THIS PETITION COMING om Foe THE comm' MADE THE F811po)vg1gp:':;V " This Criminal Petition is fi1ed__r1n_der Section_AA4§3f8 Cr.P.C. praying to enlarge the peVtitibtne:§ 033 the event of his arrest in cr.No.3Q9/1o_.._o:f Gnrid1':ipe17,j_--.:3>o1ice Station, Chamarajanagar, under Section of IPC and€tin«:i_e3::VhSet'tiori~s_' S7 of Karnataka Forest I haveheard .-counsel for the petitioner as well as the leajrneodvvoounsei for the respondent.
v The’ Gnndlnpet police have registered a case in Crime
accused Nos} and 2 for the offence
pnnishétble Section 394 of Indian Penal Code and
Sections 88 and 87′ of Karnataka Forest Act on the
of Madashettyi It is aiieged in the complaint that
…1.5i9.2010 at 6.00 pm. there were trees grown in
2*’? ~
3%./’
Sy.No.368/68 in the land of complainant and accused:
and 2 cut the trees and they were carrying the sanie. 1 V’
time Complainant objected, then :~they«.
eornplainant. Then the accused throw the
at the spot and ran away. The the
petitioner is that he assaiiltedljleoinplairiant “and he
attempted to steal the sandallpiiyeoclierere grown in
the land of by the
learned counsel that complainant
has sustaineel alleged against the
petitioner is liiot’ imprisonment of life or
death. 11151991 (ll) this Court has held that there
isnno lfbarllllfor””g§i*anting bail to the petitioner since none of the
offenee._al1ege’et°agailnet the petitioner is exclusively punishable
death or<.':irnvp'risonrnent for life. The offence alleged is not
4: .:oi"'av.yery*_.eerious in nature. In that View of the matter, the
l"l~4"_».petiftionelris entitled for anticipatory bail at this stage,
it in the result, I pass the foliowing:
«Q V,
YKL
iv)
‘intimaté the concerned
j}&§§§§E_’