High Court Karnataka High Court

Raghavendraprasad S/O T R … vs State By Hassan Extension Police on 4 March, 2009

Karnataka High Court
Raghavendraprasad S/O T R … vs State By Hassan Extension Police on 4 March, 2009
Author: K.Bhakthavatsala
r mwwma mm" a\MnivnuMnM maww mwmlw. «W? Kflmwflfififlfl WIWH wwwm WP KAMWAIQKM WFWW HWUKT Q5 Kfiflwfififfiwl. Hififi     

IN THE IHGH COEIRT £313' KARNATAKA AT BANGALORE

aarsn rxs THE é" gay o£.Mmxca'20o$  

BEFGRE

THE HuN<3L3 DR.JUSTICE KL§flEKTEfi"@f8fl$é«A ;"» °

cr1.p.mb.¢97fi2ca9 :"

BETWEETQ

RAflHR?ENDRA 23a5AD¢x"--;= ~_
sun QF T.R.RAHAKREEHR5."aR'
AGED ABQUT 37 YEARS--~; _
K.R.PURAK.ExTEHs1oN z%¢ '"V =;'

HAS8AN_,~«' i .'B -'*"»x;;; PETITIONER

ca? s§i;eiaisg€g§BA;3ngRE; ADVOCATE)
ANB : ~ &&&& =."* " V %  

srarz 32 HAs$flN*,'
ExTENEIQHVPQLECE°

,RE2aEsEHTsn 22

§ STfi$E_PfiBLISwPROSECUTGR

A »_ fiIG§_CQURT BUIDLING
=f~3A§$&LQna ... RESPONDENT

_ffi2 éaI E.BALAKRISHNA, RG69}

‘I’I-ZI$ ‘;.CVRI..P FILED U1/3.438 CR.P.C§ BY TEE

f~fA§v0¢ATE FOR THE PETITIGNER PERKINS THAT THIS
“,HQa?sn$ cavxr HAY EE ?LEASEB TD ENLARGE THE

xx _3ETIT:fiHER an BAIL IN THE EVENT GE BIS ARREST
f»,£N cRIMm.Nu.25a/2908 or Hmssau zxwgmszou p.s.,
‘-.V .Hm9sAN, wazcn Is REED. FOR THE erzaycms
“».P/U{s.4o6, 498, 409 RJW SEC.149 or IPC. THE
PRL. szsszaxs 33393, HRSSAN HA3 REJECTED THE

BAIL PETETION DH 5 . 12 . 2003 IN
CR1: MISC .1381}. 9101’20i)S .

””W”””’** W””””*”'”””” “W'””~V”M’«w”‘”Nn”HmnM mun wuuac:-ur nnxmmanam HIUM1 cmuxw am? KARMATAKA MESH mrhmrm MRNAVQM ‘!~!IG’H” mm

Salli

wage amlayae in Hassan Nirmitha Kendra. Twa

hears age, he raaigned fram service and heWi$_

nothing to da with the uffianaas _§1iQg§&;l<_

against the petitioner.

4. Keeping in View tfia;iifihei”§£fan¢¢Sgi*

against the patitianeri aiéi t£iablaH;Eyi”thé
Magistrate; it wou1dxgeet’tfi§*§m¢a $f”fiu$tice
ta grant Anticipafiézyi«iB&iiiig§t§ject ta

restricted cqndi:ion§.ii;

5. IfiuVfh§’Rt&$filtQi fihé Petition is
allowed} _TfiéFI§%9stig§ting Officer in Crime

N0.265f2fiCB of Hésfiafiifififénsion Felice Statien

via di§éctadVt¢_§fiia$ga the pstitianax an bail

i.ifi’*§Ea;i§?§n§ of his arrest, subject to,

iuliiiiméfifi df the follewing condition5:~

ia__i} tha€5 the petitimner shall exacute a

” Vipgaxaiénal hand fox & sum of Rs.10,0DCI/-»
V”w§th a suraty fax thg lixasum ta the
5 satisfacticn of the Investigating

Qfficer;

IL/

E wwvm W Mm-mmm amm wvwm «wr IV-inwmamnm mm mrum W mzmmmm mam awuxr or mxmasmm. mam cmmr my mmsmmm mm-3 cm};

up’

in

arrest by the investigating Officer and

this bail 0-rdezc ahall. be in force

the regular bail pet:i.t::i.z:m is

cff.