1N THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 14TH DAY or DECEMBER 2Q_1o
BEFORE T is
THE HONBLE MRJUSTICE N.ANAi3iii5}I:' ~
CRIMINAL PETITION i\iO.5627'/"'20i':Q. A -
BETWEEN: V d d A M
L.Potheg0wda
Aged about 58 Years
S/0 Late Lingegowda
R/o Kempaiahana Village .,_ ,
Bidadi Hobii. Ramanagara '1*'.:_:_iif'r;.1ié; _ » _
Ramanagara District. V"~V...:7~;'PETITIONER
[By Sri.S.K.V?_'endI;i2itareddj{,Jidif.) I
State ofdKaLri1atétk_e{ '' _. d V
By Bidadi Po1_ice.,. Bidadi
_ Rarrianagara ...RESPONDENT
» {:By_VVSri:.uVijaiftivlgtimar Majage, HCGP)
is filed under Section 438 Cr.P.C
praying tomeniarge the petitioner on bail in the event of
his arrest in Cr.No.625/2010 of Bidadi Police Station,
'' Ramanagara district, registered for offences punishable
under sections 143, 147', 323, 436 r/w 149 IPC.
This petition coming on for orders this day, the
~»v-Court made the following:
/
ORDER
The petitioner arrayed as first accused and .._other
accused are alleged to have set fire to
sy.No.178/1 and 178/201″ Kanchagaranahjal1il::l}§ril’la§e’;.l
Bidadi Hobli, Ramanagar District.’ it
other accused are alleged to
informant and other two
and Manjula. As perwthe these acts
were committed by the first
informant 2
taken up for hearing, the
learned consnel’ for: petitioner has made available the
copies of “judgment and decree made in
‘ from which it is seen that husband of
namely Chaluvaraju and brothers
Krishnappva and Narayanappa had filed a suit for
partition and separate possession against several
persons including the petitioner in respect of
Sy.No.178/1, 178/2, 269 of Kanchugaranahalli village.
The suit was dismissed on 18.12.2009. ,/F”
3
3. In View of dismissal of suit for partition,
averments of first information that the first accusedand
others had set fire to huts in Sy.No. 178/ 1 and
C
Kanchagaranahalli Village (subject .. ._ if 01., V’
O.S.No.457/2006 dated 18.
inspire confidence. A ll A l it
4. Therefore, without into details, the
direction sought for foiflja’.limitedlllperiod to
enable the petitioner to seek
l’ » pass following:
V «ORDER
Petitionf accepted. Petitioner is granted
H ,, fl1\.acipatoi’iyAbail,l subject to following conditions:
petitioner is arrested in Crime
v–..’:Al\Fol{:;>25/2010 of Bidadi 13.8., Ramanagara
“District, registered for offences punishable
under Sections 143, 147, 323, 436 I’/W 149
I.P.C., he shall be released on bail on his
executing a bond for a sum of Rs.25,000/~
offering a surety for the likesum. f/FE}
ye, ?°–w«wE””/2,. ,,
2) Petitioner shall not intimidate or tamper with
the prosecution witnesses.
3) Petitioner for the purpose of investigation;
appear before the Investigating
whenever called upon to: doso. H i
4) This order would he operpative
two months fromihtoday time,
petitioner stfielg baivlh before the
jurisdictional_V_C:o:irt'{__VV event, the
the jurisdictional Court shall
application without being
influenced by observations made in this order.
3§;”33C:;:EZ