High Court Karnataka High Court

D.C.Raghu vs The State Of Karnataka on 7 October, 2009

Karnataka High Court
D.C.Raghu vs The State Of Karnataka on 7 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 07"' DAY OF OCTOBER 2009
BEFORE
THE HON'BLE MR. JUSTICE HULUVADI.G.RAMESH
CRIMINAL PETITION N0.4833 OF 2009
BETWEEN:

1. D.C.Raghu,
S/O K.Chamaiah,
Aged about 30 years.

2. Sujith, S/O K.Chamaiah,
Aged about 28 years.

Both are agricuiturists and residing at

Doddarasinakere Village,

C.A.Kere Hobli,

Maddur Taluk,

Mandya District. ...PETITIONERS

(By Sri.S.G.Rajendra Reddy, Adv.)
AND:

The State Of Karnataka by

K.M.DOddi Police,

Represented by S.P.P.,

High Court, Bangaiore-560001. ...RESPONDENT

WY

lx)

(By Sri.Honnappa, HCGP)

This Criminal Petition is filed under Section 438 of
Cr.P.C. praying to enlarge the petitioners on bail in the event of
their arrest in Crime No.l48/09 of K.lVl.}C)oddi Police Station,

Mandya District, for the offences PfU/Ss.l_-43, 365, 366 r/w 149
of IPC.

This Criminal Petition coming on for orders this day, the
Court made the following:–

0 R D E R
Petitioner has sought for grant of anticipatory bail in

connection with Crime No. 148/09 of K.l\/I.Doddi police station,

Mandya.

2. Beard.

3. It is alleged that these petitioners and others have
kidnapped the victim for ransom. However, as per the
submission of the learned Counsel for the petitioners as per the
statement of the victim itself the parents of the victim intended
to celebrate her marriage against her wish and as she was not

willing to marry, she voluntéri/I}! left home and accordingly,

submitted that there is no case against the petitioners. Having
regard to the facts and circumstances of the case, petitioners

would be considered for grant of anticipatory bail.

4. Accordingly, petition is allowed. In the event of arrest
of petitioners in connection with Crime No.l47/09 of
K.M.Doddi police station, they be released on bail on each of
them executing a personal bond for Rs.25,000/– and a surety for
the said sum to the satisfaction of the concerned police, subject
to the following conditions:

9

(i) Petitioners shall make themselves available to the
Investigating agency as and when required.

(ii) They shall not tamper with the witnesses.

(iii) They shall move for regular bail within one month
from the date of their arrest and release.

Sd ,_~
I

Bkp.