CRL.P.No.5019/2009
EN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED Tms THE 22% DAY 01+' OCTOBER 2009
BEFORE
THE HONBLE Mr. JUSTICE HULUVADI G. A.
CRIMINAL PE'I'ITiON No.5019/2009 V "
BETWEEN:
I-£.L.Maher1dra,
S/o.La1<;shmana,
Aged about 23 years,
R/o.Kagar1ur Hosahalli,
Kl-I.Kote Hobli,
Aiur Taluk, --_ T
I-Eassan Dist. ' it _, " :.,PF'{I'I'I'IO1\EER
(By Sri.G.M.Nageshkun3.srv_& s,a;rc.c,i;:raa¢cp_ TXd%,?s';)
AND: _ _ ,
State of Karr1a;aka,_ C
By Alur Police, E'
Alur Taluk, ' _
Hassan Dist., v.
Rep. by learned State '
Puh}vioProse'é;utor. " . . ...RESPONDENT
[By Szjiiorinappag, Ei.C'GI?}
This Eetifion is filed unéer Section 439 of Cr.P.C.,
vf)raying to release the petitioner on bail in Crime No.303/ 208 of Alur
' 'Poiiee 'Station,' fiassan Dist, which is pending in C.C.No.195/2009 on
the"fi1e,0f the Civil Judge (JI'.D1'1] 65: JMFC, Alur, 1-Iassan Dist, for the
it 4offer1oe~ E')/.u_/'s'.395 of IPC.
Criminal Petition coming on for orders, this day, the Court
. vmiadeuthe following:-- my
CRL.P.N0.5019/2009
ORDER
The petitioner has sought for grant of bail in connection with
Crime No.303/2008 of Alur Police, which is in
C.C.No.l95/2009 before the J.M.F.C, Alur, in connectioiiwithi’ro’bheryV
of about 90 bags of coffee seeds. Case has been»registered”aga.ins.t]someV ‘ f it
six unknown persons. Investigation
chargesheet is said to have been filed. d V ‘A A d
2. It is the argument of the ieameqi./(;fiv?nse1_.for {h&..pe;L;tiOner that
the petitioner is a Driver by avocuatiohn presence, there is
no other overt act. Already Ac{iused~:i\Io’.7.’Vwho’ is ‘a purchaser of the
stolen bags ofivvhcoifee4:has..V.heer1′._’gr’anted bail. Therefore, the
petitioner has so1,ighti’or:bai1A.i’:h _ ‘
3. Incident. ggstatedrto ‘hdave’-tairien place on 27.12.2008. It is more
than So fardddne—-progress is made. Having regard to the
factsand circumstances of the case, if there is no progress made in the
_case, petitioner to move the Court after lapse of three
iivtriontlis, for grant_of’ Accordingly, the petition is disposed off.
Sd/3
JUDGE