IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE am DAY OF DECEMBER
BEFORE % V
THE HON'BLE MRJUSTICE N.ANAN'D_jjA: V
CRIMINAL PETITION NQ.53o2 20 to] l l - :'
BETWEEN:
1. Naveen Kumar @ Naveen @*-v.,P'in>to
S/o Murthy Rao
Aged about 22 Years',...R/at.«#'52'/3"'
Ist Main Road, MafiuV%*~I1a'--. . "
Vijayanagara, Bangalore.'
2. Sumanth _ _-- 1.
S / o Ha11u4rrianf;_l'1a_iah:« _
151 Cross;- £i3{;iK.W'§fi§Lsyout _
Vij ay<anagara;' . Barigaivore--- __ * ~ . . PETITIONERS
Aged about
(By Sri.Nagesl1a.C'; 44 J
_ AND:._i A " ~ D
f V' State..of Karnataka
'~._ Statiori House' "Officer
1':3_.L1l;;r_aIr3 aiiyanagaora Police Station
Bangalore'
(InVes_tigated'4l3y CCB Police, Bangalore)
-Rep. bygfiovernment Pleader
~ -' High Court of Karnataka
' fiarigalore. ...RESPONDENT
V _ $ri.Vijayakumar Majage, HCGP)
This Crl.P is filed under Section 439 Cr.P.C
‘spraying to enlarge the petitioners on bail in
Cr.No.245/2010 of Subramanyanagar Police Station,
Bangalore City, registered for offences punishable under
sections 899 and 402 IPC.
2
This petition coming orimfor orders this day, the
Court made the following:
0 R D E R
The petitioners are arrayed as accused
in Crime N0245/2010 registered for .
punishable under Sections 399 and 402 K V’
seeking bail. V it A V it it A
2. As per the investigati:o’nV_reco’1’¢1S’V ” it
at about 7.00 p.m.,,. the ‘V ‘investigating
Officer received credible” that the first
accused armed with deadly weapons
were waitirig vnearl” Subramanyanagar to
COII}.I_§:l’l1;ti’the rriurder of Lakshminarayana and rob the
and.por;narnents. The Investigating Officer and his
place and apprehended the accused.
3.12.2010, the learned Government
has filed the list of cases in which the
it petitioners are involved. They are as follows:
Police Crime N0 Accused Arrested Present
Station & Sec. Persons or Stage of
Absconding the case
Y€’.ShVVE1 340 / £0 A2 Absconding Under
Qt”? <..t
I
nthpur
143,
147, 148,
307 I'/W
149 IPC
L1/S
Naveenkumar @
Naveen @ Pinto
A4. Sumanth :3:
others
Investigation
Kamaks
hipalya
509/10
U/s 143,
147, 148,
307, r/w
149 IPC
A-4 Sumanth
A6. Naveen
Kumar @
Naveen @ Pinto
81 Othrs
Urivdetfi _
..~investig({tion.«
Arrested
4.. in Crime No.34o/2010 fie-titi’oners*afre j”s1?1o¥.%;?z–1« 313:’
abseonders and efforts being; the
Investigating Officer to S€Cl1I’é~._tl’}Q petitiovneifs under
body warrants.
5. Therefon:-,__ e0n’s’i’dering of allegations
made {in _t.l11e’f’f’vivns_t:a.nt’ajeifirizles’ and the antecedents of
petitioners’ they cannot be released on
bail, petition dismissed.
Sflduggfm
JUDG E