High Court Karnataka High Court

Venkatesha @ Chikkavenkataiah vs State Of Karnataka on 10 February, 2010

Karnataka High Court
Venkatesha @ Chikkavenkataiah vs State Of Karnataka on 10 February, 2010
Author: A.S.Pachhapure
 

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 10" DAY or FEBRUARY, 2eI0j*,
BEFORE:

THE HON'BLE MR. JUSTICE A.S. pACHHé2DHE*_
CRIMINAL PETITION No:6735tQE?2Qb9.¢ at

BETWEEN:

Venkatesha @ Chikkavenkataiahf;

'S/0. Venkatiah,

Aged about 46 years, V
R/0. Kothalavadi Viliageg' _,_ .r&I
Chamarajanagarvialukg ; -' K ",V,_ ; PETITIONER/S

[By sri.A;"F¢;5zé;NizHm}«nail}I-

AND:

State of*Karnatakar-U _

By Chamarajanagar RgfaljPolice,
Rep. by Pubiic Prosecutor,

V High fiourt of Karnataka,
"vBangaIore.»r " """ "t W RESPONDENT/S

tgt[BftSri,tHaja'Subramanya Bhat, HCGP.]

'k'k'k

This Cr1.P. is filed u/Section 439 Cr.P,C. by

r",the Advocate for the petitioner praying to enlarge

_ rthe'Hpetitioner on bail in Cr. No 147/09 of
V Chamarajanagar Rural Felice Station, pending on the

_ . file of the Addl. JMFC, Chamarajanagar,

ev_Chamarajanagar District, for the offences 9/u/S.366,
;i376, 511, 307 of 1pc.

This Crl P. coming on for Orders on this day,
the Court made the following:



in the crime and. even as could. be seen from the
allegations in the complaint, there was -oniy_ an

attempt to commit sexual intercourse sand raven; no

 

no material for the offence under Sections 355 and
307 IPC. It is further suhmission thqfl paflis ready.
and willing to abide by that may be
imposed for his release on hailL'aQn these grounds,

he prays for grant of bail§"}d

4. Theilearned Government fileader submits that
there is _.p§ga§d"£$£iaff'ma¢éria1 against the
petit1oners*ior the ofirence alleged and in case if
the Petitione§pt%¢ihre1eased on bail, there is
possibilitpV.Jof_f threat, force, etc. to the

"»proseeution_witnesses. Therefore, he requests for

'Qrejection"of the petition.

Aa§. ,~I have heard the learned counsel for the

d.,_pet1tioner and also the learned Government Pleader.

'lb, The point that arises for my consideration
:dis;l

Whether the petitioner is entitled

to the bail sought for? Qygjm

injuries are caused to Ajay Kumar and that there.isgk



ORDER

The petition is allowed. The petitioner ,is

solvent sureties for the likesufi to the satisfection

conditions:

i) The APetitiOflérV shell tettend the
Chemsrejanagerog W’§firal,f Police
$tet1on on eyery Sendey in between
lQ.Q§§ arm} lendfi lllQO a.m. until

furthef@Q;ders._

ii) *fie”vvshellWlfattend the Court

concerned regularly on all hearing

V | . . . . .

r» a’iii)XSe. shall not cause any threat,
V ..fo;ce, coercion or influence to

l,any of the prosecution witnesses.

Sd/*
35383

Ksm*

ordered to be released on bail on his execfiting_e§

personal bond for a sum of “Rs,2§,OD¢§¢U vwithi 2t

of the Court below’l with l”further” “following