I
IN THE HIGH COURT OF KARNATAKA CIRCUIT
BENCH AT DI-IARWAI)
Dated this the 06"' day of September
$5
Before g
The I-lon'ble Mr. Justice
Criminal Petition_4No.Si-Q64/2f)-2Cf °
Between:
1. Parashuram, .4 V
S/ 0. Kariyappa'--I-iudedfi,' } "
Aged about 20 year_s,'.'" 1 « " "
Occ: Private wo'fk',vf': " .
R/o. Ya'r'ikopp.g1._, :: A '
Tq: D1'1ar_w'la-.:'_£, " _: .
Dist: .m~1_arwaci» e
2. Prahallad @'j%o«~Fak_%ior»appa,
S/0V:--e4Moai1é$1'ifip}3{égVChuiaki,
Aged "ab_oL1.t.'--19~.yéars,
,,._iAAOc'~:: Pri'v'a.te work,
" "R5,,/' "J.ammVi'h'ai,
. Tq:'«.K.a}"aghatagi,
" Dharwad.
3. A Pavra_I3r;eshwar,
" Tukaram Pujar,
Aged about 20 years,
AA '*~._Occ: Private work,
_,-R/0. Ittigatti,
Tq: Dharwad,
Dist: Dharwad. ...Petitior1ers
(By Sri. Arum L. Neeiopant, Advocate)
£__d__""""o->""\---"'"'
And:
The State of Karnataka,
Represented by
Police Sub--inspector,
Vidyagiri Police Station,
Dharwad.
Through S.P.P.,
High Court of Karnataka, 7
Circuit Bench, Dharwad.
(By Sri. V.M. Banakar,
This Criminal Eetitioni'isdfiliicrd under "Section
439 Cr.P.C. seeking"«.tc _en_1a;_rge'=--thepetitioners on
bail in Crime No.89/.20 1'0" 'respondent-
Vidyagiri Police Stati’o–n,:fDi1a’rw’a’d
This p.e§–.titf§:oin_ coming foriiiorders this day,
the Courtima-%;1e”th.e, fool}-1o’wii1g:~v,,
°0foRnER
Petitio :1 er’ to 3 herein, are
respecvtivelyhaccusved Nos.1 to 3 in Crime
Dharwad Rural 13.8. They are
committed the offence under
; sec1£io,ni’~’i39é 1.9.0.
” The above said crime came to be
_f_.r”egistered against some unknown accused, on
C the basis of the compiaint dated 01.07.2010
S ‘J*””””‘-n……-»°””‘
filed by one Shivayogi, S/0. Rudrappa Nalavadi,
Dharwad, alleging that about 15 days.«j”pli*–.ilorA
thereto, on 16.06.2010, at about
while he was travelling on’~”h.js .cy’_c_lei’, it
bearing No.KA29 E 7594 for’
Nuggikere, three persons’-carne t’lier’e,_o’nVliawvfrioltor ll
cycle, got the motor cyc’le:fl:of’uthe co”mp”i}ainant
stopped and then the
gold chain a mobile
hand set went away. It is
further tttt identify them if
shown to him,
Fuurthetr case of the prosecution is that
tiie_:%’e petitio,_ner–accused Nos.l and 2 were found
of Vidhyagiri 19.8. near Bagalkot
_ Petrol in Dharwad City, trying to sell the
chain to the public. Therefore, the said
.’ apprehended both A} and A2 on suspicion
interrogated them. During interrogation,
they admitted before the said Poiice that they
had snatched the said chain on 16.06.20}().
Therefore, the Police of Dharwad, Vidyagiri RS.
arranged a Test Identification parade in
the complainant identified both thef:_.’ac::ei§’s’edV_V_”t 0′
Nos} and 2, as two of the:’thI’ee&_peijsogns
robbed him on 16.06.2010.
4. Further, on they’-b_a–s_»is ioii-Tp_voIV{,?1ntary
statements of acci.is’eid_yi\iios?.j,g’3g the Police
arrested accused ‘person who
corrimitted t–.}’1ziti along with
accused ‘ 0
5. The” .aver-rriients of these petitioners
“V”~that:r.j:i”thiey»_Aarei””‘p’ermanent1y residing at the
in the bail petition are not
disp__iidted…i:0’:-_T:herefore, apprehension of the
03”-‘..__’pr0sec’t1ytion that these petitior1ers–accL1sed may
liberty if they are granted bail may be
with by imposing suitable conditions.
(.._…<"'*–"
6. Having regard to the above facts and
circumstances of the case, the nature of_..the
offences alleged against these petitionezts,”=h:t’h.e,
Value of the gold chain said to have be-eirli if
by these petitioners from the-“c’o’m.pl’:ain.a:n:t.,
of the opinion that thesegpetiitrioiizéirs d’;_j.g.serv.eiV
grant of bail pending trialthe
following:
oans
The ‘ sent: .. under
Se€rt~jh.QirA”1~g?¥I-;l{:i)§;’: is-.h’creby allowed.
Pefifioner $533 to 3 henfin shafl be
enllargeydl each of them
funnghogga sufbond Rm RSAHLOOO/–
surety for the likesum
‘the:”-satisfaction of the Committal
VJ/”v;’vV’:”I’rial Court and subject to
A -.__con~d s that,
.. 1. they shall not, directly or
indirectly, threaten the
prosecution witnesses nor shall
they tamper with the prosecution
evidence;
Rsh
they shall attend the Trial Court
on all the dates of hearing
their personal
dispensed with for vVaA1;’c1 rea’Sb:7aS}q
attendance_f:*