IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 315"' DAY OF AUGUST 20 10'
BEFORE
THE HONBLE MRJUSTICE N. ANAN.i:§'A, 2
CRIMINAL zvmmom No:4o85/201_'oj'o-'I.
BETWEEN:
1. Kiran Kumar
S/o Madegowda
Aged about 29 Yams u
R/ at Doddahaxaascagu Village
Kasaba Hobli. K.I'{.Ne'2;;§:';ra
M3/%ore District. '
2. Aciithya @ Adi
S/0 Late Ramapgm V
Aged about:23'Yé_a1's
R/at NO.2'2."._14'§A"'C.}'L)§$S' « _
Nehru Road.»_E3l'}i}"i1c'§.;.;2; _
3. Yog(=,_sh-- V V. '-
S/o Ramesh . .V
Aged aDout2O Y-ez:'{1'"€~;' _ '
R / at La1g0.I1danah_a E11,
Df:'v"3I'_lah8.ll1,'-.N€a'l' .;\1:*}L>(>rt
Bangaiore. ; ...Petitioners
.A{By.,$riyoths--..E§'.'PIagza12;} 8: M.I-Ianurnanthagowda, Advocates)
Staotééby Kehgcri; Policv Station
Barig.a1or_$,' Rep. by i':'51'zm~ Public Prosecutor
High Court Buildingg
' " . V"~13Aa1f1ga1ore ... Respondent
‘V”(fly_si%;.1D.Karuna}<m-. f~E(.3('}P}
This petition filed under section 4139 Cr.P.C praying
to enlarge the pemioners on bail in Crime No.183/2010 of
Kengeri Police Si.ati<'m._ Bangaiore City registered iforethe
offences punishable under sections 399, 402 of–«jl'P.C"–«_a'i1d
Sections 3. 25 of Inciiziii Arms Act. ' j L' ' V.
This petition coming on for orders this _§ié15!, tije Coiirt _
made the following: _–
C} R D E i
The petitioners are aniéiyegi £5 >
Crime N0.183/2010, a’egisteretf”-x.for._ ofi”eri£;i3$Vfi ptinishable
under Sections 399 for offences
punishable under_sc*<:tions=.. :81 Act, 1959.
2. I_, .have”‘~Vheéi:i*s€i learned ‘counsel for petitioners and
learnetir..HCGP. V V’ ~ ‘
3. ,T1’1e iea17i1té~ci. for State wouid submit that
«.,_petit_ionerA Nofi/an«ri’i’s’i{rd No.2~Kiran Kumar was involved in
registered by Lashkar Mohalla Poiice at
Mysore. As’ lzeiitioners 2 8: 3 / accused 4 & 5, learned
‘q_.HCGP hes_ stated H”1d1 they do not bear criminal antecedents.
mi *-«$3M-v4’. I
4. As per iiixrcéstige-ii.ir)i1 records. petitioners 2 & 3/accused
4 & 5 were engaggfczti as a driver and a cook by accuse,rj.’No.1,
who was leader of the §:{a1″:g from whom one revoljuer’
buflets were I’€(‘,O\Ft’I'{i”(‘i. Apart from their presence, thjereis no ‘
recovery of deadiy weapons from peiititoiiers ‘.2
815.
5. Considering an t cc:edents{ a::petVitioVr1erIf: o. accused
No.2 cannot be l’EIt?£I1St3f;:i:’..{iI1 reéséjards petitioners 2 &
3/ accused 4 «Sr 5.V t.i.qc},:- do and
their detention “d ;3~gii’Ig dpre-triai stage would
be a : it V V
6. in part. Petition as it
relates to petmoiieii .,;-“\i:§’:”‘Aj’Ia-e:g,21’t€S””E) ;§é?’I1’i’::.’ir5i1er Nos.2 & 3/accused 4 & 5 is
ac’cepted;..QPeitiiioi’ie1′ Nos.2 & 3/ accused 4 & 5 are released
of: bail, subjectiitri E’oi1owi1’1g conditiona-
’13’et’itio1v1e:’s 2 3/ accused 4 & 5 shall execute bonds
2 ~ it «for a sum of E–<.s.f";().00O/– [Rupees Fifty Thousand only}
{L5.C£/\..QV'–'\£»
11.
E11.
SNN
each and she1%% <':1'fc~,~2' a surety each for the iike sum to
the satisi'actir1 91′} urisdictional Court.
Petitieners 2 «S: 3 / accused 4 8: 5 shaii I”}.(.)V{,”1″”I’i:«t.E}.’IV;:iA_(§VIi’&.i”.'(‘,’ b
tamper wiih j.}i”()5C£TLl{i0I} uritneésseé’ ._
Petitioners 2 8: :.:§/21ccuseEi’4_V& 5 shaifi Vregui.aufi3r…att€nd
the Court.
Fudge