Karnataka High Court
Sri Y Sudhakar vs State Of Karnataka on 10 February, 2010
Cr/.P. No. 6346g2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10TH DAY or FEBRUARY 20.10.:
BEFORE
THE HON'BLE MRJUSTICE A.$,PAcH:iAP-1}jRE'*'V: _ 1'
Criminal Peti:i£LI1
BETWEEN:
SR1 YSUDHAKAR
s/o YASAIAH
AGE: 38 YEARS V ; _ ,
R/AT KARUNYA ENGIi\3EERlE\I£; xNoLR1:s_
M.T.B. BUILDING, WHITEFIELD ROAD:
BANGAL0REw55o.,04«5 _, .;PE'I'ITIONER
{BY SR1 cc.PQoirA1A;E1.«';'gxmiQ.giAf1'E;;-~j'_ '
AND:
SFATE BY j ~ . V ~ .. T' .. . é ,-
BY BYATARAX/ANAPU'RA"'E?OI,iCE S'I'A'I'ION
BANGALORE j . .RESPONDENT
my S13:-§'.sA'_f1s;j.R.G':'mr._.___B..vc.G.p.)
_ V T_1'§~;1sv4;;¥<:,1p._ Is FILED U/8.438 OF CR.P.C. PRAYING TO
ENL_AP.QE'1*;~t;:.__1:2.$'i*i1IoNER ON BAIL IN THE EVENT OF HIS
ARRE'S'I' INN CRIME N0.146/2007 OF BYATARAYANAPURA
POLICE. s'rA'1':.r;SN FOR THE OFFENCE P/U/5.420 or [PC
~. PENDING.. THE' FILE OF THE E21 ADDL. C.M.M..
4 IN C.C.N().19664/2009.
, PE'l"I'i'ION ('I(f)MIN(i'x ON FOR (i)R{')F3RS TI"-ii-S DAY.
K ..."1iH:;§C0L;R'1' MADE 'mz«: I*'OLL()WIN(f3:
Cr/.P.No.6346x_*2OQ9
innocent persons and the persons who have been
falsely implicated. Prima facie looking into fthe.
allegations in the complaint and the
papers, there is material against the petitione'r,fo:r;"the it
offence registered. Though the other a:et:_us'ed:
granted regular bail under of
the Sessions Court. that it.selilvlVC'i's«i..lj[Vl10? the.
petitioner to seek E} "Van Lhg
most, the Court below of the
application in éjase"if 15!3titio_ner"fill'e's" an application
under expeditiously. In
that vieutoi; the 'I--~.lriot. find that it is a fit, ease
for grant of ua1i_1t:'ci.pat't3ry"' bail. Herice, I answer the
pointnin i1'egat.ive andmproeeed to the followirtgz
ORDER
‘–f§’he_v’p.etviti.o11 is dismissed. The pet:it.i_oI1er is
-. ..fi.”,i”n.d’ireCted tolsurrender before the Court concerned. ‘1’ he
–p€?j_ll[‘iO*ii€Y is at liberty to file an application under
.:l_4″S*et:t,ioi1 437/439 of Cr.P.C. before the learned
“l\/Iagist;rate. In case if the petitioner files such. an
u’
Cri.F’. NO. 634652009
application. the learned Magistrate shah consider the
same on merits and dispose of the same without-‘Ejeifig
influenced by any of the observations made M
Court in the body of this order.
The petition is actctordingly disposed <)f..*"h' .
V_§UDGE
Sh}/–