High Court Karnataka High Court

Mr Chethan Kumar @ Chethan vs State Of Karnataka on 27 May, 2008

Karnataka High Court
Mr Chethan Kumar @ Chethan vs State Of Karnataka on 27 May, 2008
Author: Huluvadi G.Ramesh
m me HIGH COURT OF KARNATAKA AT   = A. 'A
Dated this the 27" day ofMay, 2993  ,;:: "7   '

Before   

1HEHON'IILEMR.IUSHC'E H.£'a;LU:e*gi.bt   _

cwmisd     
19}/rs, s/eiateaaju   <  _ , _
Rz'a# 84,Near Scl1oolAByadarab.a!lj_  '    AV
Yesl1wanthpm'Hobfi;-Baagaldm  'F-q   2 _ 
(By Sri K 1     '

State of  L e 9- by paiee Rename
(By SriVH_ C  GP) "

  « Petitinn is fikxi under s.439 ofthe cape praymg' to
 eel bail in cr.No.43/zoos erraverekeee Polficel

  madcflzc rexmmg:

"  V Petition comm' g on for Order: this day, the Court
ORDER .

   Pefitionw has sought for bail in connection with Crime No.43/2008 of

J Q L Tavaekexe Police for me offence under s.399 & 402, IPC.



. .....mm. 

Heard flu: coumei for the respective parties.

Petitioners counsel submitted that i;ltm¢fl.?.12333'2':é(33,   
29.4.2008

, the other accused have been

accused. On parity, the petitioner ‘w axee grant :2

According to the on
8.2.2003 around 4.45 pm. 315)’ i_ Sumo anti found
five persons kl8idO3£i?§t=t%@_’ dacoity and also
the murder of ” who was serving smtmce in
ttf’fit3fi’m persons ran away and two

oti ” petitioner is entitied for grant of bail.

is allowed. Petitioner be released on bail on his

a fer Rs.50.000/- and a surety far the said sum to the

V VV .s&isfat$iion police in connection with Crime No.43/2008

‘ ‘ H i’ 4.” ‘ *–st iBj¢ct__to fdiittwirag conditions:

shall make himself available to the investigating agency as aw
0 He shall not tamper with the witnesses.

98/

0 He shall mark his attendance every Sumiay T ‘4
p.m. before the Tavarekere police until T A ‘