012;,
IN THE HIGH COURT OF KARKATFAKAAA’E._” K ‘*
DATED THIS THE 16*” DAY 61? F”{EBRU}kRY
BWORE % _ . % %
THE HON’BLE Dr. i”.1Us’rI<:.£+'§"'1'<..1B11AK?rHA$15'r$ALA
CRIMINAL =Pfi*1*rr:o;~§}%af¢;-52'if'1%t»2oo8
BETWEEN: '
BAsAvAR;§,J@T'%BuD1'-' _
S/O.BASAVAN'i%¥'A;_V_ « — '
AGED 21.._Yi;".A-Rs ' ' V _ H
R /AT cg. o'.~$JEN:;Q0PALA ' '-
REDDY BU1LD¥NG
11?I*5.MA1NVRUAp,%»J.V " _
NEAR VII)YAJY()'i'-Hi"S__ :–1t)oL
VANGASANDRA, "
BA!§GALORE.’w~” ‘- PE’l’ITi-ONER
sii.’k:H;a.N%D.RAPPA;”K;r§, ADV.)
” srafii OF KARHATAKA
R’EP;~– BY” THE
smrlarm HOUSE OFFICER
‘L AA : MADIWALA POLICE STATION
, _B3~.NGA1,0RE. Rrssmuiaam’
‘_ BBALAKRISHNA, HCGP)
‘V ‘PH§S CRLP IS FILED U/S3139 CR’.P.C BY THE ADVOCATE
” FOR THE PETITIONER PRAYING THAT THIS HOWBLE COURT
MAY BE PLEASE!) TO ENLARGE THE PETYFIONER ON BAIL IN
C.C.NO.2107’7/O8, PENDING BEFORE THE VI ADDL. C.M.M,
BANGALORE, (CR.NO.504[O8 OF’ MADIVALA P.S., BANGALORE)
REGISTERED FOR THE OFFENCE P] U/8.395 OF IPC.
cRL.P.ri¢’;:3é.>%;;’;2oo3
This Cr1mmal’ ‘ Petition coming on for order §},:
Court made the foBowing:-
The present pefitioncrj C. C.No.
21077/zoos on the fi1¢j«_%§r MA chief Mei:mpolitan
Magistrate at Bangajpre, rouhje 395 of me is
before this Court seeking bail.
2. is that on 05.03.2003 at
about a-..m.x,V had gone to his Head Oficc
located at §vith his stafl and mcciveti cash of
_lV?s.36,»1.:_1A,’1J£$.’)/~ of the smfii Thereafter, the
stafl’ divfidod the money and put it in separate
the same to tbs employccs. All the covers
Vflsvere kérpt bags and while proceeding to their company
‘4 ” ‘T the ofice in a Marathi Van bearing Rcgistxatkn No.
24132 driven by one Muruga and when the vehicle was
near Mysore Aluminium Private Company, three motor
” ~–c3 rck:s came in front of the van and dashed. The driver of the van
stopped the vehicle. The persons who came on the motozrmyclae
2
CRL.P.No.527j1/2008
were armed with wickets and damagegd the glass of me when
the compfainanfs friend Raghuram
miscreants, they assaulted him
injury to the neck. The driver oVf;tl_1fle
stop the miscreants, but they Wickeits
and robbed cash of the van and
sped away in their motor-e–ye!e_sL of the complaint,
the police for the ofiience
under Section” persons. During
the has seized cash of
Rs.15,ooo;%g * accused. The petitioner
unsuccessfiailyf. 1Vthe’ Sessions Judge for bail. Therefore, the
~
‘ for the petitioner submits that the
petitiimger is other than the empbyce of the company whcze
~ petitiezger was working as a Manager. He fixrther submits that
is innocent of the ofienoes alleged against him anti
ready and willing to abide by the oenditions. He further
L
.
submits that the present petitioner
basis of voluntary statement of Accused
4. On the other hand, that a
sum of Rs.15,000/ – was tletitioner and as
per the voluataxy statement the mtmey seized is
part of the amount
5. Keeplng. petitkmer seems to be an
employccflof and solely on the basis of
voluntary leitatementj No.13, the present petitioner was
arrester_iwa;1d of Rs.15,000I’, it is for the
td’ pmve in the trial.’ At this stage, there is no
the bail petition.
11;’ result, the petition is alhwed and the petitioner]
” enlaw rged on bail subject to fulfillment of the followm g
conditions:
i) that the petitioner shall execute a personal bead fbr a
-sum of Rs.15,000]- with two sureties for like sum to
the satisfaction of the Coxnmittal Court;
,lé?3.t§8– _
that the petitioner shall mt ‘ ;
the Sessions Court witholiié A
that the mew’
_
that the regularly;