High Court Karnataka High Court

Dinesha vs State Of Karnataka on 10 December, 2009

Karnataka High Court
Dinesha vs State Of Karnataka on 10 December, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 10"' DAY OF DECE1vII3E_R':2i)§}§l"*._

BEFORE

THE HONBLE MR. JUSTTCE IiU'LUV_A4DIA§.VR_AMESQ:

CRIMINAL PE'i'iTI,0N EEO-62E§s  ' A  V%

BETWEEN:

2 DINESHA,S/O.1\/142%-I..LESHV 
AGED ABOUT 25"Y__E~AR_S7'» L . ..
R/O.SH[VAPURA,.V,I'LLAGE  '
DANDIG.ANAHALLT' _fjEO.BL:'_-- V
CHANVNFA_}§1A'YAP'.A"?_NA _TA.LUK"""'

2 MAVN"5AUN_ATi§fi}"»._._'SXQRAJAPPA
AGED ABOVUTA 2,4%'(EARS
R/'O.S~RERAM_APURA4\fILLAGE
DOf;EOAMAGG.EHOEL1
, --ARAK"AI,.AG'UD'U TALUK  PETITIONERS

%  (l3"y"§z°iE"'VEN:~K_ATEVSfi R EEAGAT, ADV)

C STA'TEvQF'*K;ARNATAKA
 BY HIRISAVE POLICE STATION

_BY"STATE PUBLIC PROSECUTOR
 T * ETGT3; COURT, BANGALORE  RESPONDENT

f A OOTrEy Sn’ SATISH R GIRIJI. HCGP)

\g5/

£.J

THES CRLP IS FILED U/S439 CR.P.C BY THE
ADVOCATE EOR THE PEZTITIONERS RRAYINO ___THAT
THIS HCJNBLE COURT MAY BE PLEASED TO RELEASE
THE PETITEONERS ON BAIL IN CRIME’ NO.:RA«III:/ORTAOE
HIRISAVE POLICE STATION PENI;)II\IO.I.§OI %}_IN.

C.C.NO.i272/09 ON THE FILE OF PRL.C:ij:\I’II…_:J’UDG’IEZ
(IRON) AND IMEC. cHAI\INARAYAPATIxTA–3.TOR A

OFFENCE P/U/S420 R/W 34 OF IPCI’ A

THIS CRIMINAL I>E*I’IITIOI\:”AIISCOMIISIO; .5EORfT

ORDERS THIS DAY, TPEE *~.COUR.T”»MA”DEl THE
EOLI,OwII\IO:–

._..R

Learned G_(jI”v’Cul’I1IT}€IIt’vpzfiéaldélffii-E.gfimciffvd [0 take nOtice.

PetitiIvII’imf~-«has,”SQLI’g}I’I “for graI1t Of I”eguiaI’ bail in
c:OnIIectiOnu”w{ifl’1.,CfI_me?’N'(.;.j–.~f) I/{)9 Of reSpOI1dent–p()fi.ce.
‘ _3;>._ i’I Rifeged that the [36[I{i()fi€I”S under the pretext Of

péI*irf_OI9IT1ing”péjpoja took away the goid chain weighing about 40

‘I-Sims. bi:’~iOi=I<tEI1E E0 the com f'dIE}£3I1[. AccOI'diI'1s.:1 . :1 case has
._ ~,- C' L.- I…

j “been I’£:giSteI’€:d.

Lad

4. E~£ear<.i.

5. Petitioner is said to be in Custody since three’*ii1oiiths.

Accordingly, petition is aiiowed. Petitioner be 1’6-oEe’ased:'(‘;-ii’bziii V’

on his executing a personal bond fo1*”‘R’s-.725,00()(: _2i’nd_ a ‘s–£iretyA

for the said sum to the satisfizetioii of the conee._:fne-d C()’ui*t~.eii’i*–.V

connection with Crime Nc).I()i1″r’U;9;.subj’§eI_.to.i:h6ii;foI1t)wing
conditions:

(i) Petitioners s1ft_a;f’i ithe;inse’}:t«’e.s~i”available to the

L.

Iri/est” ati fig Aay 4_42is..ai’i.?i ‘when required.

(ii) –. ‘Theiiyi shelf.o;14(*it_t’a’rr1per the prosecution witnesses.

(iii) i”*.._Til’iey si1_a}}_a’tte._iéd the Court regtliariy.

V ‘-_L’ezti’hed:G.ove.1’nment Pieader is pet’m.itte.d to file his

meijto (.)f_:-1[i’)pt3Lli;i1{3C€- within four weeks from today.

Sd/«T
JUDGE.’