High Court Karnataka High Court

Ashok Kumar M T vs State Of Karnataka By on 30 October, 2009

Karnataka High Court
Ashok Kumar M T vs State Of Karnataka By on 30 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT

BANGALORE

DATED TI-IIS THE 30"' DAY OF 0CT0BER.zao9._

BEFORE

THE HON'BLE MR. JUSTICEVHAUIIUVABIQOLRVAMESIHO " 

CRIMINAWLQETITIONZONQISOBZ OFO'24O}.,(_)_£_)BV  O

BETWEEN:

SR1 ASHOK I<UMAR'MT  Z
S/O THIMMAPPA,   T      
AGED ABOUT 22 YEA_RS,._

R/AT KRISHNA NIIAYA,5;  
3RD MAIN,  0'If:H 'CR'QSS,' "

VINOBHA"I{AGAR_, D-A-VxA.NGERE,_ A

(By Sr; KA'  '

A.N_1__3._ I

A  STATE, OF 1<ARNATA1<A BY
'_ A JAGALIJRP-OLICE STATION,
  ".IAGA_VLIJ§L' DAIVANGERE DISTRICT.
* REP. B'{".'PU}3LIC PROSECUTOR,

HIGHCQIJRT OF KARNATKA,
BANGALORE.

'S  [(133 Sri A V RAMAKRISHNA, HCGP)

 PETITION ER

 RESPONDENT

THIS CRLP IS FILED U/S.-439 CR.P.C BY THE

W

O V OHOADVOCATE FOR THE PETITIONER PRAYING THAT

THIS HON’BLE COURT MAY BE PLEASED To RELEASE
THE RETITIONER ON BAIL IN CRIME NO.1i6/2009 OF
IAGALUR POLICE STATION, DAVANAGERE
DISTRICT,NOw PENDING ON TIIE FILE OF TIIEIMEC
AND CIVIL JUDGE, DAVANGERE, FOR THE .4019?-Ei’=§CE
P/U/S 395 OE IPC. . f I , I

THIS CRIMINAL PETITiiQN_”-‘AfZi(5MiNG”
ORDERS THIS DAY, _TI–IE COURT MADE

FOLLOWING» V
………………….O R ,

Petitioner has sought’ for–gIra’nt__.oif-baii in connection with

crime No.1 16lG[9,o’f J agaltgr }.I~o1i’cIei”st§atioH1f1Ef’

2′. alleged» 3.7.09 around 5.00 am. in the

when ‘ti-‘IeVi_orry ioaded with bundles of cigarettes, vivel

‘ ,soaps~~.arIdi’ShéIrrIpoos was going towards Jagalur, this petitioner

‘and otherf’j__accused persons went in a quaiis vehicle and

commyitized dacoity by stopping the iorry by assaulting the

Iihanéaii and driver. Thereafter, the accused persons said to have

. gisold the goods at Goa. At the instance of this petitioner and

AW’

other accused persons an amount of Rs.”/’ lakhs has been

recovered.

3. Heard.

4. It is the argument of the learned

petitioner that petitioner is innocent of the ;ai’1eg°e_daoffencei _an:d

that he has been falsely implicated in éthehicase. ‘ A it i

5. Learned Gove’1*nii’nen’tLP?i.eaderfhassubmitted that the

matter’i_s still “under “inv»e.stiga”ti_on.

6. H’8YiI’1gVI”€__gf.–A[i’.d’ the facts and circunistances of the

it; not a fite-ase’ for grant of bail. Accordingly, petition

Sd/-.

JUDGE