High Court Karnataka High Court

Ananda @ Babu S/O Nagaraj vs State Of Karnataka By on 7 February, 2011

Karnataka High Court
Ananda @ Babu S/O Nagaraj vs State Of Karnataka By on 7 February, 2011
Author: V.Jagannathan
IN 'E'I"IE HIGH COURT OF KARNATAKA AT I-BANGALORE

I)at"eci: This the 71" day of February 201 1.
BEFORE

THE HONBLE MRJUSTICE v.JAGA1\¥NAm2§g1~i"'%j,1.

CRL.P.N0.361/2011

BETVVEEN

ANANDA @ BABU,  
s/0 NAGARAJ. AGED ABOUT-2_4 YI+:AjRS
R/A SUNNADAGUDU, M K NA(3A.RA, '
YESWANTHPURA, 13ENGALURU-.._  --  
  _   'PETITIONER

(By Sri Ir-:1ARIs1~IKUMA¥i'M_T_c."A35\?.}    

AND:

STA'1':+_: OF KARNA'I";AK'A__ ., ' -
BY AMR'UTH'A}1A1.1;I,_P0L:c}:;, BENGALURU,
REP. §3Y'--s'Im'E:"£3U':3L1c"-PROSECUTOR.
HEGH COURT 0Iaf{KARNATAE{A<
BE_§\'EG-ALURU'; A. 

     ----------  ...R.ESPONDENT

'    ADDL. SPF.)

_ CRLP FILEI) U/S. 439 Cr.P.C PRAYING TO
IENEARGE Tflii PETR. ON BAIL IN CR.NO.135/2010 OF

 , "A:_v;RU*fr1A1--1ALI,1 P.S., BANGALORE, IN
'~_C'.€}NO.53260/2010 ON T}-{I3 FILEE OP' THE CMM,
_fBANGA£.0RE, WHICH IS REGD. FOR THE OFFENCES

I3'/U/S 364[A), 365 AND 397 OF THE IPC.



'I'}"iIS PETITION COMING ON FOR ORIDERS THIS
DAY. TIME 15 COURT MAINE TI"--';{E F OLLO'W.1E\§G: 
ORDER

Heard both sides in respect of H

the petiti0ne:* who is said i1Q” 6e”‘A~7, in thk; etase

registered in C1’.N0.135/10

ptmishable under Sec:tions..e4.j:.V3’54~A£,
50548, 109. 212 of1:I>ee_.A A A t

2. Though by the

petitioner’s e0i’u§seI the petitioner

is net eomplamt or in the FIR,
submiseignt of SP? for the respondent-

Stdtev is that ‘this petitioner is involved in number of

~ :C’ases..va:1d. 2ipart from that. the petitiorler has been

H victim himself and therefore this is

not 3 fit to grant bail.

Above submission of the learned Add}.

S.P.P has to be (:()I1side1’ed as the petitionel’ appears

to have involved in number of cases of like r1at.11re in

5″:

£3.

/= .,

A/« 2.

the past, acc03″d1’1’3g to the prosec’u.1:i011 and iherefore

gram: of bail is likely to give the p<3iit,i0ne1* fLj1:7;t:]fi'i%_1'

scope to invoive. himseif in Eike Off€11(teS"1fAi"'£;&5:¢Vt'A§%§11';E:_'V

apart from tampering of (3Vid€11C€ "

wimesses.

P<«3tit.i0'r1 is therefore réj-acted)

35$ #4

:§9§