High Court Karnataka High Court

Naveen Kumar @ Naveen S/O … vs State By Silver Jubile Park Police on 18 August, 2010

Karnataka High Court
Naveen Kumar @ Naveen S/O … vs State By Silver Jubile Park Police on 18 August, 2010
Author: N.Ananda


….. 14

…., 1 ..

IN TEE I-IIGH COURT OF KARRATAKA 831′ BARGAIQRE

BATEE ms THE mm my 0:: AUGUST 2o%1;j _jTALkM

BEFORE

THE HOWBLE P.m.JU31’I{_’._f’»E ‘if =

cmemsmn mmxen Ni;),4<«§%5~'§«?:[" 2010* i 7

QETWEEN:

NammK11mar@Raw§£r.

Sfauliariyappa = ”

Agfi, abcutfifiyeam V

No.1Q12, Gk’1’I’&1i1k_r€::;§.c3. _ – ‘
Lakeaicie _

Eamalore, ~ .

Prmmt’~acidrma:’ I ‘* % _ ”
130,30, 4?i?,C’:*asa% v
Bhava:zmw’a;’i Nagargz, ”
S11h>b;a;39alya, ;’?.’Nagara

.’.PE’I’ITIQHER

Adv.)

_ $_téiaa”:”by Sihm Juhifie Park Praline

— Rep. by Fublic Pmsecuter

–« ” ‘”€ii1;y Civfi Caurt Ce:-mpiex
” B%a..lom§

…RE SFONDE KT

(By Sr: Vijay Kumar Mafige, HOSP)

..g..

m Crl.P. is filsed may Scctien 433 &c:g+%.%1>,;:
prayixng ts enlarge the pefiticnm” em bail in the Essa;-zizof
his arrest in Crime 130.63/199? af Silver _
Poiicae, Bangalore, which is regm%t:e+:red £01′ *
pmfighablc unciar Section 379 ofIPC. > – V V ‘ V

‘1’h’m petitizan ccnfixg on fair A’
Caurtmadetheftztllcwingr ” M, «.

Tim pefitfianecr No.1 in
C.C.Na.14€s56[ N.63.f199’9
tr’m1′ J ” 3?’? of IPC}.

on the last date af

hearing’ _ fioumal for accused had:

tV 1k=;v Vs;_1.;,”r3;miasiatr1 cf 1 t

petitianer was Ed by the Court

be.ov.r”‘ ‘. oanberitinn 9f the Em:-1% Somme}; for

petitioner W33 grants;-ad bail by the

” police. In ardm tn aamertain the same, the

lejaarneci Go t Advmat-2: and the learned Counsel

were cafled uprm to praeiutze {Em

cle-acumts. P K t,

3. Tmfiay, the Laarnad Gewrrwnt fisdvuaate has
med a mpg of the charge sheet in C.€.Ha.1465$[Vi.§9Q

wherm this petifianer (acscuseé 2%.} a

aw. accused 1’€m2 Gummwamy ”

Court. bail.

4:. The effenoe allmad hon
ba11a’ hie sflame. In . ‘ Ira}.
pelice cannot gaglt

5. has mafia
V :95″ aheet mam’ trained in

C.(3.No. . vwntezfl that

was mt Withifl the: lsztmwledge af

mse in fium the year 1999.

Magktrate mt bfixg able ta secure

44 by issue of mu bailale warranm has rmarmd

‘ pimawdum’ Einéfzi’ Sect1o’n 82 C.r.P.C a.:r1<i issued

" proclflfinn. At {big stage, has approaclmd

this Ceurt fer gant af az1'dcE1patory bail. The emrdzzct of

penfianer in staying away fitzm the prawns of Ia-av for a

…. Q 3…

period cf alcverx years weuld ckearly dficnfitks

$1»: :3. éirecfion under Secfinn 433 C1′.P.C. _

gwfiféen rm dfimfiseé.