High Court Karnataka High Court

Asif S/O Abbu Kaka vs The State Of Karnataka on 23 October, 2010

Karnataka High Court
Asif S/O Abbu Kaka vs The State Of Karnataka on 23 October, 2010
Author: N.Ananda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS Ti-IE 23RD DAY OF OCTOBER..20:'i4C)"'-,VA

BEFORE

THE HON'BLE MR.JUST£CE4N.[ii\TA{i\Tf)A'x"   

CRIMINAL PETITION NvO.:38'f54/2Q'1.f5V   
BETWEEN: it i A T A

1. Asif S/O Abbu Kaka  .  
Aged about 25 Yea.1fs.~ Cc-i_o1i,e.  * V '
R/O LakkinakoppaiV11O1acge_?=   
Shimoga Taiuk andV_D'is.trict. in 

2. Suri @ Sures;hi:.S,/.o--.Shiviniiflihéippai

Aged abouL't.__26~ Years-,.__C~Ooiie"'   '

R/ o Lai~:1;iI1_ai_{opj.r-a.Vii1i'age'" 3,

Shimogg 'ijaiuii an'd_D.istri'c't.~-  ...PETITIONERS
[By sriss.Pra$a6;_;V~Adxf;)t  

AND; V

 V'   .<Sta'i:e of'Karnéitéi1{a by
 »   Po1'ic__e Station
¥..Bfiad1'aV*athi ...RESPONDENT

[By~..Sri_E/if iiyéikumar Majage, HCGP)

._ Vii"-._'I'his CILP is filed under Section 439 Cr.P.C
 'praying to enlarge the petitioners on bail in
  C;r.No.201/2009 of Bhadravathi Old Town Police
 -Station, Shimoga district, registered for an offence
 punishable under section 394 IPC.

This petition coming on for Orders this day, the
Court made the foilowingz



ORDER

The petitioners are arrayed as accused l\lo.sei..E:fi”and

7 in Crime No.20}/2009 registered for_

punishable under Section 394 of

2. Heard learned Counsel

learned Government P1eader_Li’oif_ thefitatet

3. The learned Governnient Pleaderhas furnished
the crime numbers inlwhicclig’ ipetijtiojriers are involved

and also _snbmitte’Ci’*::”: lti1at_’.”.Cr’i’ininal Petition

No.3853/ by*V_&]l;:3’etitioners was dismissed by this
Court on”5_. = 44 V

Corisidlelring the nature of offence alleged

against peti.tioners in the instant case and their

ant.eceden.t_s’Vatthis stage, it would not be safe to release

peti’tioIi.ers”on bail. Accordingly, petition is dismissed.
h ” Sal!
Iadqe

rias.