High Court Karnataka High Court

Yerrabachappa @ Yerrappa vs The State Of Karnataka on 12 January, 2009

Karnataka High Court
Yerrabachappa @ Yerrappa vs The State Of Karnataka on 12 January, 2009
Author: N.Ananda
 

IN THE HIGH comm' OF KARNATAKA AT   .

DATED THIS THE 12TH DAY QB' JAm;A"Rj¥2be9 V ~ 

BEFORE, '
TI-IE HoN'1:--:LE MR.,J{11$T1Crs*,.:$I;'ANA:;i5;g;   1.

g_1_ggM1NAL PET:TroNNQ.5356 

BETWEEN:

1.

Aiizif
',1.

" 'L'-CHECE{B'A{fLAPi}R DISTRICT

YERRAEACHAPPA @ YERRAR Au 
S/0 cHiK1cATH1MM,.aP:>AV.'4 4 =
AGED AB(;m',4T5 YEARS  V 
R/AT MARIHALLIWLZAGE,  
BASE-IE§'I*I'IE«i'A.IJi;;'i'fiOBI.gf--_  ._  .
sHIDLAQ:~1A.'P:';x 'mLt5I~:-.' '. " ;.
CH.E{3KBAL,LAPU:R.DESfl''RIC'I'  

cH_ALAPATHi='j"-..a *   ~
S/o--.NARAYAr¢A?1=:A   
AGED50 YEARS " , V  .
R/A'I' MARIPIALLI v:.L1.;s;GE,
.?3Fx8HE'I'TIHALL£ HOBLI
~ 'a2HID'LAeHA'rrA TALUK
 PETITIONERS

  §;*':s.{ 1€Am;AJ, ADVOCATE)

9i'I1E$TATE ore' KARNATAKA
THROUGH SHIDLAGI»-m*m TOWN 2301302

., AA '  BY ITS STATE PUBLIC ?ROSECUTOR
* , HIGH COURT BUILDING

'BANGALORE 560 G0}  RESPONDENT

(By Sri.P.M.NAWAZ, ADDL. SPF}

CRL.P FILED U/3.439 CR.P.C PRAYING TO ENLARGE THE

PETRS. ON BAIL IN CR.NO.7i/O8 OF SHIDIAGHATPA POLICE
STATION, WHICH IS REGD. FOR’ THE OFFENCE P/U/S.20-‘A 85
B O? NDPS ACT.

This petition, coming on for orders, V.

Court, made the followmg:

The petitioners w?e§:aueged. toiheve os):ii111iitte(i~~.aun,.

offence under Section 20A ot”‘tIie ” it

for short). A . V L .

2. 1 have for peeeanexs
and learned Ad§ii1.SPR%.f.O::_ \\

3. The v”ii’oiApetitione1s has made
the it _ E

from the possession

of aoousetxi (petitioners 1 and 2) is little

= The investigating oflicetr has

contemplated under proviso

to the Act, there is no material on record

‘ to show’ that petitioners were in conscious possession

4. The learned Government Pleader would

» submit, in View of the serious nature of offence alleged

against petitioners they are not entitled to bail.

IV ctfiw