High Court Karnataka High Court

Babu Shet @ Babu vs State By on 27 January, 2011

Karnataka High Court
Babu Shet @ Babu vs State By on 27 January, 2011
Author: V.Jagannathan


IN ‘I.’E”I£C E”‘1IGI”‘£ COLERT OF I*§AE{NA’I’AKA KI’ BAN GAIZ.Of?%.*1_

{)21t::ci: ‘fT1is; t}1<: 22771" ciz1§z C)f'LIE1I1L£E1Ijg iZ().E.} ":t"-7j:La-.

BEFORE

THE HONBLE MR.JUS'I'1C}F;1 \fi3}A(}4!XI\T?€;9×7§%}}{;.:§xf\E: « _ _: "

CRL.P.N.150/20:1 1 .. 3 %
B§?.’I’\?VE:E’N: V ‘

BABU SHE-‘1.’ @ BAE-BU,

S/O SYED AASH*”, . ..

AGEI) ABOUT 33 Y£«:AR3,”‘~R/A1′ NQ;’:>,2<z,

KUTIWIUBA SI-{AI-{INA SHA 'NAG'A_R::», KOLAi?{'I'QWN,

KOLAR TALUK (3; ms'm1c'1*-563 V ._

— ‘ 1 PETE”i’EONBR

(By Sri C N_m§;¢:¢U } «

flfll …. H
S’1’A’F’E,E3Y ._ BAN GALORIGE’ ~RAl.{,W’AY
cAN’1*0NM’i;N*1′ :>0:.;Ic;4: .:3’IAfrg:>N.
REP. BY ::.P:>.. I:IEG.H “.)

F11″,-£ZIi) U/3.439 C1.”.P.C PRAYING TO
m,A;2a;; _*1j§–~z’;3: PETR. ON BAIL IN CR.NO.50/2010 or:

£3;5XN€};Xf§£)T{I£ RAIIAVAY CAN’I’O§\IMEN’I” 9.3.. PENDING ON
E?’II;F: or? 4’¥’1″‘§ACEV’iM, IBANGALORE, W11-{ICE–I 15 R1381).
_ ‘ –.;*G’:T’2..*:*§-£13 OFE¥’i¥:N’C’E§S P/U;’S.367, 394 {ram-* 324 or 1:30.

THIS PETITION COMING ON FOR ORI3f£’RS T”E’HS

BAY. Ti–iii COURT IVIADE ‘I”HE3 F’OLLO\aVI.NG:

ORB ER

Hearci both SiC1€;’,S in :’espect; ‘()”E’~’:3aiI A},

7 who aioitxg w’ii:}1 0t.her E1(3C’L,1S€’.d ‘pcr’s::.(>i1s E1:I.”(:’._.i1″EYG1\5~;§d~.. ‘

in Cr..N.50/10 for the
secmns 867, 394 r/w–324

2. SubmiSs1 u’-1f1sel is that,
the alleged :1;né;I;ci–f3:1t ¢7″.10.10 near
‘P’ushpa11j 3:”{)’.2~O pm and at that
time 21. person was
kidnap pefi hperscms and then the

znoney b21g”wii’13″1. Vlfiim’-._vvVa*=;#3′ taken ziway by the accused

~._pe1=S€311_:g..J.a11d the ‘{‘:u:f1.p1ainant was zissaulted by A4.

__A(;::_d;i’dj’11g {LE5 pet3’t1’e:me1″s (:oL311$e:.I, the pe3ti.ticmer’s

:’1air§;e was :”;0{ found in the complaint. and oniy on the

~-basisgs “r,)1f i’,h€% vo]um.a1*y Stié-li”.f;’,I}’EE3I’lTf,S of A–‘£ to A–4. the

” pet:it’_{:>r1er is r£_:=1:>e<:,i in 11113 (:2.-1559 on a<::(t0u:1t: of S()}."£"1(3

.. Hja_€111.2I’a’t: beirig r<:ov<s:red. from the: ;;:e:1':i'*€'.i()11&1'.

Dvr: ;' " "

Q1

He sshezli I’1(3′{ ham;:se:r the _iz1xra%si:iggaijf’t. give £:i’1:’€:.2-11′ 1’07 i:h.}=:..,

pr0sec:ut1’0n witnesses; in any 13121A:fgi1erf._ ‘M

Ht: shali mark his a;z”t.’é¥Vr1{‘1’ar«_a(,r.c 1;}:-t:tit3’1*r:::_ $.11?’

“;1.:risdi(:t:inai police 4;’1″‘.g;~.v<-ary $;it:':.:3"d2~'1=y"'v

bcztween 10.00 a1.'in %au1d 5.60 p~.m'.=.
He shall :ippe21r."Vbéf'z;–if€. {ha 1:I*_i21.iV'{t::iiv1rt. on
ail the dates of}"1é21i'i:hg.~v;%itI?:o;1ii faii.

€111 'mat; irixroéixfé~ '}1<1.___Q§'fen<":<2s of like

3: 1}.'–,i«;*'.4'[':;.I*V"(-V: 13¢: .t~iii:i'juré

Sfiig
$3332