High Court Karnataka High Court

Basavaraj @ Budi vs The State Of Karnataka on 16 February, 2009

Karnataka High Court
Basavaraj @ Budi vs The State Of Karnataka on 16 February, 2009
Author: K.Bhakthavatsala

012;,

IN THE HIGH COURT OF KARKATFAKAAA’E._” K ‘*

DATED THIS THE 16*” DAY 61? F”{EBRU}kRY
BWORE % _ . % %

THE HON’BLE Dr. i”.1Us’rI<:.£+'§"'1'<..1B11AK?rHA$15'r$ALA

CRIMINAL =Pfi*1*rr:o;~§}%af¢;-52'if'1%t»2oo8

BETWEEN: '

BAsAvAR;§,J@T'%BuD1'-' _
S/O.BASAVAN'i%¥'A;_V_ « — '

AGED 21.._Yi;".A-Rs ' ' V _ H

R /AT cg. o'.~$JEN:;Q0PALA ' '-

REDDY BU1LD¥NG

11?I*5.MA1NVRUAp,%»J.V " _

NEAR VII)YAJY()'i'-Hi"S__ :–1t)oL

VANGASANDRA, "

BA!§GALORE.’w~” ‘- PE’l’ITi-ONER

sii.’k:H;a.N%D.RAPPA;”K;r§, ADV.)
” srafii OF KARHATAKA
R’EP;~– BY” THE
smrlarm HOUSE OFFICER

‘L AA : MADIWALA POLICE STATION
, _B3~.NGA1,0RE. Rrssmuiaam’

‘_ BBALAKRISHNA, HCGP)

‘V ‘PH§S CRLP IS FILED U/S3139 CR’.P.C BY THE ADVOCATE
” FOR THE PETITIONER PRAYING THAT THIS HOWBLE COURT
MAY BE PLEASE!) TO ENLARGE THE PETYFIONER ON BAIL IN
C.C.NO.2107’7/O8, PENDING BEFORE THE VI ADDL. C.M.M,
BANGALORE, (CR.NO.504[O8 OF’ MADIVALA P.S., BANGALORE)
REGISTERED FOR THE OFFENCE P] U/8.395 OF IPC.

cRL.P.ri¢’;:3é.>%;;’;2oo3

This Cr1mmal’ ‘ Petition coming on for order §},:

Court made the foBowing:-

The present pefitioncrj C. C.No.
21077/zoos on the fi1¢j«_%§r MA chief Mei:mpolitan
Magistrate at Bangajpre, rouhje 395 of me is
before this Court seeking bail.

2. is that on 05.03.2003 at
about a-..m.x,V had gone to his Head Oficc

located at §vith his stafl and mcciveti cash of

_lV?s.36,»1.:_1A,’1J£$.’)/~ of the smfii Thereafter, the

stafl’ divfidod the money and put it in separate

the same to tbs employccs. All the covers

Vflsvere kérpt bags and while proceeding to their company

‘4 ” ‘T the ofice in a Marathi Van bearing Rcgistxatkn No.

24132 driven by one Muruga and when the vehicle was

near Mysore Aluminium Private Company, three motor

” ~–c3 rck:s came in front of the van and dashed. The driver of the van

stopped the vehicle. The persons who came on the motozrmyclae
2

CRL.P.No.527j1/2008

were armed with wickets and damagegd the glass of me when

the compfainanfs friend Raghuram

miscreants, they assaulted him

injury to the neck. The driver oVf;tl_1fle
stop the miscreants, but they Wickeits
and robbed cash of the van and
sped away in their motor-e–ye!e_sL of the complaint,
the police for the ofiience
under Section” persons. During
the has seized cash of
Rs.15,ooo;%g * accused. The petitioner

unsuccessfiailyf. 1Vthe’ Sessions Judge for bail. Therefore, the

~

‘ for the petitioner submits that the

petitiimger is other than the empbyce of the company whcze

~ petitiezger was working as a Manager. He fixrther submits that

is innocent of the ofienoes alleged against him anti

ready and willing to abide by the oenditions. He further

L

.

submits that the present petitioner

basis of voluntary statement of Accused

4. On the other hand, that a
sum of Rs.15,000/ – was tletitioner and as
per the voluataxy statement the mtmey seized is
part of the amount

5. Keeplng. petitkmer seems to be an
employccflof and solely on the basis of
voluntary leitatementj No.13, the present petitioner was

arrester_iwa;1d of Rs.15,000I’, it is for the

td’ pmve in the trial.’ At this stage, there is no

the bail petition.

11;’ result, the petition is alhwed and the petitioner]

” enlaw rged on bail subject to fulfillment of the followm g

conditions:

i) that the petitioner shall execute a personal bead fbr a

-sum of Rs.15,000]- with two sureties for like sum to
the satisfaction of the Coxnmittal Court;

,lé?3.t§8– _

that the petitioner shall mt ‘ ;

the Sessions Court witholiié A

that the mew’
_

that the regularly;