Karnataka High Court
Babu @ Telagubabu vs The State Of Karnataka on 31 May, 2011
',7 THIS CRIMINAL PETITION IS FILED UNDER SECTION 439 CRPZC. PRAYING TO PETITIONERS ON BAIL IN S.C.NO.I255/2OI«Q.__QN--ITFHEV FILE OF THE 9.0., FTGVI, BANGALORE.-a_FOH,jf--.'I?H,§;"_ OFFENCES PUNISHABLE UNDER sECT1Q_N:5_ 1«;L3.'1z;4.,I 147, 148, 307, 302 READ WITH S_EcT1QN_-'I49 'me-..V "VI THIS CRIMINAL PETITION 'w::0:vw:§c3}'ee»1?I0H' ON THIS BAY, THE CQURTVMADE "I-'HE FOLL§)WIN'G:'; ' In this petiti03:'::_.'i°:i1ed.'_VAHhfI'e:rV_I.'SeetiohI43§I Cr.P.C.5 the petitionergwho as Accused Nos. 9 amp: /10 on the file of the ____ re'gieIered for the offences puni:ShabIeIVIIti'11--e1efiI"I43, 144, 147, 148, 307, 302 r /'W4149 bf Jeought for the relief of bail. ;,/2) ._'I'he"Cf'a;se of the prosecution in brief is that, at about 9.40 a.m., when the deceased Ravi : V' ' Poonekanna, the complainant .. IV:I2amaehandra @ Kapperama, CW.10~ "'._I'I§e'shaVamurthy @ Kehava, CW§II~C}iri$ha and Others 'I were sitting in from of the house situated in 8131 Cross, Swai:hna.t.ra Palya, Srirampura, Bangalore? Accused I\Ie.I~L0ga Leganatha, Accused I\IG.2~GaI1ga, IX/Iegha ,/-°' esi':»~"" 4 3) i have heard the learned eounsel appearing for the petitioners and the learned HCGP lot' the Respondent~State. Perused the available. 4) It is the o0ntention.. of the for L' the petitioners that, the'V.eotnh;:r1ai.nt the of these petitioners did not act is attributed against these petitioneiisl in the ease pursviilant' stated to have been made by the the basis of the statement madeLb§t4"the'»so~e'alléd witnesses, therefore, at this there alfelllvno grounds to believe that the guilty of the offences alleged. It is also his snbniission that one of the accused namely, A. Accused No.13 who had been named in the Complaint 'and specific oveitaet had been attributed against him, ll has been granted bail and therefore, on the principles of parity, these petitioners also are entitled to be enlarged on bail! T he learned HCGP opposes grant of bail. /.», 7 heinous offences punishable with death vv.oi7?:l"»i.life imprisonment. According to the prOS€:<_:§i1"tl€}i1.§__j petitioners are also involved in so H18.f1}?"t'§':,llBf 'e.if1i<nin.éil--« .e eases. Therefore, the appreheii_sion-ioii thei.prolseet1ti.oeri that, if the petitioners are on likely to tamper the pr0see_i__iti.oi:i--.,witnes.ses 0%; destroy the evidence in the ""eéLse'--.arij_d'V flee eiavay from justieei cannot be rii'ie§i~ou:t';""'*.Thei<ei"ore;. iifiv" 'my considered opinion, t,.1"1'ese j§.etitiene_r;s...are not entitled for the relief of IlI'i,._lZlh€ lightof 'a;iove observations, this petition is ijej'eete<i: , .....
KEEGE **
u’nKGR%~”