §§iro*per;–i[j
4. I have the argurnerits’ both the parties.
5. From the by the Sessions Court, Bellary,
it is seen that the a.ttitud’e”iof the petitioner which has been
‘i’~refer.feid therein show.s…that he has made an effort to escape
the._pro’siec”ution. Though he has produced number of
doeurnents show that he is having permanent address, that
‘itself nothisufficient and it is not explained as to why he
ii..javoi’d*ed Court notice and also NBW unexecuted. From the
–.if.’ord§erisheet I have taken cognizance of the attitude on the part
hofiithe petitioner. In View of the submissions made that he is
4
E