IN THE. HIGH COURT or KARNATAKA AT BANGA_Lor;'E--_ Dated this the 17"* day of September, 2009 V' Before '' V THE HON 'BLE MR JUSTICE t 'SU1;'}'HA SH 3213: 1 =-- Criminal Petition 4687 /7.2009 1 A' Between: TV 2 2 Devendra poojari, 22 yrs S/o Nagesh Poojari R/o Buddana Jaddu --_ to Karkunje Village, Kundapur Tq " ' " -Petitioner (By Sri Mahesh Kiran Shetty, A;r§,')"' -- 3:: " And: 1 1 ' State of Karnatajga _ _ ShankaranarexVyana'PoI1ic_e 7'; ' _ . Respondent (By Sri A V Crjminzti "Petition filed under S. 439 of the Cr1.PC praying to _.release petitiovner on"baé.1...§n Crime No. 91/2009 of Shankaranarayana *.Po1ic:e, H * V '.EhiS'Crfmiria} Peteition coming on for Orders this day, the Court made the following: ' ORDER
A u ” ‘ e Fetrtiotter is arrested in Crime No.9}/2009 registered on 15.6.2009 by
the_,Sha1tkart1narayana poijce for the offences punjshabie under $323, 506, 376
T IPC.”‘Poiice, on investigation, has filed charge sheet.
«$691
In the course of investigation, the victim took the police to th€.__Sp0t of
the alleged incident. According to the spot mahazar, the incidentis’3-llegec. to
have been committed by the accused in a bathroom ofqziill old”‘bu”i}dii’iiigl’~.
belonging to one Vijay Maistri. However, in t_he..co1_r1plai’nt, ‘is –:;,:a:éd.rh;:;: she
had gone to the forest to fetch fodder and at that tinfie,i~ ‘accused
rape.
Petitioner’s counsel submit”; that z;iccordi_ngAito._ the complainant the
incident has occurred on lO.6.20.0.9_.._ <Howev,er,: the c'o,mplai11t is lodged on
15.6.2009. Even the {rnedijealgrepoit does not s.uppori'tiie case.
Since the _invesgtigetioii'<.is"~Qomp.leted and charge sheet is filed,
considering the' cjirctirristarice:-*1,' 'pe_tit'ioner could be enlarged on bail.
' . Avccord'i.ngi"y,.petitionmiisiiallowed. Petitioner is enlarged on bail subject
to 'fO_'llo wing ct_5ndit'io1is_: it
0 . Petitioner snéill execute a personal bond for Rs.25,000/– with one surety
A for the-fikie sum to the satisfaction ofthe court.
If Petitiioner shall not tamper with the prosecution witnesses or the
pg __?rn.ater.iai evidence.
An
Petitioner shall appear before the court regularly.
Pe-iitione-I’ shall mark attendance once in fifteen .;.vt_h’e_
jurisdictional police between 10.00 am. and 2.00 p.’i’e.,u, preferably on
Sunday. _Q”‘.
In the even! of default in appearing before theCourtTor-i.vi.olafion:’;of.
of {he bail conditions, prosecuEior:..i§*~:1£ liberty._to 3.ee_lK; for cancellation V
of bail.