High Court Karnataka High Court

Sri Channakeshava vs State By Turuvekere Police on 24 September, 2010

Karnataka High Court
Sri Channakeshava vs State By Turuvekere Police on 24 September, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BEFORE

DATED THIS THE 24"" DAY OF SEPTEMBER 

THE HONBLE MRJUSTICE N.AI\§Ai'\'J.:).AiVA_A.'V.  'E

CRIMINAL PE'1'I'1'ION     J 

BETWEEN:

1.

S1'i.ChannakeshaVa
S/ 0 Chikkegowda  .
Aged about 38 Ye:%.1f$:.. .
R/0 Kadehalli vmage  E'

Dabbeghatta Hobli__V__'_-_  A

Turuvekere.Tal_uk  V _ V.
Tumkur_VI_)ist§;i*i'c;f.._  1 '

Sri_'A.'Sh1va§5raké§Si1 V,' 
S/'Q B;1£;aVe£:rfaj_1ig   _
Aged about  :_"'1.'§:éu.'.S .. _ 
R/0 3*?' Crosé; 4' 
in(jliranfig;ir' A _ 

,.."1%furt1.xre3kert3'~  A V
" -T.L1.151i;kL1'"I"z Distritfi'

A  */" (Byu  }il4;EVC';:(j'pa1as\vamy. Adv.)

Ami: 

   b}':Tt1I'L1V€1{€1'C Police
» Rem';-:senf,ed by
E --.  Public Prosettttxior

High Court. Building

E   E3a1:1ga11c)3'e W 560 001..

(By Sri . P. Ka1'u1'1z311{dr, HCG P)

WPETITIONERS

...RESPONDENT

This Cr1.iP is filed under Section 439 Cr.P.C
praying to elllarge the p€f.i11i()r](-3I’S on bail in
Cr.No. 180/ 2010 of ‘I’u1″uVekere Police Si:at’,ior1 1’egis;’ie2’ed
for the offences punisllable under Sections 4 an_Cl~.._5.._of
Explosive Substances Act. ‘

This petition coming on for orders W’
Court made the following: _ V’ * .
O R D E

. ,

The petitioners are amayed ‘as lé1eeusie(§;l’T;al1ld
2 in Crime No.180/20lolxkfegistefed Wioffenees
punishable under ~ of Explosive

Substances Act,

alleged to have been in
posses siloilléof iexlolosive substances:
containing 50 Kgs. ofAmor1iurr1
i
it bags containing explosives SUN
,. “#30 MM Class 11 125 GMS
00 Detonating ruse wire rolled in wooden roller

-4) One plastic bag eoI1i;aini11g sazfety fuse wire in

blue Colour in three btmdles of stick

8 I I
‘,J,\)v ‘

5) Special 0i’dinai’y ciet0nai’.01’s danger explosives

in thirty boxes

6) One plastic bag Coutainizig APEI.) ‘–V

explosives eiectric cietonators in 84 ‘biiiavrilses. i ” i

7) Fifteen plastic bags c:0n,iéii1ii1ig expl0Asi§res SVUN”.

90 25 MM Class 11_i25
The inatier is stiil S

3., The learned, submits
that petition may .’A.’.;yg};th liberty to

petiii0:iiefs”{;<§vi' i'i1e:§éi apijliieeition, after the charge

sheet ivsfifiledw. is recorded. Petition is

dismvissed i4'"wi_Vt'1i1._T1iI5eri§7'. to petitioners to file bail

V' _21})}';'"3.]3Etaii.'i{)lTSz afteifi 't'f1'e'ehargesheet is filed.

sdl-4,
Judge

' . n_as~.