High Court Karnataka High Court

Kiran S/O Gopi Alias Gopinath … vs State Of Karnataka on 28 January, 2010

Karnataka High Court
Kiran S/O Gopi Alias Gopinath … vs State Of Karnataka on 28 January, 2010
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA 

CRICUIT BENCH AT DHARWADW' 1 

zmrnn THIS THE 23th DAY or JANUA_:i2Y,;:2'(§ievif  

BEFORE
THE I-ION'BLE MR.JUSTICE  " 
CRIMINAL PETITI.§:'N'.NOi7'fl98A/Qoiifiw P A

BETWEEN:

Aged 23 years, BusinesS',"" * g  
R/0: Malbarkeri,'g.Kasajfk0d,~7   
Taluk : Honav'a.r,51;_ '      '
Uttara Kannadapist.     

Kiran, S / o.Gopi alias Gopinath'

... Petitioner

;

(By sriiesuresh 

AND

 _ The State of KarI'1at_a1'i/'09   
District Uttar Kannads,   petition
u/s 438 Cr.P.C.   _ opposed by the
prosecution. Hearcl  sides.

2.   committed the offences
gnnnsfiabkanjseegtiéifsgs,379,sayiipc ofwflfich,the

offences 1L1'/isecs 506 of IPC are non--bailab1e and

 otherisivétre bxsii-ab_1e_,, The offence u/ sec. 506 of IPC

 pt1'r1i.shabie'"With maximum sentence of imprisonment for 7

yearsi'orVwii.tjhVfine or with both. The remaining offences are

'.Vpunishatb.1evwith lesser period of imprisonment.

 *

DJ

3. The petitioner –accused is alleged to have assaulted the

waiter of the Family Restaurant which the

complainant and thereby committed

offences. As rightly submitted ‘””l:3-y_ the

for the petitioner–accused even
the complaint are taken their ‘ -.fa’ceiil:’=¢\}ial1le, the
petitionerwaccused could no.t'””bieiie_:’he’ld._ lialole*””to”i§be inflicted
with maximum sentence: for 7 years

prescribed for..t«he ‘o.ffeiilce§i1l1:/’s V

4. circumstances of the case,
the preser1t’~petitionfisihallowed. In the event of his arrest, in

the sai.d cas’e,..:ithe7’petitionepaccused shall be enlarged on

‘rbagmia his mnishiifigla self bond for Rs.30,000/– along with

likesurn to the satisfaction of the police

officer him and subject to conditions that:

up a)” if he shall not directly or indirectly tamper with the

prosecution evidence nor shall he threaten the

prosecution witnesses.

<'-J~{\/

b) he shall cooperate with the investigating

officer during the investigation.

A Copy of this order shall be sent fo:thfiVifh’v{1fiéT’?«;$V;I’;– _

of concerned 13.8., for informatiori and LQIi1pfiaI1:CQ:..__ __

% A k
% [ % JUDGE

Vmb