High Court Karnataka High Court

M Sadhu Allwin vs The State Of Karnataka on 30 September, 2008

Karnataka High Court
M Sadhu Allwin vs The State Of Karnataka on 30 September, 2008
Author: V.G.Sabhahit
IN THE HIGH COURT OF KAFINATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE sum DAY OF SEPTEMBER, ;2eo's_f'__'__I-  " 

IBEFORE

THE HONBLE MR JU8TICE'V;G;SAEHAHI'If:'    

CRIMINAL PETITION N6I;73§I_)/2068-  »_ ,  

BETWEEN:

MSADHU ALLWIN
son: or» MASAL MAN},

AGED ABOUT 24 YEARS,

NURSING s'1*uDEI~_.I'I'  1 - _  -  I

R/() SHANFHINA "~'-=I.g.,- NA€3:AI%AI{EREA '  'V 

HOSPET IN B£¢3LI.A}?;Y_ I3Is'IfI=.I<:-'1f.  . , .. PETITIONER

(BY SR1J.BPISAVIA1§5,5g,IEIQVINI.' ., 1' 

AND:

THE STATEIV-<3?xAréNA*bAKé§""_.»II 4
BY sU,1e3~II~IsI3I«3.c'I*0Rfm' POEECE
CHITFAWADGI POLICE STATION

 I. _IN 3'E{,1ARY TALUK;  ..... 14 v
 REVPRESENTEEJBY
 PUEELIC PROSECUTOR,

" ICiR_CUiT,_'S~ENCkII)?-IARWAD. .. RESPONDENT

[BY gm aI4AI~£4;:__s NAVAIAGIMATH, HCGP.)

CRIMINAL PE’TI’I’ION IS FILED UNDER SECTION 438

I ” I’..j<*.Ié.I=;c:. PRAYINGTO ALLOW THIS PETITION AND ENLARGE THE

'P%E'I'I'I'_IA{,)NER ON BAIL AND DIRECT THE RESPONBENT TO

RIELEASE THE PETITIONER ON BAIL IN THE EVENT' OF' HIS

" V ARREST (IN CRIME N051/O8 OF CHITTAWADAGI POLICE

-44 I ‘S”i’ATION} IN CC N029/08 ON THE FILE OF THE I-IONBLE PRL.
CIVIL -.IUDGE(SR.DN) AND JMFC., HOSPET IN BELLARY TALUK.

THIS CRIMINAL PETITION COMING ON FOR ORDERS THIS

BAY, THE COIJRT MADE THE FOLLOWING:

ORQER

This petition is filed under Section 433 of

Criminal Procedure seeking anticipatory’ ~

No.2 in Crime No.51/2008 registext:d…b.Y’ K”

Ifiospct, against the petitioner

accusation that they havh ”

punishable under Sections -307 Section
34 of the Indian Penal t

2. It that that is no
prim’ at their: tfigzvpctifioncr as the name
of the §¢ti:ion§r’::s- in the complaint and the
injuries sustaanea- Qtij;AVA’tI2.t:i””:itij1V11ed–CW–1 is simple in natum

ttappliéaigtitiit before the learned Sessions Judge

erroneously and wherefore the petitioner

A % 1 ‘ seeking anticipatory bail.

Z The learned High Government Plafler has

A available the oxignal records in Crime No.51./2008

by Chittawadgi Police Station, Hospet.

4. I have heard the learned oeuascl appealing for

the petitioner and the learned High Court Govcrnmcnt

\,/b .

Pleader and perused the original zeconis made available by

the learned Government Plwder with reference the

statements given by cw-1, cws 4 to 6 and cw-16.

the medical certificate issued by CW~I6.

5. it is clear from the

the basis of which FIR is ” ‘n a’.;;.-.-.~.¢_oi7’3

petitioner is not mentioned in regard
to the fleet that the ofieoéee nueleers have
been registered eat punishable
exelusively of of the opinion
that for a limited period
with nuqertji 1.; Section 439 of the
Code % Accordingly, I pass the

fofiowing ”

application is allowed. In case of arrest of

is arrayed as accused No.2 in Crime

No.5e1′}o$e-z»§g;:;-stand by Chittawadgi Police Station, Hospet,

foxf the csfizésaces punishable under Section 323, and 307 read

34 of the Indian Penal Code, shall be xrcbased

on he executing a bond for a sum of Rs.25,000/’~

f[Rupees Wventyfive thousand on1y)w1’th two suzeties for the

\,!–..-wfi ,

likesum to the satisfaction of the trial Court subject to tip:

following conditions:

1. The applicant shall not dimctly or T *

the prosecution witnesses;

2. The applicant shall not have: V’

permmsion of 5ur1sdicu1on,a1%FLMagisfi-ate: and ”

3. The applicant ‘ s1§1fii:::;d¢;TEr«.M and A “obtain
anticipatoxy bail as four weeks
‘from “of 30 days
under
Procedure and

—- : *i;2a’11 . , ..£1;€ jllfsdictional
Court, if, the C$C
is {,5 com during 13:

p¢n;1enc_+,mfV~:11¢ ‘a§p1ica¢ion. The petitio1n*
on b aii–as__ this order.

application is disposed of.

Sd/-~
Judge