Karnataka High Court
Kishore vs State Of Karnataka on 15 September, 2009
_1_
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-HS THE 15TH DAY OF SEPTEMBER, 2009'",
BEFORE A 4 '
THE HONBLE MRJUSTICE SUBHASH B¢.fAD:;-.1 7
CREMINAL PETITEON NQ;444--s/2909 V
BETWEEN:
1
" HASSAN DISTRICT.
KISHORE
AGED 28 YEARS
s/O LATE KRISHNAPPA
R/AT 1ST MAIN A '
NEAR GANAPATHI TEIVIPLE g , A
KUVEMPUNAGAR, HOUSING BOARD-.._
HOYSALANAGAR EXTENs1QN,HAssAN. A "
HSAMRUTH . _' "
AGED 25-YEARS...-~';--_ ' .
S/OSUI3'RAI'.{1A.NYA"' » A
PENSIONMCJHALLA '
H s NAQARAJA~..
AGED 23 ~¥}:ARs -. _
s/0»
FJAT No.80/1','*--?m__c.Ross, 181' MAIN
J---C NAGAR
. ' =BA1'-IGALQRE2, _
._ '*NATA§2A;J,A
AGED 24
s4/o
R/AT AADABAGALA VILLAGE AND POST
TALUK
PETITEONERS
[By Sri : K A PASI-IA, ADV.)
STATE OF KARNATAKA BY
MADIVVALA POLICE STATION
BANGALORE.
..2,.
REP. BY PUBLIC PROSECUTOR
HIGH COURT OF' KARNATAKA
BANGALORE. __
RESPONDENT
{By Sri A.V. SHNA, HCGP}
CRDP FILED U/S439 CR.P.C BY THE to
PETITIONERS PRAYING THAT THIS I'ioN"BI.E SE
'PI,EASEo TO RELEASE THE PETITIOI-:IERSo A~oN'BA:I;' ::"ieI§i;é.2iE
NO.710/O9 OF MADIWALA POLICE v"S'I'f&'E'I0N,,..'_IA
PENDING ON THE FILE OF VI Aciim, 13ANGAIrj_RE';.pVI'«*oR THE'
OFFENCE P/U/S399, 402 or' IPC. '
THIS PETITION THIS DAY, THE
COURT MADE THE4Eotto\§a*:Ng; )1: V .. _
Crime No.'710/2009 on
2o.7.2oo§3_£oi--4':he under Sections 399, 402 of
the IPC.
of theviwprosecution is that, police got definite
accused have made preparation to
comi11.i_t this regard at about 6.00 pm. on 20.7.2009
went' to the Spot and apprehended the accused and from
it Seized Vehicle and also deadly weapons like long and
3. Except the allegation of preparation to commit decoity,
no other material is produced by the police and no other
/'
*2" *3"
antecedents or crime is alleged against the petitioner.
Considering the same, the petitioners could be enlarged oiihail.
4. Accordingly, the petition is allowed. The
enlarged on bai} subject to following con§litions;. ~~ , ':1. l
a) The petitioners shall execute personlalhiboncilfigrg .l
Rs.25,000/a each with one suretywfor thge1lil.{es'urri:
amount to the satisfactiorgof g the VCo.1.11*t--.._g
b} The petitioners. sVhall.i't"no'pl.:':g tamper with" the
prosecution witnesses' or gthie:}1naterial'evidence:
C) The petltio"ners the Court
....
. <