High Court Karnataka High Court

Siddaraju vs State Of Karnataka on 30 June, 2008

Karnataka High Court
Siddaraju vs State Of Karnataka on 30 June, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 39*" DAY OF JUNE 29113
BEFORE ' 

THE HONBLE MR. JUSTICE Humv*A!3iG,'i{.:;:saESI§

CRIMINAL PETITIO.3\é%’E0,23f?i”()§2f§08 & ‘

BETWEEN:

I. Siddaraju, SE0 Ptfijfiiah, _ V ~
Aged about 23 years,” L k
Vakkaligaru, T,G.Pa_1ya,VS<)_1u: l~i"ob!ii,'5
Magadi R2;¥z:anéigar4<Di$'t!ic§. V

2. T.K.:a:a;;;%;

a2;{)1:i,:_1_9 3/’3.,3f3{” ”

{Ti Siadant T;G§?al}’a,”Sc}ur Hobii.

VMagadiV’Ré1n{§.¥iagaf District. …PETI”I’I()NERS

(“By Associates, Advs.)

‘ Stafsfif Kafizataka,
~ . -.T’S.Hv;Q:–«;jt’f.)abaspet P.S,_,
7 i3angaltir§:’ District.

“Rep.»_b’y- F”i.2bl£c Pmsecutor,

High Court Complex,

n .=Bang’al0rc City. …RESPONI)ENT

= ‘» ‘(I331 Srz’-H-C.Siddagangaiah, HCGP)

WM”

*=i==k

This Crinliiaai Petiticn is filed made? Scc’tiC§ii”‘.s439 of
C:*.P.C. praying to release the petitioners A-1 and A_’«4’2._k_isn’i3ai1 in
Crime N{).i2;’O8 Of Dabaspet P.S., Bangaiore [}’i’stI”i§:t.,__i’1;$’¢;§1ti~ing
on the tile of Civil Jttdge (Jr.I)n.) & IMFC.5-ileytatnafigaia £3;

C.C.Ne.486,f08. which is registered for the axtegggeti9sU;ss:3=;3,

399 of IPC.

This Criminal pfifififlfiilédfttiiiéiilbfl for ici%dcrSi this day, the
CGHFI made the f01i0wir:ig.:a- it ” ‘A

:_§Qug*itt if of regular bail in
‘Q/'(i}8″i:i7.I)iabaspet police for the offence

putiishétile’ and 399 of IPC.

The fi¥étiii’uhcrs are said ta be the students studying at

at Neiamangala. In View of the facts and

*-§_irc1;.s1tsté;11ices of the case, since the ether acczisad have been

.A gratstcéki bail in the similar circumstances, 0:: parity the

it “pétiti0ne:’s are aiso entitled for gffifit of bait.

W

3

3. Accordingiy, petition is aiiowed. Petit§one:*s be
released an baii on each efthem executing a p8fS0fl§I’,${}I}d For
Rs«l5,0{}(}f’- and a surety far the said sum to the;
the concerned Magistrate subject t0Vtp}»1Ve t?al10_wi-.*:t. g.

(i) Petitioners shall makiei’ th.r;t%¥S£3i;é*es;

investigating agcV:}v§:3¢=.f.gs z¥1’1’c!%7«§1e_n .

(ii) They sixgfil Z 1 fprosecuticrzl

witnesses. ‘M

(iii) attendanme betbre the
rT:§c::;a:;£§i*z1cd.,MV;»§0.§.i_£;:: 611 every Sunday between 10.00

4′ ~ av.’ni–. iillfil further rardcrs.

Sd/-

Judge