High Court Karnataka High Court

M Diwakar Babu vs The State Of Karnataka on 25 February, 2009

Karnataka High Court
M Diwakar Babu vs The State Of Karnataka on 25 February, 2009
Author: Huluvadi G.Ramesh
Abéfi:

........................-......

The State of Karnataka,
Represented by PSI,   
Brucepet PS, Bellary. 
Also rep. by Public Pmfzzeeutor, 
High Court: of Iiaxnataka, 
Dhaxwar.

 V  'I§és»p€:«z::%:i::*:';i

(By SI".i.P. H. GOtkhjfftdi, §{§3G§):'-- 

This Ci'it31i1}8l,...p«3I3l1i;iO33  is'  under Section
439(1){b) rt:a:i"w*ithi;Sec._%%:824 °ef'_--..C;:'.F:.«Ci. praying to set«--
aside fioz1A:1e.:*is arid the iearned Gavemnnsm Péeader

2 ~  appeefimg for the State

2. It appears the petiticmers while oppofing

certain iilegalities were invalved in that aiieged agitation,
xikiff/'



and they traspassed into the office 01'  gijd

abused the complainant and 0t1*ze_:'__"v:"c;§:i.§i::éig.:2;.3V€s; %  

threatened them of their  3     T

Cr.§€o.198/2008 came to 13¢ reg§s1;§1':=:d  £I*1<=:':}§11 '::'.tV1}i1 

they applied for bail

3. The  by ozrder datfid
24.10.2098

, g}i’a;:1te(§ V¥5é;i1’~vt0 pétit;icsi1£:;”:§ ilnpesillg tzertain
conditicms; petitioners sought fer
(:anc:t;eflafi_.é:?:.5’v_ofV _r:_z:=s.4 and 6 imposed in the
bail :(§3:;1é::r_ on ” m%% %gm1¢ ma: they violate their

fmgci-a:n617;i:a-:3: A’ rightfi; v’1’he learned Sessions Judge by

. .Qifd e2’2″ {iai7c:i._ 30. whiia rejecting the petitian fer

‘(saute-3.Iatf{o:i’~.0f Condition 110.4, has medified cmaditisn

;iT”i{‘:~6. Be-s%:§:g aggrieved by the said oréar, the: petiticsners

Ezava ‘pfefe3rred this petition for canctaiiation af condiiican

‘2_fi’:;:.;’:;’,4 and COI1fii'{1iOfi 330.6.

4. The ieamesd Couflsel fer the: patitionars

gubmittcd thai new the investigation is complete and

WM

tihfirefara, cerzdéticrz $103.4» and 6 may Er;

View of said submissiori, conditjmz. 4:10.564 is ‘dc23]r;f:te ci.T;

Enscfagz’ as cszmciitiorz I10. ékiis :CflflC€flR€d; téaen

Sessians Judge has n10di1″i.§i~. .(;f01″1§f1V’:zii’,c§r:-:ic§_,§”‘i§§}*”%1i$ arciér
dated 3€3,12.2008. {£3 “:h€’ Efacts and
CiI’CU.IIiSf£i}j1C€$ 0f 110.6 is also
deleted. §fv{_g,s;§,%cxger,;:”_g3.ij§}”V§*ié§Iation of iaw and
Ciffiéff by .501′ the {aw enforciizg
azitfzfirifiéfi s§.§:11ation and taka
E1€Cfi;V;S.$:Eii”§%’ with iaw. Rccctxzfiingiy
c013§iitiet§”:”««%1c;’;6V§.§1E3’~:i1Gréi’if§ed Corlditien 133.6 are daietéd.

}§§:c;o i*ding1}’, criminal petition i$ aliewsd.

Sd/3%
Iudqé

Sub*