IN THE HIGH COURT OF KARNATAKA AT
muse THIS THE 23*" DAY or-' MARCH_.'éfiO§V~'.',j'::
BEFORE
ms 1-!0N'Bl.E MR. JUS'!'IC:h':4V.!f.'a'.&.£:'.§B.l_.?lN?l3'f"I'Vf'=..,_
Crl. P. NoV;'49$/2059 A
BETWEEN: M
A G AJEETH KUMfisR f C
5/0 A P GIRIGVASAM' A
R/AT RAMESH NIVAS,
RAMAMURTHYBEAGAR, I
EANGAz.oaEf.1s _ _
E §P9E'ri1"zoNER
(By sr: : s ;EHAr~:;<;§;1Asé1#A s.]A*ss1"s,, ADVs., )
" "STATE 8*: am PURAM
'PV{')'LIV€':E._vSTI3a7I'I*O._N
V..R.E_P. EY;S.P'P
HIGH' coum EGMPLEX,
sA:~;csAgEoRE.V~
RESPONDENT
V 4f’*–VVx($éi5..fGr.féspondent )
E _MCRL.P IS FILED U/5.438 CR.P.C BY THE ADVOCATE
FGR ms PETITIONER PRAYING THAT THIS HON’BLE
V””..AcQUfRT MAY BE PLEAsEo TO ENLARGE THE PETR. one am.
‘IN THE EVENT OF HIS ARREST IN CR.NG. 295/ca OF
“K.R.PURAM p.s., BANGALORE cm, (c.c:.~o. 23303/oa
-:2»
ON THE FILE OF THE X ACMM., BANGALORE) WHICH IS
REGQ. FOR THE OFFENCE P/U/S. 302 NW 34 OF IPC.
“mis PETITION comma on son onoeas
THE COUR?” MADE THE FC}i.LOWING:-
This petition is iiieci undtg_f–e.5e¢tion_t4:33?decode i t
of Criminal Procedure seeking Van*:Vi..cf_i;ia’i:o_i’y baii~_..,.
2. been arraigned as accused
No.1 by the respondent –
K.R.PuraArn_Police Investigation is already
cempleted theV.ii<.RA§Piir"em Poiice in the said case and
"vci1'ar;;iie s–heet..nas aiieaay been flied against the petitioner
°'ari€5'_'i.§ive::'aothe'ri.accused for the offence punishable under
Section 3G.2rrea::d with Section 34 of the Indian Penal Code
'3howing'.vi;he petitioner as absconding.
3. I have heard the learned counsei appearing for
. ufthe petitioner and scrutinized the material on record.
VJ.
-;3:-
4. The material on record would cieariy show that
after the invatigation, charge sheet has been fiied_4.aV:gi’oinst
the petitioner herein and five others for
punishabie under Section 302 read yyith Se<:t:'on1jj~3§i"'of'–the:it '*
I.P.C. Petitioner has been shown as a_bsc"ondi'ng."'It'is:j'-eisieiiv_AA
settled that anticipatory bai'i-..__c.:an gVra;e:ifec§A:v:oVniyj\§
exceptionai cases. Having regvai'rci:'to.VVtne' of the case
and the fact that the ".C3ti'Vi:ci:V7eV'r"V"has not been
able to absconciing, it
is ciear that feriiigranting anticipatory
ha": V …. ._ '
?etit%on is dismissed.
Howe}:er,_ §sv_’oo’en.’* to the petitioner to make an
“V.”‘appi£c:.atiion for regioiairévbail after surrendering before the
i .~
Sfife.
Iufige
some