High Court Karnataka High Court

Gurumurthy @ Balla @ Murthy vs State By J P Nagar Police Station on 10 December, 2009

Karnataka High Court
Gurumurthy @ Balla @ Murthy vs State By J P Nagar Police Station on 10 December, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 10"' day ofl)ecem§)er, 2009
Before ' V

THE H()N'BLI§ MR JUSTICE HULU1/ADI G   is

Cri.-ninal I'et1'.ti0n 6;?58"'/»._2; (71"E_Injr1}:t§_ "Petition eoming on for O1'ders this day. the Court Inside
the l"c).l__lox=t:'ing:. "  'T

ORDER

, ‘.P’etitE.o:1e1’h:1s p:’u}-“ed for bail in connection with SC 19.03/2008 pencfing

.__ be’fo:§’e the Se.<;sio_ns Judge (FTC 17}. Bzmgalore ztrisittg, out of Crime No.

we

to

245/2()()8 registered befme the J P Nugill' Police for the offence punishable

untier S397. IPC.

Alieging r0bbing_ of gold orn;unents_ case has been i*eg,istei’e_tl,.against
the petitioner and other accused. According to the petitioiierivice-iii;-set,ail
other accused have been released except this petitioner.

Govei’nme.rit Plezider submits that petitéonetf’is,..€nvtSli.{ed iii the and

there is recovery ofa gold chain.

Petitioner-‘s counsel submits that’ pH€tE.i’E’i’t;:’1Ct’ is in .f_:LtV1V?;IC:t;:ly Since one year

and eight 1’1:’1()11IhS,£1hilVEtgftig)I’dlI1g’l.){.’V’]3!f£}.}’S £01′ baii.

it ‘la; for the t,riz1’i”c0tirt”tt.) release the petitioner by imposing suitable

C'(‘)’n(‘;liti(:ns. E=l”}”etitVi’0.i1 is ailiovyed.

Sd/.3
IUD GE

-An