High Court Karnataka High Court

Revansiddayya S/O Nagayya … vs The State Of Karnataka By Yadgir Tq … on 20 March, 2009

Karnataka High Court
Revansiddayya S/O Nagayya … vs The State Of Karnataka By Yadgir Tq … on 20 March, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

mags THIS THE ::seIH DAY OF' MARCH, 2069'  A' 

BEFORE

THE HOPPBLE MR..JUS""i'ICE €3§U8 §iAsr1TTB;_A:)r    '

cRL.P.No.8_6_04/:z 0-Q§--._

EETWEEN: M 'V
REVANSIDDAYYA, V  «

$10 NAGAYYA swam.  _ 

AGEIQS YEARS,  V  :  » 
occ:c:AR DRIVER av. BU--:3INESs;~.%?_ '

R/O JALGA:a2A-s'rRELfr, §3I§zAHAP:;vR,,, 1' 
'I'Q:SHAHA_P'UR,;':i3I._ST:GUL}3ARG£\. 

%    ' ."..PETI"i'IONER
(3? M.M.ALLme, Am'.-,)_   4 V

   A.  ..... 

THE éi:';i:;">vEif0F 

BY YADG»IR'~{T} 33;'

{'rQ;yADGzR, D;s1f;§;:'méizAa>GA.

 RESPONDENT

‘(B§;’:7S’i2Ifl”SHARANABASAPPA K. BABSHETTY, HOG?)

“‘f”HIS CRL. P. {S FILED UNDER SECTION 439

; OF PRAYING TO ENLARGE THE PETITIONER

[G353 BAIL IN CR.NO.172]O8 OF YADGIR TQ. RS.

WHICH IS REGISTERED FOR THE OFFENSES
‘PU I’~1ISHABLE 1.1/8. 326, $06, 307, 199 RjW 349 IPC.

informing something to two boys pointing at

complainant. At about 7.00 pm. when the

complainant was proceeding near ‘

Parvatreddy cross, the said two boys aged above ‘

years Came near the compiai11aB__t..a11;i

on her face. when she b1″otIi1t=;””:-; 7C

who was nearby came
Based on which tige and
investigation is maée; _ L course of
investigation, itis al1e;ged:..t:hatv* ixastigated

the cfime. it is submitted that
accused eccused No.3 and accused

have vibeen enlarged on ‘oaii. The

‘ Véflereiti-accused is arrested on 4.10.2008 and
under judicial custody. Charge sheet
Alias Afiied and investigaiion is completed.

.A the material on record, I find that this
“;;ee§ition.er couid be enlarged on bail. Accordingly, the

petition is allowed. The petitioner is enlarged on bail

subject to the following conditions:

i) The petitioner shaii execute a
persona} bond for Rs.5{),O0(}/– with

TL.

{W0 saivent sttrefies for the like sum
amount; to the satisfaction 0f the
Magistrate;

ii) The petitioner Shall ap’p”cm«on’§:e: ”

in a month before the jui:isd;icT:;ic§na!.

police; and

iii) The petitioner K s E

before the lcaimtad _’Se$$it)§g1:-§ “Judge

regularly and 3101;:

with {$16 7;.1§rbsc¢:’;1:tiéj):i “urii:in;sS€$;–..».=

sd/w

JUDGE