IN THE HIGH COURT or KARNATAKA AT' i %
BANGALORE ,~
DATED THIS THE 11*" DAY 01§fvFEBR;!5A;RjY 2A{1o9_ T %% %
BEFOREIJA'
"rm: HON'BLE an JUSTICE_K.13HgLi<THAV*.4§;'ifS}A:;;r§V * %
CRIMINAL ggrxrlom? i§a’0.§_53s 0j:g;s)08%j
Prasad-A-5, .
S/0 Manivonnan, V
Aged about 22 _ g -~~
R/at 1* Cress,-~IV5£iF’55fi _Nag§1r_, %
Sonnenahal1i,_Ch:ibkb.a§ti», ‘
…PE’I’I’1’IONER
(By Sri.Vi”i,E’;B’as$i§«fa£fgg:A§i’v;:):I”= %
3 ” ‘
Police, Bangafora. …RESPONDEN’I’
{B?’3ri;BV-§&3vaI<x1:isBna, HCGP)
I!I##
Tm Crtinainal Pcstition is filed under Section 439 of
* praying in enlarge the petitioner on bail in
" . C§x_'.N0,4O2/08 of Byafarayanapura Politse Station, Bangalore,
' " peaglding on the file of the III Addl. Chief Metropolitan
3. Iiiii”i’sv———-!!:e case of prosccutitm that on receiving
V ” ” the police raided the spot and apprehended all ihe
ii lifive persons and recovered mic Indica car which had
Magistrate, Bangalore which is registered fer the’ offence.
P/U;’S.399 and 402 of IPC.
This Criminal Petition Gaming on for nrdei’sv:th.i_$~day, the
Court made the following:– *
The petitioner-accused
Byatarayanapura police ‘b§f0rci Coiiii
under Section 439 (if .._V i.
2. The lcaa*:;r:d.:._S:3ssiQ1i§ rejected the bail
pCtifi(}I_}_.Ci§.14 gmziaadi the present accused and
others weapons near the: junctien of
Niw to cemmit robbery.
robbed earlier, an iron road, three knives, one long and
chilly powder. It is stateci that in all 17 cases are pending
against the accused and accused is a habitual 0fi’eiz'(:ier and the
investigatien is not yet completed.
4. The learned Sessieneié }u:§’i’ge:’ ii::,3_i iifighitiliyi ii:'<:s,
enlarge the petitioner an t1ié~
and 402 of IPC. I see no "grim.1}ds 'en.Iar§e the petiticmel'
on bail.
5.5. fails and the same is hereby
mexieiei baii petition befcrre the Sessions
cam ‘aftef 4:}iéi3§:}:;?gr’g.{§”s*%~:a2;et is filed.