IN THE HIGH COURT OF KAFINATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE sum DAY OF SEPTEMBER, ;2eo's_f'__'__I- "
IBEFORE
THE HONBLE MR JU8TICE'V;G;SAEHAHI'If:'
CRIMINAL PETITION N6I;73§I_)/2068- »_ ,
BETWEEN:
MSADHU ALLWIN
son: or» MASAL MAN},
AGED ABOUT 24 YEARS,
NURSING s'1*uDEI~_.I'I' 1 - _ - I
R/() SHANFHINA "~'-=I.g.,- NA€3:AI%AI{EREA ' 'V
HOSPET IN B£¢3LI.A}?;Y_ I3Is'IfI=.I<:-'1f. . , .. PETITIONER
(BY SR1J.BPISAVIA1§5,5g,IEIQVINI.' ., 1'
AND:
THE STATEIV-<3?xAréNA*bAKé§""_.»II 4
BY sU,1e3~II~IsI3I«3.c'I*0Rfm' POEECE
CHITFAWADGI POLICE STATION
I. _IN 3'E{,1ARY TALUK; ..... 14 v
REVPRESENTEEJBY
PUEELIC PROSECUTOR,
" ICiR_CUiT,_'S~ENCkII)?-IARWAD. .. RESPONDENT
[BY gm aI4AI~£4;:__s NAVAIAGIMATH, HCGP.)
CRIMINAL PE’TI’I’ION IS FILED UNDER SECTION 438
I ” I’..j<*.Ié.I=;c:. PRAYINGTO ALLOW THIS PETITION AND ENLARGE THE
'P%E'I'I'I'_IA{,)NER ON BAIL AND DIRECT THE RESPONBENT TO
RIELEASE THE PETITIONER ON BAIL IN THE EVENT' OF' HIS
" V ARREST (IN CRIME N051/O8 OF CHITTAWADAGI POLICE
-44 I ‘S”i’ATION} IN CC N029/08 ON THE FILE OF THE I-IONBLE PRL.
CIVIL -.IUDGE(SR.DN) AND JMFC., HOSPET IN BELLARY TALUK.
THIS CRIMINAL PETITION COMING ON FOR ORDERS THIS
BAY, THE COIJRT MADE THE FOLLOWING:
ORQER
This petition is filed under Section 433 of
Criminal Procedure seeking anticipatory’ ~
No.2 in Crime No.51/2008 registext:d…b.Y’ K”
Ifiospct, against the petitioner
accusation that they havh ”
punishable under Sections -307 Section
34 of the Indian Penal t
2. It that that is no
prim’ at their: tfigzvpctifioncr as the name
of the §¢ti:ion§r’::s- in the complaint and the
injuries sustaanea- Qtij;AVA’tI2.t:i””:itij1V11ed–CW–1 is simple in natum
ttappliéaigtitiit before the learned Sessions Judge
erroneously and wherefore the petitioner
A % 1 ‘ seeking anticipatory bail.
Z The learned High Government Plafler has
A available the oxignal records in Crime No.51./2008
by Chittawadgi Police Station, Hospet.
4. I have heard the learned oeuascl appealing for
the petitioner and the learned High Court Govcrnmcnt
\,/b .
Pleader and perused the original zeconis made available by
the learned Government Plwder with reference the
statements given by cw-1, cws 4 to 6 and cw-16.
the medical certificate issued by CW~I6.
5. it is clear from the
the basis of which FIR is ” ‘n a’.;;.-.-.~.¢_oi7’3
petitioner is not mentioned in regard
to the fleet that the ofieoéee nueleers have
been registered eat punishable
exelusively of of the opinion
that for a limited period
with nuqertji 1.; Section 439 of the
Code % Accordingly, I pass the
fofiowing ”
application is allowed. In case of arrest of
is arrayed as accused No.2 in Crime
No.5e1′}o$e-z»§g;:;-stand by Chittawadgi Police Station, Hospet,
foxf the csfizésaces punishable under Section 323, and 307 read
34 of the Indian Penal Code, shall be xrcbased
on he executing a bond for a sum of Rs.25,000/’~
f[Rupees Wventyfive thousand on1y)w1’th two suzeties for the
\,!–..-wfi ,
likesum to the satisfaction of the trial Court subject to tip:
following conditions:
1. The applicant shall not dimctly or T *
the prosecution witnesses;
2. The applicant shall not have: V’
permmsion of 5ur1sdicu1on,a1%FLMagisfi-ate: and ”
3. The applicant ‘ s1§1fii:::;d¢;TEr«.M and A “obtain
anticipatoxy bail as four weeks
‘from “of 30 days
under
Procedure and
—- : *i;2a’11 . , ..£1;€ jllfsdictional
Court, if, the C$C
is {,5 com during 13:
p¢n;1enc_+,mfV~:11¢ ‘a§p1ica¢ion. The petitio1n*
on b aii–as__ this order.
application is disposed of.
Sd/-~
Judge