High Court Karnataka High Court

Kiran K D vs State By Sadashiva Nagar Police on 27 January, 2010

Karnataka High Court
Kiran K D vs State By Sadashiva Nagar Police on 27 January, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE %_ag,

DATED THIS THE 27"' DAY OF JANUA.E§'Y';2{)ffil9_".  

BEFORE  

THE HON'BLE MR. JUSTICE  _

CRIMINAL REVISION PET-I T~10N No.731TLQI%’SI2iISu9 C/W %

732 OF'”20IQ2_

BETWEEN:

I Kiran K. D… V . »
S/0 Krishaaappa,
Aged Abqu V .

R/at N0 9/i’,_.2″‘3″{“f»IgIs’§i’;V’*~ Q’
Ga.nes_h” B_l”()c’rL:,_ R T_T\’VzIgzII’,’ — . I

BangaIOré,., .

Pr21″v(;é’nI% ‘ S
S/0 RamachgIn’:iz.’a~iah;~~- ”
;Ag«.:d About_ 25 Yéa1I*S,
.f ‘VR/;_;It_ No. l 61 1”i”h”CI'<)SS
. I 2"_" Mam;-..2"'d Stage,
" V _ i\a€:iha.l_akshInipur2I Police Station,
A' –..vIBa.ngAa'I–0ré.¥560 010.

ix.)

x T S/..–‘L”.ate Bannappa,
~ V “4–.Aged About 28 Years.
V R/at C/0 Ravikumar,
3″} Main, Shabari Nagat”,
Byatarayanapura,
B21ng.;al0I’e~56() O92. COMMON
‘ PETI’FI()NERS
X?”

I-J

(By Sri. A Sagayanathan, Adv.)

AND:

State By Sadashivanagar Poiice
Bangalore

S n : RsES-P0N’D:EN”EF?_ it

2?: 5%

These Criminal Revision Petit»itoris_y_a1’e fii’ed._untj<§r Section
397 R/W 401 of Cr.P..C'.~…&_by _«the_'iad:yociate for the petitioner
praying that this Hon'bIe"Court ivbe"p.i:eaVse<iV to discharge the
above petitioners from Sec.3'64(a)'_ penc1i~ng"betkjre the Pri. S. 1.,
Bangalore in S,C.Nos.il'C2V5'/'Q8 _&fg.I_()26i'{)8 respetstively of
Sadashiva

Tv1'1€S'€–ACifiilfiiiiiif 'iR.e'vision""Petitiiis coming on for
admission this dayg,-«VtheiC’o2.1rt»v–rnade the foilciwingz»

‘{‘i§RnER

VAt?-.’the”time of athnission on going through the materials
_ _ x

it Vi:;._t~seAet°..T’tha’t a:li..£1[E.BmpI has been made by the petitioners to

theiicoihplaiiiant for a ransom by tying bomb like

.st1bsstance”t() his waist.

W

2. The argument of the Eemmzd counsel for the pe_t.i.t__i0ners
is that the alieged overt act does not ztttmct 1i’:e:V”<;)'£'f}3'r:r:e

punishable under section 364(2)) of [PC

3. H()wc~:\/er, It IS seen that [l1€l’t3AlS=5.l pt’tm2:.–.t.21c:e,}agalnst ,

the petitioners for the above ()t;d€r passed
by the trail Court to L’1CA(A.’LtS€d/ for the
said offence cannot stage. Hence,
both the zz<£1ni.x'si()t1.

54/ti
Iudge