. BANGALQRE..'
IN THE HIGH couar OF KARNATAKA AT mNc;AL¢é$%F *
DATED THIS THE 17"" DAY OF.QCTQ&BEj§;'jO£§'}34 V
BEFORE A %
THE HON'BLE MR... JUSTICE".§§'fdQK"B';
CRL. PETITION No.3%9?§fiS%0:=%A%_2o¢8
BETWEEN V _ 5 _ " u
BASAVARAJ @ Bum 1 j;
5/0. BASAVANNA _ :
AGED 21 YEARS, _ _
R/AT c/0. vswuacwnm I:V§::g:3Y45,La,zL.c>::s:_G"r_, A
21*" MAIN RQAQ, ' _ " ..
NEARVIDYA J¥(.1T:-iI"5cHc:~:;_n..,
3-IONGASANDRA, BAN~{§A_LQRE. _ M
A " . % PETITIONER
('$331 Ci'i£9§'fi1A:¥'3RAP_§3'J'!\VK N, ADVOCATE)
AND % . 'V % A
'rt-is #s*m'rE%*<§F Ei?AR§£ATAKA %%%% M
REPVBY TH'E.. STATIQ'a\E HQUSE OFFICE
MADIWALA PCLICE ":'3Tg'\'l'.l'ON
RESPONDENT
L (av SRI HQNNAPPA, HCGP)
‘ TH1S'”€RL,P IS FILED L!/5.439 cam: By THE ADVGCATE FOR
.PETVITTI9’P4ER PRAYING THAT THIS HOBPBLE COURT MAY BE
‘ PIEEASED; TO ENIARGE THE PETITIONER ON BAIL IN
CF%If*3E:.N0§504f2003 OF MADIWALA P.S., BANGALORE CFW. PENDING
‘. ~€A3N”T.HE FILE or THE VI ADDL.CMM., BANGALORE wmca IS REGD.
}%r{cm we orvemces P/U/5.394 or nvc.
THIS PETITION COMING ON FOR ORDERS THIS BAY, THE
COURT MADE THE FOLLGWING:
Q_RJ2_E_B
The respondent registered Crfme.;t4~et..504″” V’
offence punishabie under Section 394
2. The case of the prosecution’€n”briet ie aecused
persens intercepted the Mafutj thevvheetnpiainant
and ethers were carrying a The three
metercycies came v’an:”%ahe.eialtberateiy dashed
against the van the van stops it. The
accused were ‘éFhe$?V’t:roke the masses of the
van. when the tesisted the attempt ef the
accused toVsnateh’«the they (the inmates of thecar)
wara..v’Aaseat:~!tet§. A. Thereafier the accused ran away taking
Fts.V36,{1’.3V;18£}2’«.g’T Sessions Court turned down the
tp_etitionerfa”teqaeetjiir the grant of bail,
The..i’aarned counsei appearing fer the petitiener, Sri
:.’Ch’a-ndtappa submits that what is recovered from the
;5te§an.t.accused is onty Rs.5e,£300/~ and that he is not identified
‘am? manner.
$354.