High Court Karnataka High Court

Arasaiah @ Arasa vs State Of Karnataka on 2 July, 2009

Karnataka High Court
Arasaiah @ Arasa vs State Of Karnataka on 2 July, 2009
Author: Subhash B.Adi


awn wwum wr %;.mMM&HMmA HEGH G§Q;£.?1gT QF M&RMA’%’AK& WQM QQMRT Qfi MRNAYAKA MGM cmmr Q? KfiRNflm”¥’£9«%fi% WQH 565%? $3′ mmmgm WQH C’

Ifé’ “EH5 %€Eé3:3?~{ £If{§3.}’?L'{‘ ELSE ?{;3’z?«.E’~a?§”:’%%i.3′<z,,, §.§?€fé?%,i;fT}:§.__E

§fi;E'E?§ 2*%:::a "f§~{E 1:519 my? 325:3 2a:;j£§'~w.f"««."'*

§§§"=Z:–'§i§

?HE Efififaag gag 3§§?:;E_§¥$H§éfi"§fA$: f

fiaggy fia 255% Q? 2$$§H

8§'€'%i'EE?§

°=.W§'§£?z%:$gKa

gay x.§.%z£a é§a?£=§.$a§§a§§Aa cgsg
fiavgaawgsé " ' ",H 5

saw

$?&?a Q? §§g§%?§aa *,
3? SU§§fi%fi§Y%¥fifi§V§%v:E-,
aaggagaaa _V"' '
«_ §g§?§§$_§v Laaagas $?&?a
".§§%L:fi §R%E$Cfi?%§§s

gag $33" Efi?§E§ 3* QEEEE, K$fi§E

T'..j»,§aLg§_"?:La§ 23$; £3? sa,§§s §aa?:%@ ?$

~ gfi;&§$$.?%2 §g%§" fifi 2&3; 2% £§:fi£k§a$:§?§2fia§ Q?

gg&&%%é§¥a§u§$; ?$&EfiE §?£T:%; gafis :3 %§§§:§$

__ a"§§ Tfig Ezag 5? $35 $&§% ?aa:§w X sagsgafig Cfififi?
V"-. fa S&$.§3§§2§$§ §Q% ?H£ §§§E§§$ ¥¥¥E$fi%§;§ Egsgg
"» S:$?:$§ Efiég Eifiifié g 332 R5? 3% g? §?fi:

eaecawwmys ~=w~mw-arj.ng:«-

08.1358.

The petiticmer: was arr¢3t’§€§.V ‘ 1 ‘ ._ >

Cr.Ko.15?f2D85 regiatexed b§m suh;a$a@§a¢gré_’:

Police for offances 36i,1:f.I’JB, fia<A1:"-$02 -34 V'

IFC.

{um§a:sfi@#§§§ W? W,¢’%?tE3″‘i§s$5**3′<'z,'3§.§*'§'.!i":.:$W §"'i5M2w2°?K""€{ '@»,Himfi'M'¥k!é MW fi'\'<y{%"'!2a§'2U8"é21£~'**,2¥4'!"'€icD('5.9'"Va

'_ 2. The Sassibagf'Cqa;jrt;_~1§y~.._i.§i§~%prder dated 11"'
October 20flS,_had i.'t1'ié*.'zsfiiffitionaxlaccusad
on bail ana4fia5§afiaiag& ébgafit-riom 27.1.2386 and

the.raa.ft:a_;.',–::_"_"'fig ' ',Vh.ii' was apprehended.

rm a;21;:1.I',u:'.'i$vat:§.o:: for bail, which

was 1;:-;.j¥:a:tVe<2' wVVti3.Fj_LjV~!:i'11a._:Vf£eia.£ned Sessiuna Judge.

3.. béafifiififi uvunsel for the petitioner

A that, trial. has not yet; commencm and

‘V cTc;:x§i%E£e1fi§£f§,.«:thve sazma, petitions: may be released

§.1__soma stringent conditions.

V}. Even artist: the arrest of the petitic:-nzrf

–:: L’¢’:’fi”.’uaa»::l for the ascend time, he has hear: if:

judi¢:ia1 custady for mare than four years. In the

circzzxnstancazs, I am 421′ the View that, patitioaar

;, !V/,/ 5″

2.:

“»_ »li%e§$3 is ganaei ;ha.bai;.

Mm amuum maw MXNAIAM mm»: QF I(A%N&’Ma.%A WQM QQHEIE QE KARNATAKA iflfifi mam” Q? KARMAVAKA Hm}-E mam’ OF K&&NA’f&Kfl HWH Q:

cauid be eaiargad 3% fiaii my imgasiag fefiésing

c3§§itisfia:~

i§ fihat thé gétitiafiaz ghsli Hgfiafiuié 23*f
yeraonal bamfi fgr a :%fia~afflR3,3§;Q%§X%V
with ans 5§raty’Vf$§ 25% fiikaamgr fig “fi§$’tf

satisfiafitiaa $5 th§_£mmrt; ~

ii}that he 33%;; Ea$k hig1agtta§aanca
befsxe tha j§§gs§i$ti§fiai”§$3ice°séce in
35 éays §r$§aia&2gy§§f$§&§a§’hatyaafi 1%

a.m. an$_2 p5my:_}

iii}_tha; [gs ~sna:; ,§a:. :ampgxT git: aha

§rms§¢§ti§§’Ei:§&33é$7a$§Vm§t&5iai :

ifié_:h§tKE§”%%g;g_a§§€&r fiefzzg thfi Sfiuxt

£¢gulariy’wi%fi¢§ia§aii 32$ :

“V5 t%a%Ai§’$§$a af 3%? fiafiguit ta a§§&3r

;§a£9rs :fia”‘m$a:t§ §ffl3%€fi$i$R 13 at

we

§¢_ &:$ar§i§§1g, paziziaa ia afiiswafifi Tha

2 Seafligfis fiufigg fifiall aafiglufia tag tyiai afi aarly
vas §@$3i§;%F baa sat lfitar tfian aige fififitfifi fram

Tthé fiaie af raagipi af 3 gap? af thig arfierg

Sdl
Judge

§%$*§