High Court Karnataka High Court

Krishna Murari Sharma vs State Of Karnataka on 19 December, 2008

Karnataka High Court
Krishna Murari Sharma vs State Of Karnataka on 19 December, 2008
Author: N.Ananda
IN 'mg may ceum' 0:2' KARNATAK;§m ":  

CERCUIT BENCH AT DI-IARWAI3 

I}s¥{'ED THIS THE 39% DAY c>12*"':"2:"3<:E§.§B§§§ écésv   V'

BEE-f€)RE '   
THE I"-iON'BLE MRV.JIj'S'I'ICE.V'N..AE~Ifi§N'E)A~. "'  

CRL. P. Nc).7S?6l2{}_08 (:1w-fiir~2L.m«:o.?s??./03% czw
  

BETWEEN:

Krishxxa     

SI 0. P1?3b3.1'ida§'331:$1§I5'i1Tfi13 " "
Age: 40 years_,7.O<:cr§'f B*.1$i..*1éss _
R] 0. $50. 4_843;,V '§5;"x1"i;¥ir  __¥:'.x1;11.
New De'?h.i.. *    n . Petitioner in all}

Petitions.

(By; S1~§_NI.B;G»3;;:ééiW§t'1e,T Advocate for Sri Sadashiv S.Pa1:3'1,

    ..... 

Staté of

(By Si:’if’.i~i.Go’£i§hix1di, HCGP}

Rep. b§?’3tat€ Public Pznsecuter .,.Rc:spo11de};1t in all
” V Petitions.

V’ v Thesa petitions are 51:25. under section 482 (33:.P.C.,

praying ta medify and reiax the portion of bail conditions
A’ “passed in {1r1.Misc.N0.531/200?, 532/97 5:5 533/{)’? datsd

20. 12.2%? fit. (rte.

The petitions eeming on for admission, _
court made the following common order: * ‘ – M .

eReeR?_

Heard.

The pefitioner was. granied en the’ Veg? E Afidl.
District fir. Sessions Hubii. The
petitioner was ‘1″eIeasee:'{ .VCri:h§isc.N0s,531/O7,
5325317 6:» .§o11g3\«¢{i.:1’jg efijéeclitioxzez

gs’ vjijetitioner Krishna Murari

is.’-,’$hexa*n as accused 110.6 in

C’.'{§§.N.e.1OS9[2’0(3{) t;I;”$336 file 01″ the learned JMFGII

Co1ift,_4~I~§ubVli,_ :is..0’rc1:?ered to be released on bail on hie

4; ‘exeeufing .}_:_ieré.o1ia}_ bond in a sum of Rs,25,Q()0/ ~ with
‘ S'{1;i”6tiCS’f{‘1i?’tVh€ likesmn to the satisfaction cf the
TA1;:g:~g,¢e:’;51x4Fe~1I Court, Hubii, subject to the follewing

The petitioner shail deposit cash seeurity of

Rs.;’5€)O{)/~13ef<)ret11et1'ia}Co1.u*t.
$2. The petitioner shall produce authenticated
address proof document issued by the

competent authority in CC. 1059/ 2006, (and in

{}.C.N0.1(}:'S-7/{)0 and C.C.No.1958/00). 5; M

W "W

3' Tbs petitioner shali appear befora V.
Itgulafiy 011 33.1 dates cf hearing $:=*:i:}jjcc.t -7 '

pmvisians tmdsr Sec.31V'?m{}r,P.C; " = ..

4. The petitionfir shad}. not» §i*f;th’x&*i *.§3:;r:;*»§§é*$€.”

k I ‘ ~

2. The pefztionsr is a–.;’€:~$_1{i€:nt” of ‘

is iodged in Tihar Jail. The ;:: e1£”$.’umV:’A'<:-1:3_.e'1".. "gs fife: ggcsauon ta
ofiitr sureties. Thcréih;c;,. ;i:':.§: this court in
Cr1.P.?25 1:03,' 'e;t;j1.1D.f2*.g;:s;é–,ij¢§3 * /08. This
court by idifectcd the petitiensr

to appmaC1i'»f£}"2;¢:;"«:£gia1 bf: recourss to Sec.,44:"3 of

Cr. P. u '

_'i'h€:Lf"e*af:r:r,V 'V{§ié~._p1d6=ibit;ioner moved the learned I Add},

agd §:esVa:1r:s:1s Judge, Sharwad, for deletion mi

"cg)tLditis3i1:é;'A'17;.a:ae}3', flifilifihiflg hm} sureties for the iika sum

a1._é§§v'V'%§:iiducfi9n of auihantisated document in pmof sf

addz1:f $'a§ df pefitionar. The lsarnrzd Sessions Judge éismisssfi

" cziminai misccliafieous petition by holding that the

petifiener is bouné ta produce the autherxticatsci dcxzument

in pmef of his adéress.

3. When the matters are faken up for homing,

ioarneé Counsel for petitioner would submit t?t;:$3′;?_ ‘of:ho

petitioner is ready to produce authenticated
proof of address of petitioner issued

authority. Tharefom, there is 31o neod. ‘to ‘:oo£1Sidi:r étofmif

impugned order as it relates to ooutfition. . A. V’ 1

4. As already’, .$tatedo_…tuEA’o.._pofpitiooor is Now
Delhi. Therefore, it xiéoiild ‘bug: to extend the

bmzefit avafla¥31¢A’a_g,der-fiéctionv ,” that is, to take

tieposiig i:1.gsicaé1″uc::*..;;~§s:cog:1i§3az1oe~’ané dire<:1:Et§:Le petitioner to

of the cases as cash security for

deposit Rs,42'f§OOG-3
his giéiease on V.

‘V _ virzw of the above, I pass the foflowmg order:

CI;iI£iif1vé.3L1VVP’etiti0I1S art: accepted. The trial court shall

1-e;e”ase'””~;11.é petitioner in C.C.Nos.105?/2008, 1058/2000

” iai1d.«&C.€V’:1.§¢o.1Q59/2900 peilding on ihfi fiio of 111 Add}. Civil

‘,§1b:1’d ge (Jr. Do) and JMFC, Huhfi, 0:1 his depositing a sum of

” HV Rs.25,0fI}£}/« each in the above cases ané on furnishing the
‘ 3 .

N-5.

authenficated address pmef &c}Cument issue;-_é” ‘ –ir:y. _

competent authmity.

sub