High Court Karnataka High Court

Anoj Kumar Gupta vs State Of Karnataka on 10 December, 2009

Karnataka High Court
Anoj Kumar Gupta vs State Of Karnataka on 10 December, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA 
BANGALORE ' O'

DATED THIS THE 10"" DAY OF DEcEMDjgRA.D2_9()§   _

BEFORE 

THE 1-i0N'BLE MR. JUSTICE I~:l'1)1.?;j'J.A1O)!.._.(¥~'.RAM'ES'H.O

CRIMINAL PETITEODE N0Ls3§s 01<*OD2r09Dg«;-A
BETWEEN: O' O O

ANOJ KUMAR GUPTA ' ' j

s/0 RAM PRAKASH GUPT_AV
AGED AB0UT:a(J YEARS'
R/AT 3-427, _Di_AKSH.!NPUR.i ST 4.
DR.AMBEDKAR N'A–GA'R;';–_ ' _

NEW DE1DD.HM;2 $ ~– PETITEONER

(By sr{:v:sIw:WA5;:-Tk I4iA S'Hf~:::"i"T3',"ADV)
AND: O O O

STATDDEOV OF KAORNAT/XKA

O' R.EI'JREs'EN*'rED BY s'rATE Pusmc:
P{<@sECVm*QR, HIGH COURT
*ADu:A1.D1NAc;s, g§ADNGA1AD.0RAE RES_PONDI:1NT

(BOy"-Sri B-§LLAK.RISHNA, HCGP)

A. THIS CRLP ES FILED LI/S439 CR.P.C BY THE
'*.Af)VO_CATE FOR THE PETITEONER PRAYING THAT
TH.fS"PfON'BLEl COURT MAY BE PLEASED TO RELEASE
THE PETITIONER BAIL IN CRIME

.§/

V 'di3AaVfjpeai'1*é;«_._

l~J

NO.i5I/?.()09(C.C.NO.3564/2009 ON THE FILE
JMFCJE COURT, MANGALORE) OF MANGA,_L'QRE

s0UTHIKnJCEsTATuMmi%»zTHEc»$ENCE§flyS3a2

AND 201 OF IPC.

“nus cRmMNAL maTnON”CQNuNGfoxfFo§
ORDERS “nus DAY, THE 1CQURT’JWADEfl*THE

FOLLO”HNG> »_% 1′.

ORfif§_ ‘

Petitioner has stfight’ ‘I’0,ru*:g1’21nt..fQf”regular bail in

connection with £.–f§’i1fie. Ni). I/509..g5’i*7M.z;rigi;ic$re South Police.

i.?,f. _Et”:I.<,:*:that'»a;ecusedV"No.i with the assistance of
this petit£a)11e1* h21s._e(:.ij1mitIAed'.the murder of the deceased Ram

Balms v21:j1(i";éhif;teciT the dead body in order to cause

Ln.)

4. According to the learned Counsel for the petitioner
there are no eyewitnesses to the incident. The case is based on

circumstantial evidence. There is no specific _ove’:r.ti~.act

attributed against this petitioner. Accordingly, sought’l'(;i*j’gi’a§’iti ~

of bail. –

5. The case is said to be rn_uii’dee1′ for gain._I_?etiitione1′ said i

to have assisted the main .assail,a”nt No. lifn shifting the
dead body ofthe. deceased. -Thei’aileged._ii’ici_der_;t is said to have

taken place on;~’i’3:T.4i§'()9. gainvestigatiijnf’*ltza.smbeei1 completed and

chztigesflieet is l’ileft-inl’ltéCtt.Ii.l_”.Ig a personal bond for Rs.50,00()/– with

two stIiAretie1s:V'(‘ifiwhich one local stttety, to the satisfaction of the

coi1,cerned.Co_t1’iit, subject to the following conditions:
(if/)_i’1~ Petitioner shall make himself available to the
investigating agency as and when required.

(ii) He shall not tamper the witnesses.

EV

(iii)

H6 3113}! mark his attendzmce once in fortnight
befawe Dakshinpuz’i police station, Ambedkar
Nagalf. New Delhi, with intimation to Mangaiorct

Souih pofice.

Sc!/~3’%%%% %%5