High Court Karnataka High Court

Sri G Ananda Reddy vs State By Bagepalli Police … on 5 January, 2010

Karnataka High Court
Sri G Ananda Reddy vs State By Bagepalli Police … on 5 January, 2010
Author: A.S.Pachhapure
w-: W Cx"fl
1 x? F Jgio'

IN THE HIGH COURT OF KARNATAKA AT saueiibkh
DATED THIS THE 5" DAY OF JANUARY, 2010
BEFORE:

THE HON'BLE MR. JGSTICE A.s. 9AcHHAPURHe*.V
CRIMINAL PETITION No.9 95 2010 ,WQ»

BETWEEN :

G.Ananda Reddy,

S/o. G.Shivarama Reddy,
Aged about 31 years,
R/at No.4/12, T" Ward,
Bagepalli Town,
Chikkaballapur District.

Native of -,$_ _
Dhalavayipalli village, 5'

Chilamatturu'Mandal,

Hindupur_Talukfr"xA'_ _

Ananthapur District, *a'.'

Andrapradeshgi ' "e »VV. m PETITIONER/S

{By g:i..prabLagar E.Shetty, Adv.)

State by sagefiaxli Police Station,
Rep. by S.?;E,fi
High"Court_Euilding,

'Bangalore, m RESPONDENT/S

if§ByW$ri: Raja Subramanya Bhat, HCGP.]

'k'k'k

This Crl.P. is filed u/Section 439 Cr P.C. by

i7the Advocate for the petitioner praying to release
"the petitioner on bail in S.C. No.12?/2009 now
pending on the file of the District and. Sessions'



Judge, Chikballapura, for the offence p/u/Ss. 143,

147, 148, 324, 326, 364, 364(a), l20(b), 307 r/w.
149 IPC.

This Crl.P. coming on for Orders on this day,
the court made the following: '* V "

ORDER

The petitioner has approached this ¢¢fi:tffi§eg§
Section 439 Cr.P.C. having been arrested in drimerc
No.l42/2009 for the punishaiblflei “under
Sections 143, 147, Visa, r3g¢,n_§25, 364,” 364(a).
120(b), 307 r/w. 149 ¥t1–1«e”‘vngpagepalli Police

Station.

2.1 The facts releyant for the purpose of this

petition are as underf,:f

‘haccmplaint in respect of the assault by the

petitioner and other accused was made to the Police

and sit came Ato be registered for the above said

Vi;_ offence,u3It is alleged that a person was kidnapped

‘W: and fies assaulted by the petitioner and the other

*sccnsed. The learned counsel for the petitioner

utsuhmits that there is a family dispute and it is in

such circumstances that the alleged incident might

have happened. The petitioner is ready and willing

eds,

3 CI:”fl’i.P 9;’§[?

to abide by any conditions that may be imposed by
the Court. In the circumstances, he has sought for

grant of bail.

3. The learned Government’ Fleaderé orally

objected the petition.

4. It is the contention of the~learned counsel
for the petitioner that aoouaaamfloillaoainst whom
similar acts are bail by
this Court in Crlf.P§ no §37§}%Q00 dated 02.12.2009.
As could be seen from the oomplaint, it is alleged
that all the aceueed including the petitioner have
committed the §££ana§=n§ causing the assault. In
parity, the petitioner is also entitled to bail as

_the other accused have been granted bail earlier.
holt is in this circumstance, I proceed to pass the

ORDER

The petition is allowed. The petitioner is

l¥fi”w»ordered to be released on bail on his executing a

personal bond, for a sun: of Rs.25,000~00 with one

94

surety for the likesum to the satisfaction for the

trial Court subject to the following conditione:ao_

i) The petitioner shall attend flthe»e*a”.

Court on all dates of hearing: “a?

ii) The petitioner shall not oeuee any’ Jul”
threat, force or ggoeroioh tot apy_ j

of the prosecution witnesses, [5

Ksm*