IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20" DAY OF SEPTEMBER
BEFORE
THE HONBLE MR.JU7STiCE N.ANAI§1§A O B'
CRIMINAL PETITION No';'43I72;'<.20.vIo;'r
BETWEEN: A O B
1. Prashant @ Prashi
S/o Haralappa __
Aged about 27 YearB_s~...'_
2. Styani
S/o HaraIap_pa__ . _ .
Aged about
Both" iii'/'ark:az§{;%I:"Iv§1I:.,B.jvI11age"
AndV_AHos}€..0te. Taluk .. PETITIONERS
(By Sri.C."?%_,4S.:=Ingo1iOi;V.OAdI}_;} B
A "1 2 ~ by 'Al"L1I"'Po1ice
A ~..Re.p. i3yv'S.i.ater~PV1.;1b1iC Prosecutor
Barigalortigf f . . .RESPONDENT
[By Kumar Majage, HCGP)
O C11,? is filed under Section 438 Cr.P.C
. ‘p.I’a-ying to enlarge the petitioners on baii in the event of
{heir arrest in Cr.No,261/2010 of A1131’ Police Station,
-~Has:-san disiirict, registered for the offences punishable
under sections 394, 504 r/w 34 IPC.
This petitiori coming on for orders this day, the
Court made the following:
Petitioners 1 and 2 are arrayed as accused Nos}
and 2 in Crime No.26l/2010 registered for
punishable under sections 394, 504 r/w 34.–,4Ii3″C ‘
police. –
2. Heard learned Counsel
learned Government Pleaderirand 0.1′ “taken ” 0
through the investigation reeo–rds.–.
3. The first infolrfnationirvyvoiiltirreveal that first
informant-/injiJ’red_sA”iwaisf”-known to petitioners. On
21.6.2010 at aboiitff when first informant was
takiriglVfo~od inV.’lV€.an_1f_l§a.nta hotel in Alur town, petitioners
_o’thersvo’arne there, first petitioner assaulted on the
with a chopper and thereafter other
‘V aCco;sedV.pVsnatcl1ed a sum of Rs.25,000/~ from the
0’ ‘.j.pAoss.ession of first informant. The wound certificate
‘ relaiiing t.o first inforrnant shows that he had suffered
sutured wound measuring 3 X 6 ems. on his head.
Therefore, etlstoclial int,er1*ogar.io11 of first petitioner is
necessary for proper illvestigatioii of case.
Invest’1gaf.ir1g Officer, whenever calied upon to
do so.
4) This order wouid be opelative for at
two months from. today within ‘
petitioner No.2/accuse-d.:No;.2 V’
bail before the _}’urisciicti.»i3on2i;1A_’ .
ever1t., {he learned» of.__the_Tj’1;fi$Vd’ic:'[ior1a1 ”
Court shall eonsidm’ .1}§’;g,iIVV”-a.pp1io9;’Lion~’Ewithout
being influenoed’bjfo-.(§1’b}se1f§/ot’io1*1s made in this§
order.
Sd/4′
J udgé