High Court Karnataka High Court

M Naveen S/O Manjappa vs State Of Karnataka on 26 May, 2009

Karnataka High Court
M Naveen S/O Manjappa vs State Of Karnataka on 26 May, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS 'THE 26"' DAY OF MAY, 2009
BEFORE

THE HON'BLE MR.JUSI'ICE SUBHASH B.ADI 
CRiMINAL PETITION NO.1693[2009    1'
 i

1. M.Navccn,

S} o Manjappa,

Aged about 23 years,
R] at Kashipura,
Siddarama Badavane,
Shimoga.

2. M.RaVi.
S/0 Manjuuath, _T  ;
Aged aboutfllycars,   V
R/at. Basavanagudi,' " _ _  - 
4'31 Cmss,S_hi1figpga.     _  ....PETI'l'IC)NE)RS

(By vK.'f3,»_'&..Sfi.Gangadharappa., Advs.)

AND:

State of ;Ka.!';1atai(3;- ,, V' 

 'By Vigbiga   ;
";ShiII10ga. '" V' 
'(F§epres<:ni:c_d' by. léaxned

State Pubiigi   RESPONDENT

. (By Sri. Satish R. Gixji HCGP.)

  V. " This Cr}. Petition is filed U/S. 439 CR.P.C by the advocate

«.fdr_ the "petitioners praying to enlarge the pairs. on bail in

 ._(;'_.R§'No} 1'1i2/O8 of Viuoba Nagara Police Station, Shimoga which

  is pcfading in C3.C.No.26/{)9 on the file of the I Add1.(3.J.(SR.DN.}

' V _ ~ "CJM., Shjmoga, which is rage}. for the oflimce
  P'/U/S.506,30?,109, R/W Sec. 34 of!PC.

This petition coming on for Orders, this day. the Court
made the following:



ORDER

Vinobhanagar police. Shimoga City, registered a in
Crime No.11?/2008 on 27.10.2008 for an offence
under Sections 504, 506,307 r/W Section 34 of

r/W Swtion 3.09 of [PC

2. It is alleged that. A’
operating cable network, and in they ‘V V
the complainant that they .{)1:i’ t11r.=. cézmpiaint,
police registered a case ”

3. The the matter is
cemmitted 11) mg material oollccteti by
the on the person of the
compfainaiit.’ “that, there is a thmat. Since

the accused for more than 7 months and

_.€31tj= Chaiiifisi éheci filed. if some stringent conditions are

,vth¢y~c’:s’:§{‘b¢ rcieased on bail.

petition is aflawed. Petitioners are released

‘-0._I’kV hail subjgéi to: following conditions:

‘ Petitionevs shall execute personal bond for
I Rs.2’5,000/- ecwh anfi two solvent sumties for the
likmum amount to the satisfaction of the ccmcemed

jurisdictional police. t

-3-

ii) Petitioners shall mark tfeéir attendance once in 15
days to the jufisdiciional police preferably on
Sundays between 10.00 am to 5.00 pm. ‘

iii) They shall appear before the Court reguI_:;3;iy;’ A4

, ‘a%-3ad9$w”;%

*APl_