High Court Karnataka High Court

Bandu @ Mahesh S/O.Arjun … vs The State Of Karnataka, Through … on 8 September, 2010

Karnataka High Court
Bandu @ Mahesh S/O.Arjun … vs The State Of Karnataka, Through … on 8 September, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA CIRCUIT
BENCH AT DHARWAD

DATED THE ST" DAY OF SEPTEMBER 2010 

BEFORE

THE H01\I'BLE MR. JUSTICE ARALI NA("i'v.;:&R:A»-ii" 

CRIMINAL PETITION Nc;'.'éo65_/"2o.;1oV:"  

BETWEEN:

Sri.Banc1u @ Mahesh,

S/o Arjun Kanabarkar,   

Age: 24 years, Occ: .éigric11itu1'i--e;, 

R/o: Main Road, " --  _     

Ashte 'I'a1uk,Dist: Beigau_m',*'i   _[....1"-'etitioner

(By Sri.R.G.P'ai'i'};'Ad:x;ocat:e.'). C it

The state 'or VKaVf1i'a:iai<_:a*-,...:i 
Through M_ar_i_hai_ P'olic'e_; Station,
Represented  " 

 The ..S§':tat'e Pubiicr: Prosecutor,
C 'I~Ii&gh---- Cofurt*..13ui1di'ri'g,
   __ ...Respondent

(B3(ii.S.rii'K:i-IVE.Ahdiihyapak, AGA)

iifhvis Criminal Petition is filed under Section

 of'Ci'.P.C. seeking to grant anticipatory bail
- I {in the event of his arrest or detention in
E' _ connection with Crime No.37/2010
.g-___"'(C'.;C.i\Eo.1056/2010) of Marihai Poiice Station for
E the alleged offence under Section 143, 147, 148,

,5---.m('°""""°"'" 'v



Ix.)

302, 109 and 427 r/w 149 of {PC on the file of
the JMFCJII Court, Beigaum. 

This Criminal Petition coming on u
this day, the Court made the following;-*._   '

The petitioner herein viz: if3a.tidu_@_i"Mafit-esh'

is accused No.6 in Crirnie_V'I'2o.7i3$'/90.1 oie:A'¢r.1A%'r»i.ari3ha1 

Police Station, Be_.1gaurn_._...u:"F.ot'aiiy.H9aiicused,
including the  _' are charge
sheeted by   under
Sections i:.ji:§ s...:_3"o:2i,iiota, and 427 read

with    

It  that on the 10

accused, acVc'used.iiNo..s.7 to 10 are granted bail by

 'Czourtiiiiand accused Nos. 4 and 2 are

 Section 439 of Cr.P.C. by this

Courts-..i'i.nv:"Crirnina1 Petition Nos.7793/2010 and

it  8042/".2..010. The said accused are granted baii

"the ground that they did not assault the

""'deceased. On perusal of order dated 13.8.2010

m*



. -V V.  {O   g  A.

passed in Criminal Petition No."/""793/2_O10

wherein this Court granted bail to accuse.d~._N«.oi;~.4

Subhash, it could be seen that the 

Parashrarn chased the deceased 

with iron rod and thereby;"«ca¥_isedihhiisi: 

Therefore, the said petiitioir, wh'iC__h'  by " it

the both accusédz".iN09t»~3'"'lli»é:r\d'*-»c,_4 hiciavmed to be
allowed in respect and it
came to  No.3.
Thus, it is  petitioner and
all  bail are on same
footings it .i.I  any special reasons to
reject  uprieiseinti"iiaail petition. Hence the

ORDER

present petition is allowed in part only

i’:i:i’_in:pir”espect of the petitioner No.2 Subhash, who is

accused No.4 and the same is rejected in respect

k.~._g”——-w—»

of 13′ petitioner who is accused No.3. Petitioner

No.2 Subhash(A4) shall be enlarged on bai_1..___on

his furnishing a self bond for Rs.40,000/-4′:V:aio’n’g.<

with one surety for the likesump' 0'

satisfaction of the Comrnittai""C'ourt../'P:ri:a'1i._Co1i.rti'*;

and subject to conditions that:.__ A.

a) he shall not dire’c,t’i’3J or ‘–i.ndi_f_:ec3;1y”‘
threaten the prose_c”uvtio_n Witnesses
nor sha11.”h._e .tarnp;er'”g_WithV'”the
prosecution ‘Wi.7tne_ss?es;

b}he shah amend the Tran Court on
aH the dates or hearhflg finless his
pe_r.sonal1__=1atten”d.an<ce'V is dispensed
with for va~1id"'19.fe.a's–o113;:

c}'1he. shall':giVe_°h_is- attendance before
the oS.H'–,O"..Ac.–fV'the said P.S. once in a

__ fort~ni'ghtf. '=_p'r'eferab1y on every

V oalterriative Sunday between 10.00
andi"'"1".00 p.m till he appears

_ 'o.e-fore the Trial Court.

Sdf –

JUDGE