High Court Karnataka High Court

Chandra @ Chandra Naika vs State Of Karnataka on 2 February, 2010

Karnataka High Court
Chandra @ Chandra Naika vs State Of Karnataka on 2 February, 2010
Author: Huluvadi G.Ramesh
mnwm Wm" W mxmmam rnmm ;;;mm «W mamwam mm: com": 0? KARNATAKA HIGH mum" 05 KARNATAKA HIGH mam OF mammxn mcmia

at am mm: can: as' mmmmm AT    

mm mus ms 15" my or m:a=2mErg.""20%.5';9;   

BEFORE

1'1-m IiON'BLE HR.J'US'1'IC-'E    

camrmzu. pnrznou 2V~I!f;t.f6~43'i3.[A2£}€.i9"'  

    L K
mE ..,_  k  

man Hce'az.I,%T2a.§s.:11a,  %  
 %  PETITIQNER

(By  ADV. 3

k"fi~$kk{6$AmE«%a£'%%mamTAm

 BE' %$£'?;Ri our
991:.-3:cE ANBI'fRE??RE3mi'I'EI3

  mum Bv_'r£~$ ;..--£5.P. . . . amsmmmr:

 Sz'}i.: ' sans:-5 9... £313.13: Aw.)

r::§z..P rxnzn U/8.438 <;a.9.c: BY

{   F313. THE PE'I'I'1'IG2*IER PRAYIHG 'I'.Efi'I' THIS
 '"oimi::gs..: 

333?, THE COURT H3133 15$ 
o R 9  

The petitioner $3 %an¢fit fa; grant at
anticipatmty kai; in" §§@fi§§§£@§§jgith Grim;
Hh.9f2008 _¢fR'§§§s#§j*#ififf §§iice Station,
Hanaan _n§fi*,fifi§§ifi§ :§n F§§V file of the
Pr1.Civi1-£fi§§af&E§;fifiLy-find CJH, Hnssmn in

C.C.N¢.62f2§09 °.f§:»T}the alleged offence

4_puniafi§bia un&efi $e¢tion 3?9 of IPC.

2#u= flE§£é7g_§h§ leaxned ceunael for the

Vhiv g¢ti£ignf'&fid the learned Gavaxnmnnt Eleedez.

 " =L  3. l §il¢ging theft of motor cycle hearing
' §§§iatration Rb.Kh~13~Q-2497, a case has been

.w§sgiatsrad against this petitioner.

E?"

c.c.1.~ro.s2/as, ma TI-IE orxmrcs pzu/s%L%§ #M§"v'.'V%:3gf



mm mmm" aw MKNMAKA fllfiifl gawk": my mmmnm mm-1 mmm 05 manmnm I-HGH (mun? OF KARNMAKA me;-E mum $5 MRNMAM HIGH <

#3. According to the learned Causal   .

petitioner. the petitioner ia_...in:1o<:e}i£1ii'*::§§V£ "t1ia  

alleged Ottawa and he  1'_"::a¢:§cii'~. 

implicated in thin case.   %

there is no direct  'aV11e.<;raad..,_AAa:Vg_a:iix1st:

this yatitianar antiV:%A'T--sé:;4§éh}§\\' grant at
unticipatazy  " V ' .  "

5. In  of the

1 _V  _  . :2
case,   'allowed Cans the

petitiné-1:ti""3'l

Sd/-
JUDGE

mpxf-*

C..:a.r_*a»5~> 'W' as aw: "°?::>>r\ E?->?m%7'



4

H V G R}
2.2.3010 ' Crl.P (£38/'3(){)9

i..,a:si U111-3c fines of pu1'ug1';:p%1 :5 cs ciciezicd and the foilowinég is udg!c«;.i_T:"~.._' 

Petitioner shuil SL1I'I'CI1dCF before the comcimcd police s1:%'i.i__(>:1Vwi.Ll1Li11 i";€t4cc11' 

duyqx' and on his app:-zumncnz. he be rclczascd  'liic'r;.;HVi}4EV;1C[ViVf'?.1] a§V!i7d1c':
co11cea*m:ci policcr. sL1bjec1 to [hit fa>iIw,i11g co11di.1io'n.s:

0 Pcziiiionct' .x'hu%% mal<.c himscH' uv-uiI';tblé"~:o the im;'est~ig;i:itngjzlgcancy as and

when rcqu ircd.

0 He shall not 12-impel' {he williészées; '

  

¢ He s%1z1§% 111m=c itfvlj 1.'<:;'z: 'L:i;_-11"'ha__:iT .wi.:'%3iL1 nn»: m<m1I'1 £'rom the dam: at" his ;11"rc.<i

and re leazébé M

 .....  

JUDGE