High Court Karnataka High Court

Amarnath vs State Of Karnataka on 3 February, 2010

Karnataka High Court
Amarnath vs State Of Karnataka on 3 February, 2010
Author: K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALO_R__E
DATED THIS THE 3RD DAY OF' FEBRUARY 203:3 
BEFORE  AT T. .
THE HO:\I'13LE MR. JUSTICE   T'

CRL.P.NO.€-3395/2009 C/W ORL..P.HTr3:62"5.iX2009, 

IN CRL.P.NO.6395/2009
BETWEEN:

AMARNATH S /O RAMAC1~1AND.RA3AH    T  _
AGEDABOUT24YEARS g  D  

R/AT NARAYANAREDDY"BUILDING,_
BOMMANATIALLL      
BENGALURUQ-._   .1    ?.;'."'PET1TIO1\sER

{By SRI.T.SATEEf"§HA:  «--  TO

AND : 

STATE OE  
J.P.NA_GAR PO_L1cE:--STAT1ON,
BEJEGALIJRUR' ~ 

 *  _ REP."'B?_{--'-A PUBLIC PROSECUTOR

CITY 'EIVTL .&*SESS1ONS JUDGE,

 I BI3N{3ALURU_._   RESPONDENT

439′ OF”CR.P.C. PRAYING TO RELEASE THE PETITIONER ON
IN C.C.N’O.285}5/O9 {CRIME NO.-496/O9} OF

THE FILE OF THE VWADDL. CHIEF METROPOLITAN

(By”SR1.E.éALAKR:SHNA, HOOP.)

T’ ..T”H1S’OR1M1NAL PETITION IS FILED UNDER SECTION

J;.P.NAGARA POLICE STATION, BANGALORE, NOW PENDING

MAGISTRATE, BANGALORE FOR THE OF FENCE PUNISIEIABLE
UNDER SECTIONS 353 AND 307 R/W SEC. 34 OF

IN CRL.P.NO.6251/2009

BETWEEN:

SRIRAVINDRA REDDY G. @ RAVI
S /O VENKATARAMA REDDY

AGED ABOUT 22 YEARS
R/AT BAYA REDDY BUILDING, ‘ _ I
OPPOSITE PANCHAYATH OFFICE BUILDING ‘
DODDA THOGUR,ANEKALTA_’LUK, _
BANGALORE CITY. I .. r I ‘ *;;…PE’rITIONER

{By SRI.C.H.JAD3.{AV, ADv;}[j I

AND:

STATE,vOFvKAE2NA’E§.KA”BY’—
J.P.NA.GAR PGL1C_ESTATIG.N, . _’
BENGALURUR ‘ I
REP. BY’ STATE ‘PUBLIC ‘PROSECUTOR
HIGH: COURTIBVUILDIPIG

BANGALORE. RESPONDENT

* _ {By’iISRIIB.BALAKRIS’B:\IA, HCGP.)

‘ – If :,’CRIIAINAL PETITION IS FILED UNDER SECTION
!I.3S–._OF”CRv;AP.’O.”PRAYING TO RELEASE THE PETITIONER ON

BAIL INV’1_vC’RIAI;IE NOASS/09 OF J.P.NAGARA POLICE STATION,

_ I W__BANGAIgORE, FOR THE OFFENCE PUNISHABLE UNDER
SEC-‘T_[‘IONS 353 AND 307 R/w SEC. 34 OF’ IPC.

” “DAY, THE COURT MADE THE FOLLOWING:

THESE ¥’E’I”I’I’IONS COMING ON FOR ORDERS THIS

/1

6

prosecution bringing to the notice of the Court that
several cases have been registered against the..,__said
petitioner and therefore, the grant of bail
reconsidered, the petition was posted for
to on 18.12.2009 on which day the order’ it
open Court on 16.12.2009
abeyance. Thereafter, beenbi
posted before this Court order” passed by

Hon’b1e the Chief Justice-I.’ i

5. The-ipbieamedpi’oounse-!.._ for “the petitioners

vehern;ent.13′ eo7nVte_ndedvi._t”l*iat–even if the allegations made
in the Complvaiint “”a:reV.aeeepted, no Case is made out

aga.i§nsti’.these’ petitioners for offence punishable under

.A of IPC and therefore the petitioners are

enlarged on bail. It is their further

‘V that the petitioners have been falsely

iixiplicated in several cases and in all those Cases they

haire been enlarged on bail and it is only because they

of the two Wheeler and when he was running away. the

complainant and others tried to chase him thegvacciused

No.1 took out a dragger and tried to inflict _

complainant and at that time the cornpla’iiiaj1t”‘lired ”

accused No.1 with his service-._ regvol-§Ier»._ar1_d thereby

accused No.1 sustained in_;nries. There is ‘aEos.ovl*L1.te’.y no.”

evidence to indicate that tligidisuffered
any injury. ‘No oVert””act.is against accused
No.2 except stating No.2 tried to
run the vehicle Having regard to
the “the case, at this stage
this Court.’.is that there are no reasons to

believe that the petitioners are guilty of offences

puriislriable_under””Sections 353 and 307 of IPC. 11; is

a1g.oip¢1«:i;;¢nti;o note that after arrest in this case, the

pefitionersi have been arrayed as accused in several

other eases and in all those cases; even as per the fair

xi’;-.,si2.b_n1ission made by the learned Government Pleader,

…_tl1ey have been enlarged on bail. Under these

{3