Karnataka High Court
Mudakappa S/O Ningappa Watnal vs The State Of Karnataka on 22 April, 2009
IN THE HIGH comm' op' KARNATgg;{A»' _
cmcvrr BENCH A':j»BHAR$§.fA':%}'1:'~.V V 3
DATED THIS THE 221% 1§AY ¢j:§u=§i>;§'iL; 'V
THE HON'BLE MR. fin. réA(:g;{\r§ioi§wéVV1)As
CRIMIN!¥;§}"-PETfi;i@)A2i':fi@;f?'384/fibbévy
BETWEEN; H 'A 'L :1 I
1. MUDAKAP-M
s/0 Nl.N(}AFfPfA u'A*r§mL %
AGE:'2*4 Yjs:.sRs---. =
2. HUssAJ::~§iSA1é'f1%;V T M
S10 D:LA"esi.a;2s.AB%V%sHI_:,:a1::AR
Ac:~E;23
3. BlYAiVIMA' _
;w';_() ABBULSAB SHILEDAR
'>.:ac;E;5o YEARSV ~
A 1. " " --v .AL,;; 'i?£E'.~ f£G«RICULTURIS'I'S
RE.s:..:;)EN';i0F CHACHADI VILLAGE
"'vTAL:Sf)§;JA§3ATTI.
* ., PEFITIONERS
(BY SR1 :SIKANDER SESAWAKHAN, ADV)
.. " Am)
'19:§E STATE ()9 KARNATAKA
fa? smra PUBLIC PROSECUTOR
CIRCUFI' BENCH DHARWAD.
RESPONDENT
(BY SR1 :ANAND K.NAVALGiMA'I'H, HCGP)
THIS CRL.P FILED (US. 439 OF CR.P.C«
RELEASE THE PETFFIONERS 0»: BAIL IN CC.I'EQ.3jIw10/2008 I
PENDING ON THE FILE op' THE JMFC, s0UI3A?f3'I"*ARIsIN0wV.
001' OF MURAGOD PS CRIME N'OA;'2'2~*E{_2'-!)O8« REfiIS'Pl§3'RED
FOR THE OFFER CES PUNISHABLE U/3.00143, 1.47, 1453., $3.-:'}_"
1 14, 302, 307, 326, 504 SEC; IPCII * . «.
THIS CRL.P 0020100 'QN~._FO¥§' €._).l?[).E_'E'f_.'S"'*--:'Vi"VI?'9iI'S.'Vj I)AY,
THE coum MADE THE FOLLOWING:
This co-0;: vidcAAp;'I?1'I:.1' in Cxinainal
Petition No.75§3f3'i$.l:I;.2()(}CL.'. vI??r;;iIition No.'?'373/ 2009
granted I3, I5, 16, 17, 18 and
19. .... .0 I.
V':I'heV this petition are accused Nos.6,
14 a_;:1d same Crime No.224/2008 in
2OIf38;"'"E:'tilc of parity demands that petitioners
aiso entitled for bail.
reasons stained in the onier dated 20.04.2009
in Petition No.'?382/ 2009 and Cziminal Petition
% C Apa§3L*z383/2009 the foilawingz
ORDER
The petition is hemby allowed. *:’hé,f”
petifioncrs shall be m]cascd”of1″baj1 V’
the following co11ditions::~
1) Each of the ..ghafi
bond for Rs.5o,ooo;~»”‘(:§i;pées_.fifl’y” mexxsénd
only) and a Viikesum to the
” ”
2) “~.s1;:wi_1I:1 _: the Court
“””
A13; “‘I’fhev —- shagu not leave the
Sessions Coufi; without
jprior’ ioVaoy_o_Af%.om the Court.
petitioners shall not tamper with the
:””‘_’v’v.;,;~’%;s,’c’v:..c:11ti0I1 Wiilxesscs in any manner.
H iiaiolafion of any one of these conditions will result
.. A’ in-.y;:a;x ioe}}ation of this bail cmicr. Oxdcmd accordingly.
Swd/-.1
Judge
JH*