High Court Karnataka High Court

Kiran Kumar vs State By Kengeri Police Station on 31 August, 2010

Karnataka High Court
Kiran Kumar vs State By Kengeri Police Station on 31 August, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 315"' DAY OF AUGUST 20 10'  

BEFORE

THE HONBLE MRJUSTICE N. ANAN.i:§'A,  2 

CRIMINAL zvmmom No:4o85/201_'oj'o-'I.   

BETWEEN:

1. Kiran Kumar
S/o Madegowda
Aged about 29 Yams u 
R/ at Doddahaxaascagu Village 
Kasaba Hobli. K.I'{.Ne'2;;§:';ra 
M3/%ore District. '  

2. Aciithya @ Adi
S/0 Late Ramapgm V
Aged about:23'Yé_a1's 
R/at NO.2'2."._14'§A"'C.}'L)§$S' « _
Nehru Road.»_E3l'}i}"i1c'§.;.;2; _ 

3. Yog(=,_sh--  V V. '-

S/o Ramesh . .V 

Aged aDout2O Y-ez:'{1'"€~;' _ '

R / at La1g0.I1danah_a E11,

Df:'v"3I'_lah8.ll1,'-.N€a'l' .;\1:*}L>(>rt

Bangaiore.   ; ...Petitioners

.A{By.,$riyoths--..E§'.'PIagza12;} 8: M.I-Ianurnanthagowda, Advocates)

Staotééby Kehgcri; Policv Station
Barig.a1or_$,' Rep. by i':'51'zm~ Public Prosecutor
High Court Buildingg

 ' " .  V"~13Aa1f1ga1ore ... Respondent

‘V”(fly_si%;.1D.Karuna}<m-. f~E(.3('}P}

This petition filed under section 4139 Cr.P.C praying
to enlarge the pemioners on bail in Crime No.183/2010 of
Kengeri Police Si.ati<'m._ Bangaiore City registered iforethe
offences punishable under sections 399, 402 of–«jl'P.C"–«_a'i1d
Sections 3. 25 of Inciiziii Arms Act. ' j L' ' V.

This petition coming on for orders this _§ié15!, tije Coiirt _

made the following: _–

C} R D E i
The petitioners are aniéiyegi £5 >

Crime N0.183/2010, a’egisteretf”-x.for._ ofi”eri£;i3$Vfi ptinishable
under Sections 399 for offences
punishable under_sc*<:tions=.. :81 Act, 1959.

2. I_, .have”‘~Vheéi:i*s€i learned ‘counsel for petitioners and

learnetir..HCGP. V V’ ~ ‘

3. ,T1’1e iea17i1té~ci. for State wouid submit that

«.,_petit_ionerA Nofi/an«ri’i’s’i{rd No.2~Kiran Kumar was involved in

registered by Lashkar Mohalla Poiice at

Mysore. As’ lzeiitioners 2 8: 3 / accused 4 & 5, learned

‘q_.HCGP hes_ stated H”1d1 they do not bear criminal antecedents.

mi *-«$3M-v4’. I

4. As per iiixrcéstige-ii.ir)i1 records. petitioners 2 & 3/accused
4 & 5 were engaggfczti as a driver and a cook by accuse,rj.’No.1,

who was leader of the §:{a1″:g from whom one revoljuer’

buflets were I’€(‘,O\Ft’I'{i”(‘i. Apart from their presence, thjereis no ‘

recovery of deadiy weapons from peiititoiiers ‘.2

815.

5. Considering an t cc:edents{ a::petVitioVr1erIf: o. accused
No.2 cannot be l’EIt?£I1St3f;:i:’..{iI1 reéséjards petitioners 2 &
3/ accused 4 «Sr 5.V t.i.qc},:- do and
their detention “d ;3~gii’Ig dpre-triai stage would
be a : it V V

6. in part. Petition as it

relates to petmoiieii .,;-“\i:§’:”‘Aj’Ia-e:g,21’t€S””E) ;§é?’I1’i’::.’ir5i1er Nos.2 & 3/accused 4 & 5 is

ac’cepted;..QPeitiiioi’ie1′ Nos.2 & 3/ accused 4 & 5 are released

of: bail, subjectiitri E’oi1owi1’1g conditiona-

’13’et’itio1v1e:’s 2 3/ accused 4 & 5 shall execute bonds

2 ~ it «for a sum of E–<.s.f";().00O/– [Rupees Fifty Thousand only}

{L5.C£/\..QV'–'\£»

11.

E11.

SNN

each and she1%% <':1'fc~,~2' a surety each for the iike sum to

the satisi'actir1 91′} urisdictional Court.

Petitieners 2 «S: 3 / accused 4 8: 5 shaii I”}.(.)V{,”1″”I’i:«t.E}.’IV;:iA_(§VIi’&.i”.'(‘,’ b

tamper wiih j.}i”()5C£TLl{i0I} uritneésseé’ ._

Petitioners 2 8: :.:§/21ccuseEi’4_V& 5 shaifi Vregui.aufi3r…att€nd

the Court.

Fudge