IN THE men COURT 013' KARNATAKA. i 1 i[%% C % M A.
cmcurr BENCH AT DHARWAD' " 73¢
DATED THIS THE 4"' DAY OF & T. T T %'
BEF();_{ };.._, X %
THE HON 'BLE M1;
BETWEEN: V
Chamappg __ _ :1' '
Kaflannava;'.,VAgc§;1abr3ti£ ._
30
R/at Rladiikoppa \liI1ag'e,_ .
Taluk: Ramdurg
S!Q,§fBhi1nappé Dcsaigo udar,
' ' ., about 42
% 09¢: Agriwxltare.
. raga: K,fié1ikdpp§..Vfllage,
Taiuk Dist. Bagalket.
Nagappa,
' nKa1ian'z:.2ivar,
* Aged about 30 yam,
" _ ' (')c{::' Agdculttsre,
* R/at Kadiikoppa Viilage,
'Taluk Ramdurg Dist. %a¥kot..
(By Sri.B.T. Kulkami, Adv.)
.»~--r""""~/"
. . . Petitioners.
AND:
The State of Karnatalca
By PSI Kemr,
Taluk Badami,
Dist Bagalkot, 1
Rep. By HCGP, Dharwad. ' L
This Cfiminai Petition is 515:: sa:r:;m%438'%%¢fkc:;p.c % %
praying to grant antioimtory bail in th§_Ve1;¢n1_»of of pietitioners
by the Kerur Police in view. b£_Kemr RS, Crime No{l2$ of 2098
pa/u/Section 379 ofIPC. 7 7 "
% This c:imsaa%1j%% r§r orders this day, the
Conn madejhe f<5Hof§§(ing3"f:4 4
T!1eVp_etitiVr$i:.:%:1's' are respectively accused Nos.1 to
C1;ii;i:te2,.A'-»:b1o~;125&003'"bf Kern: P.S., Taluk Badami, Dist.
punishable under Section 379 of K have
V saught bail under Seciion 438 of Cr.P.C. This
L is z eirporsedéi' by the lcarned HCGP by filing written
'4 2. These petitioners-accused axe alleged to have committed
theft of 10 mtrs. long telephone wire worth Rs.3,000/-, therefora, the
said cxime came to be registered agajns: them. Theg?fi'ea§¢7%u%m§e:
Section 379 of IPC is punishable n1a.);imum ' £33.
4? .
imprisonment of three years or fine.
petitioners in the bail petition that pen. "1: at V
the addresses shown therei§§"'~V.a1*e "fiiei;-efore, the
apprehension of the their liberty, if
they are gamed" * imposing suitable
conditions. the offence maximum
and the value of the property
alleged to ha§?e~ fififéfi petitioners, I feel that these
pctiticanersjéifilésaxwe 1;-gal under Secfion 433 (sf Cr.P.C. Hence
tAI1e:_Vf§l;10'tI:(ing»T_; . % « °' v ._ _
ORDER
‘m herehy afiowed. ‘I’he petiticmers-accused
ieuniarged on ml, in we event of their arrest by the Police of
in Crime No.I25/08, on each of them furnishing a self
for a sum of Rs.25,0&0/— aloag with a surety for the likesam to
gm”
the satisfaction of the Police Ofiicer arrtzsting them. The
shall compiy with the following conditions :
(i) They shall not directly or indizxepfily ‘4 2
the prosecution evidence ad:sh§lE f;l1§3{_.thr6ate:éf-..§_A
the prosecution vIimesses,__ A 2
(ii) They shall appear berm-m§sHo offhe §;éciV”i?V S;’
within two weeksfmm, ._fim§i’s7h”-bail§ in
terms ofthis ordé”r. _
(iii) They shag: co-agxé-sxtge 1.0. during
of ‘ ”
A copy of this om-,– [be to the Court of the
learned Dist. .9; sessioas Judge and to the PSI of Kenn’ R8. for
…..
% M V Judge