High Court Karnataka High Court

Raghavendra R @ Raju vs State on 24 March, 2008

Karnataka High Court
Raghavendra R @ Raju vs State on 24 March, 2008
Author: N.Ananda
IN THE HIGH COURT 0?  A35 
DATED THIS THE 24-thfiw I3p;Y---  Maafia   I j' "
BEF§RE'. % A °fM"%
THE HON~'§LE :3 Aréégnm

CRIMINQL, Hfrfrzéfi  2008

Ragh;1yen';¢~:1r£1~ }*?,--_:@ Fiaju  «. V
5/Q"'Lat¢Ré:man:g:un}:3r,,"*-
Aged at}911t'3a}_gé91's§,e.MV _ _ _
R[at.No..897_,  " __
11 Main, Divan.aI~&§)alya_  "
Yes11wa:'1--*j:1pau*a-,_ ' ' LV

 -1. 5600272.   Petitioner

 " «     

&~&fiE:. 

A *-.§3tat€:~E1'3€?'f§éshwanthpu1'a

Polifizeg Represenied by

 n j SPi?,__1-iigh C'..0urt of Karnataka.  Respondent

V’ * Std. Anand K. Nava1g’1nath, HGGP)

This petition is filed under Section 438 C-r.P.C.. prayhzg
to enlarge the petitioner on bail in the event of his arm-.31; in
Crime No.61/2008 crf Ycshwanthapma Police Station, which
is registered for the ofienoe pf 11] S. 498A and 307 1*] w 34 of
WC and 3, and 4 of [).P. Act and etc.

Prima fact’: this wculd d«_et;~aa.«tA%%’Jti’y:ur%”%%%% V

statement at’ mmplailmmi.

4. In View efail tiiééii directian,
under section 438″. far 3. limited
period. A¢;;::::§§i’i.t1gl34%’, I;}}{5aSS«4flifiéi_f011§§ivir1g:

1; % Jji:?Fh§i%r;i¢atiti!2jn is

<.. ;11', . V 3 arrested by Yeshwantixapum
PQ}i€;€A'..VS*t*a'.iion in Comlection with Grime
V'1~i£i.»..:6'i/ 2008 he shall be released on bail on

V his executing a bond fan' a sum of

V Aw[.R_:a.25,00G/~ and 0fi'eI'i11g a surety for the Iikc

A Fsum.

. 111′.’ The petiti911e1′ shall not intinaidatc or tamper
‘ : wit}: pimaecutien wimesazes.

IV. The pct:I.ti011e:I: shall appear before
Investigation Officer for the purpose of
investigatien whexmver called upon ti} do 50.

V. This order Wtmld be operative: for a period of
two» months fimn today, within sue}; tintze,

N QML

pet1uone1~ shan appear befom.

Court and seek regular Iig./.::suc3i””a_11
event, the

the application

the observatit51″1s,;nadev-311 e:iI*iie:f_:7.,VV

‘I A ….. .. 7