IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS Ti-IE 23RD DAY OF OCTOBER..20:'i4C)"'-,VA
BEFORE
THE HON'BLE MR.JUST£CE4N.[ii\TA{i\Tf)A'x"
CRIMINAL PETITION NvO.:38'f54/2Q'1.f5V
BETWEEN: it i A T A
1. Asif S/O Abbu Kaka .
Aged about 25 Yea.1fs.~ Cc-i_o1i,e. * V '
R/O LakkinakoppaiV11O1acge_?=
Shimoga Taiuk andV_D'is.trict. in
2. Suri @ Sures;hi:.S,/.o--.Shiviniiflihéippai
Aged abouL't.__26~ Years-,.__C~Ooiie"' '
R/ o Lai~:1;iI1_ai_{opj.r-a.Vii1i'age'" 3,
Shimogg 'ijaiuii an'd_D.istri'c't.~- ...PETITIONERS
[By sriss.Pra$a6;_;V~Adxf;)t
AND; V
V' .<Sta'i:e of'Karnéitéi1{a by
» Po1'ic__e Station
¥..Bfiad1'aV*athi ...RESPONDENT
[By~..Sri_E/if iiyéikumar Majage, HCGP)
._ Vii"-._'I'his CILP is filed under Section 439 Cr.P.C
'praying to enlarge the petitioners on bail in
C;r.No.201/2009 of Bhadravathi Old Town Police
-Station, Shimoga district, registered for an offence
punishable under section 394 IPC.
This petition coming on for Orders this day, the
Court made the foilowingz
ORDER
The petitioners are arrayed as accused l\lo.sei..E:fi”and
7 in Crime No.20}/2009 registered for_
punishable under Section 394 of
2. Heard learned Counsel
learned Government P1eader_Li’oif_ thefitatet
3. The learned Governnient Pleaderhas furnished
the crime numbers inlwhicclig’ ipetijtiojriers are involved
and also _snbmitte’Ci’*::”: lti1at_’.”.Cr’i’ininal Petition
No.3853/ by*V_&]l;:3’etitioners was dismissed by this
Court on”5_. = 44 V
Corisidlelring the nature of offence alleged
against peti.tioners in the instant case and their
ant.eceden.t_s’Vatthis stage, it would not be safe to release
peti’tioIi.ers”on bail. Accordingly, petition is dismissed.
h ” Sal!
Iadqe
rias.