High Court Karnataka High Court

Joseph S/O. Tannigalspo vs State Of Karnataka By Reserve … on 15 April, 2009

Karnataka High Court
Joseph S/O. Tannigalspo vs State Of Karnataka By Reserve … on 15 April, 2009
Author: Dr.K.Bhakthavatsala
C11? N0. E3{){§i'ZG%39

IN THE HIGH COURT OF KARNA.'F}i§{2's   'V
DATES THIS THE 15?? DA?' ~Q§%'A1AAéR:L'g{;Ao9 «.  
 A. 1 V V'
THE 1-ioN*31..1.: my .J.lfSTI (3E'  'B'i-£1!gK1"l~iA'%'ATéALA

CRIMENAL PR:"«:'%'_1_*1*::;Lzs;7::§2{i:).  2009

BETWEEN :

Joseph, _  

Sfo Tanx1iga"£s:._§;Q,  ' "

Age: 28 yaairs,  j _  _  .

Residing a1:"Sath}=a.g .. ' '

Sha::1$:hi2:1agai} ' ' , "    

Kollfigai Town. " V " H  =  P£~:"£itim3r

{By Sr: .Siji'?vIa1ayi3}E5zi ..A$sm§.a:es, Advsq for péiitianer}

EN D': ' V. 3 '

state .¢fT':«:a::;[é1:;::<a;T'%V' V V 

'  Reserée I3'c:;1f:e':5f:R'a1:1g6,

Hgimlr Ré3ng€_;',

 _ jgiollégaia 1'a1u3;<,
'*fji3s,a;n:a3faj3;1agar District Respemisrzt

   Ramakxishna, HCJGP, fer respondent}

This Cfiminal Petitjan is fiisci umier Seciien 43% cf {[35 {Becki of

Pzmcedure, praying ta eniarge the p6ti*:i9::-my an “bait £1: FQC
?~Io.f54[2008 filed by the respc:2nd€nt-Poii<:e, gending b€f(}'.{'€ the Add},

Civil Judga (Jr. Diva} 35 JMF-'C, Keliegai, fox' tbs Qfferlce u;1&er

€332.13' 3'~JeaE3§6§'2:'3{}9

Sections 24 aitzd 62 GE KFA Act am} Secfiorg 9 1'] W Sectian Wéid
Life Prc:tec*€io11 Act, 19?2.

This Petition coming on for Orders this day,.– {E’1ev

the following:

ormmz ‘

The petiiicnerf accused No, page §’::=:a1iI_1g[‘».§’€A3′{f«”{1%{7.f:é4~f 26-88
of Hanur Range Fomst, Kollggai Ta 1:_;§§;’,»v._C;}a,a2na§4aja3:;_§;g;aEi” fiistzict, is
before this Court ‘under Sec;:”£im:1–_L u fzm: Coda sf Criaginszd
Proceéure, seeking bail far t;t1&”cff}t::1%:¢.¢&13,:1£i.£é:” 25% am}; 62 {Bf
the Karnaiaka. Fozvéfi 311?}. Efnfififififi :§V”:~}?V§g%”‘§eCti0:: 51 0f W116. Life;
Prom-czfien Péégt, ”

2. Leariiiézfi; i’*§%’)v3.1:.1′;_;S€;:1 S the peiitiozzex” Su§3m%?’:$ Ehai €313
g:::.%;:i:3n¢:’5;is 5′:«v00fi(‘€” f{3}*,_§§j’Gf€SS§:0fi and he Wag amt azmaé 1551:}; {my

gifiaz; .§j1::._E5:3ra:sj§’7f’v?L}epart;31e:1§ has foiaied a fafifif: sags: against 3:36

2 L» };)€fifiGfléi’;,«’

3. i;€$i.1’I?;ifj§.Vfii)V€§’§iB1€Ii§ Pieadsz” gumsziis that ifaé gaiiiémzez” emé

».:i§'<:%.'L0the:*._.p€r3ons "Ei"£*:S§Z}€;13S€€i 333:0 €336 3&3-arazeé ibzissi 3:63; afié ihe

*.._;31*.efs:.€i1–'¥; fiéfifioner was appgfehezzdaé 3% the spat; whemas {}§};',§,€i}." tam

' V gxrséfis ran away fram tbs scane and fmm the yresazziz. p$'§i§;i§z2er, 2::

L.

3
£22.? E’«€<';.13€}6§2€3{)§

country made gun was seizeci, and tharéfarfi 'aha: prasecuticn has

made: a prima facie case far {he offence alleged agair;s*;«}:;ifi§;;1{I' ~

4. Keeping in View that it is t11e:”<£:éist:« (3I{"'§}i'0,E1€3E{i1i},_§t3fi'~i;}}é,§;E~"£56

present petitiener tmspassed into the }:::sé–:_v£:::i f{:$:*+:$':: 'it Es:._for
the prosecution to prove: its case V1 segV:;Qu"g¢§<5{i" givuziéia

reject {ha bail Petitioza. L
5, in the result, the "£7-'r;.":tti.?.fi(}.2;1 The trial C0311: is

éirected subject to f:3.§f1}}m€:11t f
failasxasing f R §.’;Z’i}j,”ei}fOQ/ ~ Wfiih two sumties fer E221-:6 sum ia the
V’ 3 _ “;=sQag*£i’:§’i’a;’,ft;}}11 0f the Ceufzg
‘]§}ér%;§:v}3e'{iiio:1er aha}: 11:3? tamper with {he jggrosficuiiaa
‘ ~~ gxétzfiesses, sviéence er ciocuments;

” ” Qzat the petitioner shag; mark atieniiazzae in {hff
b’ concemed Femst Gffice hsatssieszz 9386 anii 1830 am” an

seccaxid Saturday ef every mazzzh anti} “dispose; of the

Cfififig Sflfléi

Bjs

{SEEP Ea}. E3{36f’;’*C?{‘:9

{V} that the petfiiezzsr 3.1133 aétend ‘ihfi Cour: mvggfifigr.

A ”