High Court Karnataka High Court

Bhojappa S/O Kallappa vs State By Srirampura Police on 21 February, 2009

Karnataka High Court
Bhojappa S/O Kallappa vs State By Srirampura Police on 21 February, 2009
Author: K.Bhakthavatsala
men (must or KARNATAKA I-I165-l €£Ql.¥R'l' as KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNAFAKA HIGH com': 0? mmmmm HIGH

CO
iii
(I

IN THE HIGH COURT OF KARHATAKA AT BAIIGALORE.

memo: was mi: 21" am or meauaav, 2n99'.._ '=._V

: EEEORE :

THE EON'BLE Da.JusTIcz K.BEAK$H$RA$$§$h1" *

CRIMINAL PBTITIGN n¢;12§*oE"3o¢s 7ffli

SETYEEN:

1.

BHGJASSA,
3/0 mnmppa. V
AGED new-ré _¥£’3__ vuzxas; – .1:

2- NRGAPEM
sic: HaJmxAfi’rKAe.9A;=.T’fi’.– ” , V’
5959. %4559U.,T” Yi’$t’.sR$4%’ ”

WK A35; V!§i’38;£Ci.!L’!”U_RI.5_T-fig.
RESIDIHG NI’ C;.”E5.”£€E_Pt:’|3. VILLAGE,
}IQ5h.D’d_RGfiI ‘rm.u’:§..* _ _ ”
cziz1’aAfi::a<;.=s 9132323'-i'.

_ _ 'V 111111 M .. . .PETI'l'IOHERS.
:.a§.y=.%u.::s~–a§AI Assocmrms, AD'J0(':h'E'ES.3

sfli-?s ~53? '*:*'i-rs: sammeuaa soucs,

azanvs 932:. 21/3? 399.

. . . RSSPONEJEN1′ .

[By 5RI.B:.BiLLfiKRISI-ERR; 3-‘.’CGE’.]

O9!!!

ruwn uuulu wr nnngkninnn HIL.-il~!A (3C),.:UR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAVAKA HIGH COHRT OF KARNATAKA HIGH
2:’ g

223

This Criminal Patiticn is $1136 undur
auctions 438 of the Cindi at crimnal axroceduza,
praying ta azxlarga the patitianars on bail Mi’:2._”t:.ha
event at their arrest by tho raapc-ndent pc=1ic§«,in

crime Na.1″I’I;’2008,. for this czframtns p2:r.ié$hjIi§l__n
under Sectians 32 and 34 at the xarnatqaéca _E:zr:isee *

Act .

This Criminal Entiticirig ‘fi*:.A..V:”43S§V:§ <§_i:'f Pxc-ceduze
cadn, seeking» bail in

Crime €3_j%3.1.;.4£*3:;;,~;:}'i.w'..9Vt::&"'£*o11'.ce for the

ozftanxmng fiecztiana 32 and 34

of thég Ka..*:z9V1 :5L%«r:k_§L'%3;i¢»:,§:§.;:!._e« Act.

Hée rrli V~¥!1'.€*91iI£Ie x'£1u:a .

is no inmediment t enlarge the

azxtiaipatory.

In the result, Eatiticn is allawed.

” – “.f.’T1′,u:’.»r ‘investigating Officer in crime No.1’J”?I20o8
Srizarwura malice in direfited to releaae

the petitienem on bail in the event: raf their

arrest, subject T the rcsllawing conditians:

mm-I CGHRY or KARNATAKA man gczamr or KARNATAM men COURT or KARNATAKA HIGH comm m= KARNATAKA mm: count as mmmnm men

1} Petitioner: shall appear before ,,:hn
Inveatigating Office: on an Jh§£§;e

G? . 03.. 2909;

2) Patitiunera shall furnish paxa¢&2 bfififi*fo#u”flu
a sum or Rs.10,000f~ e$¢h5wiEfi,§n§ §firgty

for tha like sum tovthg afiti&zgctidn 9;:th§_ ;

Investigating Offi¢e§; –_ ‘ V

3) 9otitioncrs ‘$fi£l;flL;’§d: fiV_twmpe§ thn
vrcaecutiomVwitpsfi§§B; fi_ V V

4; Pntiti9fi§#% u1a$gi;fVLb§§§§i before the
Iny§§§ig§¥iggr’$£%3é§§: éfifinaver they are
xoégig§3’7,«fV§¢%h _ -fiuvastigation ax
int§iz§g3£ififi€ ; ” ‘£

5) £§titiohd:§ sh$11 mcva tar regular hail

V ‘,§itS£n{bne msnth.£:cu:th9 date nf axrest by

“_*t§§ infie§tigating Officer and in that avant

‘th1s”b¢i1 Dude: anal; be in farce until the

‘n,;egfiiar bail petition 13 diagased of.

. K

Sam
I

*K3NfZ5.G2.2G09f26.U2h