High Court Karnataka High Court

Chandra @ Dumma S/O Shankarappa vs The State Of Karnataka By Hsr … on 15 April, 2009

Karnataka High Court
Chandra @ Dumma S/O Shankarappa vs The State Of Karnataka By Hsr … on 15 April, 2009
Author: Dr.K.Bhakthavatsala
.1.

IN THE HIGH comm OF KARNATAKA  

DATED THIS THE 15*" Dm' 01? AéRiL;T  

THE H_ON'BLE or.JusTI4:?;ENK.3%HAKmAvATsALA

CRIMINAL PE1m__   CiF'20o9

BETWEEN:     

1 CHANDRA @'--DUMMA,NN  
53,10 sHAN§<AR.¢xPp:. ~  N
 AGED V;¢1f,B§)'¢Ff' 27«YEARs,
N2") creo:'3s,% WNNAIN % ROAD
BYATARAYANAPNRA
SAHAKARA NAG..I@.~7RA
BANGA!___ORE. N  PETITIONER

% % «N( %a;%  'jv:£'ZtilETAuP§"'AI\£AG s, ADVOCATE')

I  .¢,AN_'3    

 "ME STATE OF KARNATAKA
* av HSR LAYOUT POLICE

 = :  BENGALURU.  RESPONDENT

Sri :A.\f.RAMAKRISHNA, HCGP)

THIS CRIMINAL PETITION IS FILED U/S.438
CR.F’.C PRAYING TO ENLARGE THE PETITIONER ON
BAIL IN CRIME NO.5/2009 OF HSR LAYOUT POLICE

..2..

STATION, on we FIi.fi 67″ c:2~nE:= METR€5?€)£:?rAss:

MAGISTRATE AT BANGALORE FOR THE

P/U/S.364A.

mzs permom COMING;:JOf\:£’:_’F€)’R_ onoeesn4Is

om, THE COURT MASS me FC’3L_’L€JWINGf.vé – . 1 ‘ L

The petitioner-a€:’:osedgiaéo;-41L»v».}A§.fj~Cfime ‘No.5/2009
of HSR Police.V.Statios~:;.:’.3anv§%.;g}év_’¢:t’tx;;’. is before this
Court un€:;ier§:. bait for the
364-A, 323 r/w

Section 1-49¢: L t

The yiéarnedv counsel for the petitioner submits

‘ tVh’atAthe’pet’i’t–é.oner was arrested on 17-1-2009 on the

to-;;%ses of’.v'”s_ta’tement of accused Nos.3 & S and the

Investigating Officer has not conducted any test

éoentification? parade to identify that the present

‘ ‘*.._ _petitioner was responsible for kidnapping of one

Badal. He further submits that nothing has been

L\/,

-4…

petitioner. I see no greund te enlarge the petitioner

on bail.

in the result, -the Petition faiis end__t§e’

hereby dismissed.

rsk eeee