High Court Karnataka High Court

Bhimashanker S/O Malleshappa … vs The State Through on 26 June, 2009

Karnataka High Court
Bhimashanker S/O Malleshappa … vs The State Through on 26 June, 2009
Author: H.Billappa


IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED ‘i’H§S THE 26?” DAY 01:’ JL,¥f~IE:,~«~~’.;”:’§i:,i_«\i:V)’:C}_’_:: j ”
BEFORE 2V x%a ”

THE H{‘1N’BLE
cRL.P.xo.ss§§[2é}o9 ” ‘ h
BETWEEISI: V. V

Bhimashanker S/’ 0 .I{/iaileshapijaé mag
Agas 24 }»’€1E:1I’S, €)cc; ‘f;a.*i’0§,’–.L iv AA *
R/0 Hatgumii, Tq. & Dist; Gu1ba;–~ga V
New at R/0 Krisfnmilfiagaif, ” _ 1
Brahmpur,

_. ” ‘Q ” ” _ .. . .. Petitioner

(Bf; S151. iéxévocate)

gig:

.A :’i’11:;i: ;T1:1_1*0ug1′:

“ii€;aighT;’3;*..r¢1:d£,a’_:fJagar Police SH-.1ti{}1″},
~.Ga1Eba1″ga–__ ” ”

R.§;;;s1’e:=,’::1}.*i;§:tiV by Stair: Public Prosscutar
E~-Iigiji €;’ZQ1H”t Circuit Bench at Guibarga.

‘{B;_{s7-‘s:~i.sharanabasappa K, ssabshezty, HCLGP)

$3 Respmndfsnt

This Criminal Petition ES filed: U / S439 C1’.P.Cf. by the

‘ advocate for the petitiancr praying £0 relcasa the

pstitianers an baii in Critne No.1/2009 of E?Zaghavc=:nd1″a

Nagar R8. in the iIi£(“:I’€’:S'(. ofjL:st’ice.

This C:’i::£1.i1i:a1 patition {:c)mi:{1g on far erders this day;
that: {E01111 itiadé: me: f0iiowi1’1g:~

f:-.3

GRDER

Tha petitionsr, who is A~2, in éf

Raghavzrzndra Nagar Poficzrs Stati;:)fi; “_7£1z;e,§;’ fi1ed t;h:is: ’99:-:tixi:ir;>1’1

under Saction 439 of Cr.P.C,V

2. It is $tate_ci in t7:1{§V:’;j:1et;i,;i0:1′,’ ‘aha péétitioner is
innocent of the 0fi’en::k::§[-aiiggfiédw him and he has
max), falssly i1:;1§j1i§:aut.e§d” ‘if: c}f2..$€ he has nathing to
510 \2s?1tI{i%'”Lf:g§’:L;»a1Ié’§;¢:d hi’: is the only earning
membér the’ ‘he haiis fmm a respuectable

fmzxiiiyaz’1d”‘:Ta<:"i3V1:11e p€i*;.i91aI1ent resident of Krishna Nagar,

A. G1i§ba1*ga and he owns both movabie and

gflgperties and he is ready :0 abide by the

c:(is.r..y::iiticz:":s.'$L' may be impesed by this {,§1m; and

thereiisfié, the petitioner prayeci for grant; sf baii.

3. Briefly stated, case of the prosecution is, that

“”i§z’1 }:i’:K}.:2{}O9 at abaut 6 am. Whfill the complainant

cspened the :f.1£}(}I’ mld came out to gs ta attxznzi the 11a’r.L1re’s
Cal}, he saw 3 gumxy bag ans} saxzietixirig which was tied in

{fig}

z-1 K{}W{§hif\{}fl C£:.R:::a.<:1 app-G5;i;:€: to his house. "_£'hey were

,,,, ..

we: and biooci stained. The compiainan:~«~~fi1f{§f1%:’¢é..t1″1e

Poiicé: and they came there. ‘When opened, _’£h¢}?»A.Tjbi;1″2fi1*

:3. fenlale ageé about 35 to 40

deadly weapons. C0n1p1ain’i:.}”_1as lfidgefi “in
Cr.N’o.1/2009 of Raghavefifiré’ Nagégr’- Ef0§ice’:’:§Station has
been registereci for pufiishable AAL1V1A’}der Sections

392 and 201190. *

4. h1vést§gai:idi1,::’c3iarg£$ sheet has been filad.

” ” Tlfxéx t:0ur1se} for the petitioner

contendéfi, tbai -1_:h;:;:_ “pa-i;fiti,{}ner is imxocem: of tha offences

a1§f<§€geE{iTV' ag_ai11$f' :%;:.i:.a.r:.<a;1d ha has been falsely implicated in

' aha has r1<3thiI1g ':0 do with the ailegad crime

.a1ji'{iA t1'1j{j1i§3TQi*E:, the p€'C§Ii0I1(i3l" can be granted bails He aiso

S1}.bIiTEVi'Cii€(,i that nothing inariznirgating has been rc2covc:1'ed

.a_t;' "'j=:h{: i11stana::e of the petiticmratzr and based on the

K _ ist:a_'€.£:*.3:1::£::::3,'£ ref 5&1, the petitisrzer has been falsely implicatad

in the {Z'€tS€ arid therefore, the pet_ifi0n€:r C81} b6 §'a:1tc:d

.» ' §'
baa}. §zfM,,«

6. As against this, the Ieanzed C}QVe:-4{:’Ii’1:r:e11t

Pleat}:-31* sublinitted thatA~1 was doing

deceased was brought to him fiat: ‘p€:I;i’tiz<;§ib3rV_ AV

others and E1'}f:I'€3f{}1'€3 the p§%t§ti{}$ t:zf
He aiso su}3mi.1:.ted that it frdm hf
CWs.5, 3, 9 and 10v+;1jm us*a"s ':)1*A<VjVr':1gh'£. to A»:

by the pefificmer Z” therefore, tha

petitioner *

, _ . E :::’a.féf::i}y_’ csnsidered the S11bI’I1iSSi0I’1S
mafia iéaréiéfi for the petitioner and also the

}<:a1_;?:17€:d. Gové221:i1entA'p1eader.

— – fi’i:e point that arises for my mnsideratian is,

‘sr£xI(;’a;I1:::r”5z’:”‘§r::’ }:p€fjiEi{}I1E’:I’ can be grantad bail?

” It is relevant. to 30:3, it is alleged in the

‘3cfifii’p}ajnt, t,hatT $01116 unimmszn persons haw kiilsd 1:316

‘ rjecfjased, The pfititififiél’ has been ixnplicated in the cast:

basal on £1116 staiemearxt cf A-1. Nethjing ir;cIiimi;*;at.ing has
“been rscoverad a'{. the .in3t:2;1ce of the petitioner. Except

ihrs: state£1’1ca:§;t,$_: of SW35, 8, 9 and 1%} that the deceased

E

L/'”

{.11

W38 brougfzi ‘£0 A-1 by the petitioner and the uthera

is nothing incriminating against ‘the pet.iti;i£1er., “1E5h3i’é:fcjre,

in Considemd view, in the .<€3I'i1'(Z–141'II}$'?g?1.83f1€)k(:$4 of the

ths petitioner can be grazatéélw , 'A J

Conditiorls. __ 1 VV
10, Accerdingiy, pf-;titié£1"is,_;3i1;_§~wed and the
petitioner is; grant€:d é5{V*~:':i:L_:..';j}ti3i1Vg a bond for a sum

of Rs.25,000__; ,.– __s,vit}f1""{51'1.{{ iikesum to the

satis:'§f_acti01i '{:.:"*3:2'i:i"'55Tf»<;1_,=_~:"t. The petitioner shail attend
'xthé Cm".;:.1ff_t* 1f"exg:;i.é{i'1;§;?V:""'ga:i<i 811331 not tamper with the

w,iA::f;§és%s. """" H
gg:/4
:§U§§E