High Court Karnataka High Court

B M Ravi @ Ravimama vs State Of Karnataka on 8 November, 2010

Karnataka High Court
B M Ravi @ Ravimama vs State Of Karnataka on 8 November, 2010
Author: N.Ananda
IN THE HIGH COURT op' KARNATAKA AT BANGALORE
DATED THIS THE 08TH DAY OF NOVEMBER  
BEFORE it  V' V'

THE HONBLE MR.JUSTI_CE TN.   "

CRIMINAL PETITION 1\t:>.43ge:t§?'2oTo'A~   

BETWEEN:

B.M.Ravi @ Ravimama

S / 0 Late Murthy Rao V et

Aged 40 Years  

R/ at Agrahara Badavane __ 
Banavara Town, Aifasikere .Tq*. '
Hassan Dist. . e I _ " « ...Pet1tioner
[By sri.K.s.\.Tishxysi§;s;};h'; Adsfoeste)  A

AND:  ""    1. «. . ' .

State of1Ka1--nataka':"'-» it    V
By Old Town'Po1ic.e A'  V. "
Bhadravathg " _ ' _ ..  
[Represented 'by State 

_ Publje.&&Prosecu.tor}--..    Respondent

 [J'A3y«S'i'i.(}b'A.Me.S;;ir1i$_rasa Reddy, HCGP}

 ._  is filed under section 439 Cr.P.C., praying
to 'release. time petitioner on bail in Cr.No.201/ 2009 of

  _ Bhac1"ravathi'v"O1d Town Police Station, Shirnoga District,
  uxjegisterecl for an offence punishabie under section 39L\.IPC.

 petition coming on for orders this day, the Court

  the foilowingz



O R D E R

The petitioner 1s arrayed as accused No.32 in Crime
No.201/2009, registered for an offence punishab1ef¥u’n.der

section 394 IPC. He is in judicial custody.

2. After arrest, the investigating__Off1cer” if

photostat copy of PAN card fromv’»posgsession.gof

which belongs to the first’: i11foI’rnant:

photostat copy of PAN card from ioos:ses_s1onofipietitioner does
not prima facie make an ioffencef”punishable under
section 394 IPC. The pet1t1_o.ner_V by robbery of

photostat copy{of card ifroih of first informant
did not derive . o

3. In the c1rcumst»a.n”ces, petition is accepted. The

_ petitiofnereeis rele’as.ed on bail, subject to following conditions:–

Thefygpetitioner shall execute a bond for a sum of

A _ Fifty Thousand only) and shall offer

two ‘sufreties for the like sum to the satisfaction of

AA jurisdictional Court. 9’; Q

II. The petitioner shall not intimidate or tan’1pe_1j_ with

prosecution witnesses.

III. The petitioner shall regularly attend the %

SNN