High Court Karnataka High Court

Surya Narayana Rao S/O … vs State By Madiwala Ps on 22 April, 2009

Karnataka High Court
Surya Narayana Rao S/O … vs State By Madiwala Ps on 22 April, 2009
Author: Dr.K.Bhakthavatsala
CILP No. 13S7f2009

IN mm HIGH COURT OF KARNATAKA AT x3An:GA;1',.c2té'E.f"%%'--.T: ~..
DATED THIS THE 22119 DAY OF APRH.   '   

BEFORE   

mm Hownm DR. wanes K.   _

CRIMINAL    
BETWEEN: V' % M

1. Suxya Narayaaa Rae,
S/0 Govimiaraju,

Age: 30 years,

No.45, "A" Cross,

B T M Layout,
15* Block, 1
Benga1uru--29 

2. Ganesha Udupae, ~

S/0 Shivram Udtipa;-. "

Age: 27 ycaxg,' " .  ., _

N0, 4"5-ham   ~  ..... <4 .
3rd'B_1o¢k, _2n%% Fli:{3r,_ 

Thyagarajflfigarsv...   %  

     Petitiomers

T"   S   for petitioners)

  Big Madiwjala Ponce Station,
  City. Respondent

A V Ramakrishna, HCGP, for respondent)

Cr1.P No.1387!2009

This Criminai Petition is filed under Secfion.,4é}9, 1<')"f.

Criminal Pmccdurc, praying to cnlargg… ,t_;_h4cm;' ofi'
No.522/2007 of Madiwala Police, Benga1un1,%fo"z"_ the.__ofi;"ue*1_1ceVVundc:::_ <
Sectizms 143, 144, 145, 147, 148, 149, 34~1,i452~?', 435,'é¥3'5, ..192?–7-':$Aa:3.d''A "

302 r/W Section 149 ofl P C and _secn'o*.:as"3 8I1(1».4.'_().f'PI'CV}f€11fi.(111..AOf
Damages to Public Property Act. " _ V ' V '

This Petition comm" g on for déy, made the
following; . * '

The petitioners'; ..i11V'S1$V'VNo. 1 136/2008 on the

file of Fast City are before this Court
under Sccfio11'.4f3§) ¢r.1@£ Procedure seeking bail for
the ofi'encev144, 145, 147, 148, 149, 341, 427,
4_3's,..+_136;[ a11d1i3O2v—-r;'«w Section 149 of 1 P C and Sections 3

=4 –Damages to Public Property Act.

1””I’.’_£_:c 11 ofihe prosecution is that the petitioners formed

_’=EWf111 1é.s95″:1.b1§,”‘V’ and set fire to S’f’C bus of ‘I’am11′ Nada on Hosur

1 Bangakne, on 18.9.2907 and two persons were k:1}1cd’ .

the present petitioner. Aficr the completion of

‘Vié:§?esti,g:§1tion, the investigating Oficcr has laid change sheet against 123%

1 ‘w A accused persons.

[M 111111111

CILP No.138’L/2009

3. Learned Counsel for the petiiioners submits

witnesses so far examined have not supported the case v–o_f’pr’o$eeuiion;» b

Under such circumstances, detaining the Iiefitionef :’c31et;2*tiy ‘

while releasing the other accused on fine 3
entitled for bail and they cannot be :9’ until the
disposal of the ease. V t t K

4. Learned Government piéadmé the driver and

cleaner of the nus ‘against 50 to 60 persons as they
were not aware of the .– culprits. However, during the
confine of invesfigafiaon the basis of materiai placed on record,

the filed chargcnheet against 16 accused only and

.,the the leaders of the nn-lawful assembly and

TV lead mo}: eet fire anal two persons were killed and thezefore

” trial has commenced and 21 witnesses have bmn

stage, their end’ ence cannot be appneciatvm While

the bail petition.

No doubt the trial has commenced and 21 witnesses were

Whether the Wi1I1fiS53€$ have supported the case of

L/

(Irl.P_ 310.1337/2009

prosecution at not cannot be considcmd while

petition. It is far the trial Court to appitvééiatc £11′-c

the prosecution and arrive at a. cQnciu§i:)__11 “Q_f ‘I –~

yound to enlarge the petitioner ozi

6. In the result, thfi:._._” E’eti1:i;o1:g; .A éaml the fianxe is hereby
dismissed. % 1

sd/4
‘ fudge