IN THE HIGH COURT OF KARNATAKA I
CIRCUIT BENCH AT DHARWAD '
DATED THIS THE 18th DAY or DEEEMBEK éjoo'9f: 4- _ "
BEFORE
THE HON'BLE MR. JUSTICE L_.NAIiA_YJI3INA 3
CRHVIINAL PETITION 'l§D.V1Ss].73/22902' '
BETWEEN: 3 'A H
Anthoni, S/o. Chourappa Sa1V<;Ifvi"T' «b
Age: 44» years, Occ: Business " _
R/0. Shantinagan:"K€'3hwapur _
Hubli, Dist. Dh_aI'W'ad '
I - " PETITIONER
{By Sri. Shrih;;IVrS'}I._I3X.
AND:
The State of Ké:nata1< a_ "
Rep by P_o1i.ce Sub Inspector
_(}.okul Road Police Station I
QHub1i, through Special Piiblic Prosecutor
_ 4.,v(BySIi.,__'15.}{..Go§1;E:Iindi,HCGP)
High :C0§.1I"I_ of K-:a,rhataka
Ci'I'oui;_B€IrIV¢'h_, Dfzarwad
" « = - " RESPONDENT
AITI;;I1s””‘cRL.P IS FILED U/S438 cR.P.(: BY THE
AI5x{oc;ATE FOR THE PETITIONER PRAYING TO ENLARGE
“P()_L_I_CE STATION HUBLI
THE”1PET1T1oNER ow ANTICIPAT RY BAIL IN GOKUL ROAD
CRIME No.3/2005
l-J
IC.C.No.I4I1/2005) WHICH IS REGISTERED ON TEE’-EA’SI’S”I«V.
OF’ THE PRIVATE COMPLAINT FILED BY THE COI\/:2*9LAiI{A-N’I’i-‘v…_T’ .
IN PC No.4/2005 ON THE FILE OF JMFC 1 C()U.RT”-HAUSLI,’ IN’ K
THE EVENT OF HIS ARREST RENDINC~…T.RIAI,’OI:”‘ ‘SAID ‘
CASE, ON SUCH TERMS AND CONDITIONS’AS*.tnEEMEn.,_FITt_T j
TO BE IMPOSED BY THIS HONELE C0″0RT, ”
THIS PETITON COMING OI-«I_,”‘I:~OR (i).’}?2D}:3F_2u$D}’iY,
THE COURT MADE THE FOLLOWING; *
A case was registered Hubli in
CC No.14} 1/2003 ‘their made by one
Manjula Police Station,
Hubli have”rei;<giStegiec:ii:ii5i'§V petitioner and other
accused punishable under
Section 379 oif"~IP(3,V-3?.éu~=1iieI=.«~'iiithe petitioner has filed a bail
:.4~petvitio11;':iEi§efQ_re the I5riIIC.i.ps;l and District and Sessions Judge,
Dhamiiad.irI._Crl;v'M.i'SC. No.29/2005 Seeking relief under Section
7"~,/.__/:38 or 'Cr<,R.C,i-"."ITI§'g'Sossions judge by order dated 02.02.2005
granted enticipetory baii with Conditions. Since the petitioner
notgeoririplied the Same, the anticipatory bail stands
I» cetneieillieciii »§\
Lu
2. The petitioner has effectively avoided the
Court proceedings for more than 3 years. Thereiafte’:r.,VV Vwairrantl”
and proclamation was also issued. At.Ihish’._j1inct.tire;-.__the_TE
question is as to whether this,vC’ourtl’*–can inte.r–fk:.reV in
proceedings, which obstruct the pr’o’ce:ss of lalx/”v’~’.3.l_ ‘«ll’i;i.¢i’I’i_x:,V:.’:»Qt:iinion,
the petitioner has not bylabiising the
judicial process. Hence relief from
this Court.
reserved liEgerty~ toVrhak_Ve’ne’c.ess–ary-‘application, if he is allowed
under Criminal Procedure’ Code.’ C
Sd/.:
JUDGE
gab ._