High Court Karnataka High Court

K.L.J.A.Kiran Babu vs The State Of Karnataka on 8 December, 2009

Karnataka High Court
K.L.J.A.Kiran Babu vs The State Of Karnataka on 8 December, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 03"' DAY OF DECEMBER 2909

BEFORE

THE HONELE MR. JUSTICE HULOVAO:%;O;RAMAESii,O Q 

CRIMINAL PETXTION  OE    SO  " T 

BETWEEN:

K.L.J.A.1<:;RAN BABU
AGED ABOUT 42 YEARS,

R/A NO248/7B,     
5TH MAIN, 6TH CROSS,    '  
VENKATAPURA, yW~f

KORAM_ANC}\  I;  1' .1 
BANGALORE'    ...PET}TION_ER

(By Srxi'KV L J' A .K'iO}'§jA,ON'~}§:A8'U-PARTY IN PERSON)

AND :v _

  T}jIE.S;fQ§xTOE«QF KE§fiNATAKA/
 _ THE ,,C'£)_M'1,\'/'RS5-'JSONEI2 OF POLICE ...RESPONDENT

“ACCUSEQi§”

.IES4OU”DO}1..S.}§O.E\EDRADE

i*I,S.DI’NESH
” THOMAS THOPPEL
‘ASHOK UPADHYA
ANSHUMAN P,\:>IDA

1′

(By Sfi G BHAVANi SlNGH, SPP)

THIS CRL.R IS FILED U/S482 CR.P.C BY THE
ADVOCATE FOR THE PETITIONER RRAYINO THAT
THIS HON’BLE COURT MAY BE PLEASED TO lSS’U_E;AN
ORDER. DIRECTINO THE STATE. f OF

KARNATAKA/COlVIMiSSIONER OF POLICE
THE AEORESAID ACCUSED, SRECIEICALLT IESUDAS
ANDRADE. H.S.DINES.H, ANSHUMAN PANBrA.’;THO’MAS””

THOPPIL AND ASHOK UPADHYA IMT.IEDIIATEL_§{ON A
NON~BAILAB LE ARREST wARRAI\I{T,T ANDTO ‘REMANvD

THE AEOREAAID ACCUSEDIN Tl–1’El’?OLIC»E .CUSTlC)DY,”g

UNTIL THE ISSUANCE OF EINAL_ORDER:.II”r” ”

THIS CRIMINAL}RE’TTTIOI~I»ICOI\/IINO ON EOR
ORDERS THIS DAY,:_’THIE’ MADE THE
EOLLOwINO;-

lIQ_.__R

Learned SPF’ .<lire.ete«dS~*tO take notice.

l2.zTl3iS p'e.t_I'_tiOn IS filed praying for direction tn') the State

.Of,KaIjITa.t2:kafCOIT:miSsioner Of police to arrest the accused

per;s:.(7:'FISlby"fiSS£;ziI"Ig non-bailable warrant and to remand them to

pOl§ee..e"aStt§dy until the final Order is passed alleging that there

is illegal termination and also life threat to the petitioner from

the accused persons.

3. Heard.

4. If there is any such threatto ..petitionei*,i..;it.isfor him,i*

to approach the concerned p()lice__a”nti_ ifthe conceyritedi police do
not entertain the matter,””it*is;. for p’et,itione_i’ to approach the
Magistrate seeking for apipropriate’orders; ~

5., A ‘i’\/i.eti’1″io’:”‘has.,been”—fi’ie’d by the petitioner praying to
dispose ofstiliiis cri.minaE,p’etition with a liberty to approach the
C11ieAfJ.udicia”i Mag.isti’at-e for the very same cause of action.

_(3,iA£§Ctt:i;d..i,_l]giy, this petition is disposei of, with a liberty

it~oi”theiiipeititioner to approach the concerned Magistrate for

i1ee’d_ft11V._:iction in accordance with law.

V/.

Learned SP? is permitted to fife his memo of appearance

within four weeks from today.

‘ ,

Bkp