Karnataka High Court
E B Chandrashekarappa S/O E … vs The State Of Karnataka By … on 20 January, 2010
Crl. P. No. 666512009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20TH DAY or JANUARY 2010- Q
BEFORE
THE HONTSLE MRJUSTICE A. SA,;>ACH§I;AP'{fR_FQV""~ '
Criminal Petition No.6::66E3[A2()uC9;::"
BETWEEN:
E.B.CHANDRASHEKARAPPA
S/O EBASAVARAJAPPA '
AGE: ABOUT 32 YEARS
OCC:AGRICULTURJS'I' V f
R/O NAGASAMUDRA _V1LLAOE- .
BHADRAVATHI 'I'AJ.4'-:3K'---. '
DIST. SHIMOGA 5;- _ _ ":"'.".i3ETrT1oNER
(BY SR1 R.B.:)1i.3HI?_A1;J_IJhi';" ,A1)X7£j_CA*11 E
AND:
THE S'I'A'I'E OFmI2.NAf1;AKA_
BY I~fOI...?;riOO.NE\EUR 'PQLICE S'I'A'I'ION
-- BHADRAVATH1 ..... H ..RESPONI)ENT
fay SR! _VsAf1f;s;::;«§§.'GI._RJ1, H.C.G.P.J
'Aimis ('RL§3--1=;OV'1s FILED U/5.439 OF cmxc PRAYING TO
RELEASE Ti%IE'PE"i'I'FIONER ON BAIL IN CRIME NO. I08/2009
' 'OF. HOLEHONNUR POLICE STATION REGISTERED FOR THE
~ A"Off'FENCES¥~'/U/S 420, 465. 467, 468 3: 471 OF IPC.
E' "THAEEES PETETION COMING ON FOR ORDERS THIS DAY,
K ZF.Tf~_iIS COUR' ' MADE THE FOLLOWING:
Cr/.P.iVo.666542009
imposing certaira Conditions. Hence. I prciceed to pass
the foliowing:
ORDER
The petition is allowed. The petitioraerw ‘4
to be released on bail on his executing:-at f.ef*So112iI- b’oV1f’1e:1
for a sum of Rs.25,000wOO tvQo’~o_eiirei_i:%V:s;”
likesum to the satisfaction of the
further following eonc1itioii£;:_A A
[i) that the peti.tiAoI’1.etf”:”.the
trial
[ii)vth’z%1’i’.–A_the fi%’:1:iti’o.n’er sh’a’i’I’ not cause
any tiivreaif -~for»ee”Q_t” *eoe’1*Cion to any of
the ep1’i’oseeutior1.- VK?’i3:.riesses.
petition ‘ae’cioVrding1y disposed of.
S-dfb
Iudgé