High Court Karnataka High Court

A M Harish (Achapanda Harish)S/O … vs The Station House Officer on 14 September, 2010

Karnataka High Court
A M Harish (Achapanda Harish)S/O … vs The Station House Officer on 14 September, 2010
Author: N.Ananda
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 1491 day of September 2010g'~.._>
BEFORE   '

THE HONELE MR.JUS'i'ICE N.ANAI_\Ii5A' jf f  _

Cr1.P.N0.4060/20 10

BETWEEN :

A M HARISH (ACRARANDA HARISE). 
S/O MONNAPPA,   
AGED ABOUT 32 YEARS.
R/AT HEGGALA VILLAGE.
VIRAJPET TALUK, V '  
KODAGU DISTERICT.  --_  

V'   "  PE'ImONER

(By Sri R K  V"  

AND;

THE STAT_ION_ HOLTSE. _Oi?F1C ER.
VIRAJPET TOWN 1>O:._IC~--E STATION,
ViRAJpET--.., V _  -~

KQDAGU DIETRIOT. '

 RESPONDENT

‘ ,,(Ey, Sri – KUMAR MAJAGE, HOOP.)

‘m1E;_7CRL.p FILED U/8.438 CR.P.C BY THE

At5arO{:A*rE FOR THE PETITIONER PRAYXNG THAT THIS

A. HQN’B’EE COURT MAY BE PLEASED TO ENLARGE THE
‘v9EfiI11ONER ON BAIL IN THE EVENT OF HIS ARREST IN
‘}cR.NO.1o4/09 OF VIRAJPET TOWN 10.5., KODAGU.
” MADIKERI, WHICH IS REGISTERED FOR THE OFFENCE

P/U/S 14:3, 147, 148. 341, 427, 302. 506 R/W 14_9__OF
IPC. i ”

DAY, COURT MADE THE FOLLOWING:

THIS PE’I”E’I’£O1\}’ COMING ON FOR

The petitioner is arrayed’.vas._iaccuse’d–.

Cr.No.104/O9 registered offences! ”v_p(1*n’ishab1e ” ‘

under sections 143;’…147,..r”14.5§;– 302, 506

r/W 149 of IPC.

iearried ‘C-ouiisel for petitioner and
leaned for the State and I have
been talkie-n% th.roagia_ investigation records.

Tide information would reveal that

‘ :~dTue_ ivtprievious enmity, the accused/ petitioner

.’aessau1t,ed’i._ti51e deceased with a long and caiised his

death_i’:.In the circumstances, custodial interrogation

of “petitioner is necessary for proper investigation of

__the case. Therefore. anticipatory bail cannot be

granted to the petitioner.

In the result. petition is dismissed.

S5; 3 Q_

Dvr: