2
THIS CRIMINAL PETITION COMING FOR
ON THIS DAY, THE COURT MADE THE FOLLOW’_IN(}:__
O R I) E R
Petitioner herein has beenm»»arraigned”
No.1 in Crime No.37/11 of ‘TI-3_oIioe
registered for the offences’-v._f5unish’abIe
399 and 402 of IPC,
2. According;-to.the=ease prosecution at
about 6.Q(} PSI, Bagalur Police
StationI._.re”eeiVe€i;,_eredibIe iiiforrnfiation that, about 5 to 6
persons : areIniovingpi’suspiciously in an autorikshaw near
Bellaii Cross I~’1_y4VrOver_; and they are trying to Commit
the said PSI along with panehas
. staff near Bellalli Cross and saw an autorikshaw
* parkevd i”._h.ereV,’ and inside the autorikshaw there were four
personasv and two persons were standing outside the
I I Laaijtorikshaw and they were looking at the people moving
the road. On suspicion the PSI and other staff tried to
catch hoid of those persons and at that time, two persons
who were standing out side the aiitorikshaw ran away
from that piece and when the other four persons sitting in
3
the autorikshavtg were trying to run axxrayg one of.”t:hern
was Caught and on interrogation, he diseiosed…the; idenigityp
of other persons and on his disclosure,other.A_i.pe’r$:.ons_&
were also apprehended and ifrorn” thern ‘1’i1’ie:rin1inating
materials ViZ., long, ehiili p{Z.iW’d€I’ and’iother,vI:’eaponsi’.Werep
seized and those four persons_’h’dise1osedVV’the identity of
other two persons. report in
this regard, phased in Crime N0.
No.37/2OiV1i_: for the offences 402 of IPC. On the
basisiof touhave been made by the four
apprehended the petitioner herein was
a1f1f’a’1–gn.gd as _A<:eused TNo.1. Thereafter, the petitioners
apprehended and arrested, and when they
. W_ere"predu.eed before the Magistrate, they were remanded
tea judieiai' Aeustody. The prayer made by the petitioner
A. herein "before the learned Sessions Judge for grant of baii
' Came to be rejected, therefore, he has presented a petition
before this Court seeking the relief of bail.
re
6
iv) £116 petitioner shall mark his :~1U;.endanc€
tha Investigating Officer on every 10*” and 2i’*:s§?i’««.<_
of each calendar month between 16.00 am..a:1_<i¥
2.00 p.m., till the canciusion of the trial;
KG R*