High Court Karnataka High Court

Rajesab Karimsab Mulla vs State By Raibag Police on 21 January, 2009

Karnataka High Court
Rajesab Karimsab Mulla vs State By Raibag Police on 21 January, 2009
Author: V.Jagannathan
Crl.P.'?$391 of 2908

IN THE HIGH coum' 0? KAiRNA'TAKAM_ 'T 

CIRCUIT amen AT DHARWAI)  

DATED 'i'HlS THE 2 15%' DAY:f)"F' ;iAI\§L'§{\R_.'i'a     

BEFQRE   

THE HOIWBLE MR.JUs'fic~§ v.;§Ac3AN;§é';'F:_.5£%  

c:R1M;NAL 'PEi'I'FI'vC)"N '?;£I(§.'?VE59_1l2'C$(}'8'A  

BETWEEN:

1.

Rajesab Kaxizfifsab _ :

Major, Occ%.,VAg::ic1::1t:1;ze,1 ”

R/0: Shah: 1$€ag€ir;.__Rai1;-.—ag;.V
Dist: Bclggaupmeffll. ‘ ”

. Laxéappa.

Age:”23 years, -C)c{::’Ag1=i,<:i1§tt1..3:e,
R] 0: Kanc:hwa1v».za'd1_," "
Tal: Rajitaag,» Dist: Be1gg1i'1.m»O1.

n V. (3.? 'S:jna¥1éi'–A,B$gchchapure, Advocate.)

'A_J:§'i:~['g_*g ~

am by. Ponce
Rcffimfientéd by SF?

ci:euit §3encn at Dhaxwad.

V(E%B§,%~<As::i. P.H.G-otkhindi, HCGP3

. . . Petitioners

. . . Respnnéent

This criminal petition is filed under Section 439 of
Cr.P.C. by the advocate for the petitioner graying that this
H<:m'b1e Court may be pleased to gant bait to the petitioners
for the offence punishabitz under Sections 457, 380, 436

C-ri' P7591 of 2008

{*0

read with Section 34 of IPC in Crime No.205/

by Raibag Police Station.

This petition coming on for QIf.’d.€;’S thi$”da’jfi u u ‘ u

made the follcawing:

.3…….._

9 R* m3 R ”

Heard both sides;

2. This pgtiiion ..%fn1y t0 the 2m:

petifioner in by the learned
counsel foii. {A>i§’eV1i»<",-:.=,s alleged are under
S-:':c:tioI,ivs".' Penal Code coupled

with swim

'3. The pf0:§¢§§i1§id'n case, in brief, is that on 35.10.2008

'V 3.111., when the complain' am: and his cousins

""3;*e'1*{j~_; vsiltside the 'dhaba', some four unknown

pcr"sa3ns.__' them and broke open the 'dhaba' and took

cash Rs.4,50{)/-. Tha complainant shouted and

A 'fl3.f€._Y gvere able to apprehend two of the accustzd persons and

_»j;l::§ose who were apprehenécci gave the names of others,

which also mentioned the name of the 213*' yetitioner herein.

}/

f

Cr1.P.7591 of 2098

:3:

4. The other accused when ran awayiaiso

but belonging to Alagomia Sattegpa Hanji

properties therein including thcf

baseci an the complaint got :21 <:a§t:__

accused persons.

5. Submission’ 1; A.I%[ci;achapu1€,
learned co1mse1__ for tt;e.j?2Isd that the main
accused by in Cr}. Misc.

No.83S Judge, Bclgaum) and,
fhE:I’f’:fé)vI..’£3″,VV éiven the samca zelief and
m<)reoxx.'?t:1ji has been submitted and the

pctitianer iiiv_c{1é§;ody since 16.10.2008. No amount

' ' __ was€1~e;:{n:1′”‘L’h€ 2nd petitioner.

also the submissions of the learned

G6vem;i:x{1c:afi Advecatfi for the State, I am of the View that the

..abQve’f–a:<:;t0I'$ may be taken into account grant bail to the

' V_Vf2.'"*i–15etiti011er by imposing canditiong.

}

.4-

Cr1.P.’?59}. of 2008

:4:

3′. Hence, the petition is allowed as

pefitioner is concerned. The 29*’ petitietmer s11a}}’._}E5e.

on bail sub;’ec1: to the condition tha?§iF– ‘ «

{fl he shai} execute a«jpe1_f.s3:1aVI bend u
of Rs.50,{)O0I- .”fo1″ ‘»;ti1e
likesum tov rflfxe of t11e.

(ii) he 110j: Htam ‘ ‘ the i)I’0S€C11fi0}’.l

es;*i£ien%§e_–_auri shall 3:99: give’ any threat to

tee

‘– he V ” attendance before the
VPeii¢e’*«–._{>§t1ée in 15 days in between

1′{)-Q} .a;–m.”vte5]00 p.m.; and

_v(i1}.) of the conditions are violated, the
.v”1.:-§fe~s;eeution can move this Court for
.”eAé33.£1cel}aation cf the bail

Sd/-3
Iudge

‘ Kms*