High Court Karnataka High Court

Nagaraj vs The State Of Karnataka on 15 December, 2010

Karnataka High Court
Nagaraj vs The State Of Karnataka on 15 December, 2010
Author: N.Ananda
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 15TH DAY or DECEMBI§.F<":2()h.l1'{):'l'vv 1/

BEFORE

THE HONBLE MRJUSTICE;<N,ANAI\IiDAi  

CRIMINAL PETITION No'i56!3l9'loF'2loil0 . "

BETWEEN

Nagaraj

S / o Kariyanna  V

Aged about 21 Years ' ll _  ;
R/at No.22/2, Narasapirr_a.. '
Srigandadakaval  _ ' V' 

Bangalore    _        .. Petitioner

(By  Ad.ifoc'ate)
AND: 1' in V' i'

The State L  harm ataka
Nel;irnangala"P'olice Station

-" v  _ Ba':nga;lore.i_ Rural ' Bistrict. .. Respondent

  Srlii.-Y:ijla3r.::i{I.Imar Majage, HCGP]

 Crl.P. is filed under Section 439 Cr.P.C.
praying "to enlarge the petitioner on bail in

 Cr.No,3'F0/ 2010 of Nelamangala Police Station,
., Bangalore (R) District, registered for an offence
" punishable under section 392 IPC.

This Crl. Petition, coming on for orders, this day,

it  the court made the following:



ORDER

The petitioner is arrayed as Accused

No.370/2010 registered for an offence

section~392 of IPC. He is in judicial f§’t.i:«.todAY.-.1 ‘A

2. Heard learned ‘counsel fo_r’iv.petiti.gner and

learned Government A”d.voca.tle”‘torft!’lé’$ftate.–H”

3. I have :beenjjvta–l<_en investigation

records, €.<eve;.i.!Vjjithaltl"petitioner and the

Accusedi«–~N_ofs~.3_t' to'–lficommitted dacoity in the
house7;0f'-theVconj..ola.iVnla»nt'*at Siddanahosahalli within the
jurisdictioncholof |lle_lali1jan:gia|a Police Station. During

inve-stiglation,l"peti_t_ioner was arrested and on the

'i.l'l'f0.fTl'Tl~vEllfiOfi«.hVQlUHte€F€Cl by him, the car used for

corriimission: ofdacoity was seized so also one of the stolen

prorje.rt'ies.V4'viz DVD player was recovered. The other

aclcusedl viz., Accused Nos.1 to S and 7 to 10 who had also

up-iarticipated in the commission of dacoity have been

Vwreleased on bail. Therefore petitioner is entitled to bail on

the ground parity. 'iv Wax "

J\

4. In the result, I pass the following

Petition is accepted. Petitioner is releaéed-«’..Cm_:_ba3:il;_

subject to following conditions:

1) Petitioner shall execute

Rs.50,000/- and offer ale-urety

to the satisfaction ofj:’u~risdiction’al

2) Petitioner shall noVt——injtiinliciate or’-t.am:per with
the prosecuti’on” wit_ne;sr;elS’*.–ll[V”i to _

3} Petitioner shallffiguléirly ‘-the Court.

4) Peti’a;ion}:1′”l_V slialll vliilst””é§ittendanCe in the
j ulriscliietiofial v..on”gve’\’rery Sunday between

further orders.

S&/W
REESE