THE HON'BLE MR. JUSTICE
1
IN THE HIGH COURT OF KARNATAKA A’I_’__
BANGALORE ”
DATEO THIS THE 13″‘ DAY OF OCTOBER’ ‘ %
BEFORE
CRIMINAL PETITION NAO_49n2 OF”V’2;OO_9__A.
BETWEEN:
PEDDAVENKA’i’ARA${“APfiA
AGED’ ABOUT 50 »YEAR:;;f; A
S/O KANTHABOj(_ALU”,MUN’IY.PLI?I§A
G.K.HOSUR VI§;LAG~E, O A ‘
GAN}I§}U§i§E7£’E c;«.1;,ra._1\2i PANOHALYATH
ASIDLAi3AT*i*éé I
‘CHiKKABA1,LAPUR DIST
G.NI.,VENXA’TVESH’_.»A» %
_L _.AGE}3 ABOUT27 ‘YEARS
» S20 KANTHABOYALU MUNIYAPPA
G;K;HOsUR VILLAGE
OAN1.IG:JNTE GRAM PANCHAYATH
O ‘SID,LAfGATTA TALUK
C}f1I§{K5ABALLAPUR DIST PETITIONBRS
(By Erin L ?RE1\/IAKUMAR, ADV)
SEW
AND :
STATE OF KARNATAKA
REP BY DIBBARAHALLI POLICE….RES1?Q’4f.i§fi_f§1.%l’S.’
(By STE HONNAPPA, HCGP)
THIS CRLP FILED O/:§.%i3i8″(:iR.E;ci[fRE)z’7THE
ADVOCATE FOR THE RETIT1ONEiRs” PR,AYING
THIS I-1ON’BLE COURT MAYEBE PLEASEDTE). ENLARGE A ,
THE RETITIONERS ON BAILEN THE, EVVENT’~.1O}?'”1’HEIR”
ARREST EN C.C.NO.292/200-8(CRIME’« .NO.63)€2008 OF
DIBBURAHALLI POLICE STATION”; PURSUANT TO THE
NON BAILABLE WARRANT IVSS{3’£«;{)”BY THE LEARNED
MAGISTRATE, SHIDLAOATTA, OFFENCE
P/U/Ss 324,307 R/W SIfZC’T£()N 3410?’ I_PC’.”.7
Petii:ti_O;:1…cO-misiigiOnflfer Orders this day, the
Court madeThe_’fO1iOw.ing’;e~éfs ‘_ *
Tizis” petitiO’nAfAis under Section 438 Of Cr.P.C.
see’Ef.ing_fOr ‘Of anficipatory bail in connection with Crime
Of’«.Dibburaha1i poiice pursuant t0 the nOn–bai1ab1e
the learned Magistrate, Shidiagatta.
.. z2’;;I-Ieard.
M
3. Earlier a case has been registered agairistu. the
petitioners for the offence punishable under Sectic;ri”3«24~
but however, subsequently Section of IPQ. iéilisoyybeends
added. The petitioners under the appreiierision ofi’atrest«..W’rsen
moved for anticipatory baiI’ithe….sarne’~has. Its’
appears after issuance. of sat:-mrrions.._ petit’i’oners_¢§ have not
appeared before the Cou1tsa’ncie.a:;’; such;ia,non~bailab1e warrant
has been issued -aygainstizithenfifiencegjdtheyiare before this Court.
As perith’e~.vv0undcertificate it is seen that the injured
has sustained asvrnany, as.-8 injuries out of which, four injuries
atcvégrie-votis in nat’ure.” In the circumstances, it is not a fit case
‘iforiiednticipatory bail. However, the petitioners may
surrender and’ move for regular bail.
W,
Bkp.
5. Accardingiy, petition is disposed of.
j
}mD3E% %