Crl.P.'?$391 of 2908
IN THE HIGH coum' 0? KAiRNA'TAKAM_ 'T
CIRCUIT amen AT DHARWAI)
DATED 'i'HlS THE 2 15%' DAY:f)"F' ;iAI\§L'§{\R_.'i'a
BEFQRE
THE HOIWBLE MR.JUs'fic~§ v.;§Ac3AN;§é';'F:_.5£%
c:R1M;NAL 'PEi'I'FI'vC)"N '?;£I(§.'?VE59_1l2'C$(}'8'A
BETWEEN:
1.
Rajesab Kaxizfifsab _ :
Major, Occ%.,VAg::ic1::1t:1;ze,1 ”
R/0: Shah: 1$€ag€ir;.__Rai1;-.—ag;.V
Dist: Bclggaupmeffll. ‘ ”
. Laxéappa.
Age:”23 years, -C)c{::’Ag1=i,<:i1§tt1..3:e,
R] 0: Kanc:hwa1v».za'd1_," "
Tal: Rajitaag,» Dist: Be1gg1i'1.m»O1.
n V. (3.? 'S:jna¥1éi'–A,B$gchchapure, Advocate.)
'A_J:§'i:~['g_*g ~
am by. Ponce
Rcffimfientéd by SF?
ci:euit §3encn at Dhaxwad.
V(E%B§,%~<As::i. P.H.G-otkhindi, HCGP3
. . . Petitioners
. . . Respnnéent
This criminal petition is filed under Section 439 of
Cr.P.C. by the advocate for the petitioner graying that this
H<:m'b1e Court may be pleased to gant bait to the petitioners
for the offence punishabitz under Sections 457, 380, 436
C-ri' P7591 of 2008
{*0
read with Section 34 of IPC in Crime No.205/
by Raibag Police Station.
This petition coming on for QIf.’d.€;’S thi$”da’jfi u u ‘ u
made the follcawing:
.3…….._
9 R* m3 R ”
Heard both sides;
2. This pgtiiion ..%fn1y t0 the 2m:
petifioner in by the learned
counsel foii. {A>i§’eV1i»<",-:.=,s alleged are under
S-:':c:tioI,ivs".' Penal Code coupled
with swim
'3. The pf0:§¢§§i1§id'n case, in brief, is that on 35.10.2008
'V 3.111., when the complain' am: and his cousins
""3;*e'1*{j~_; vsiltside the 'dhaba', some four unknown
pcr"sa3ns.__' them and broke open the 'dhaba' and took
cash Rs.4,50{)/-. Tha complainant shouted and
A 'fl3.f€._Y gvere able to apprehend two of the accustzd persons and
_»j;l::§ose who were apprehenécci gave the names of others,
which also mentioned the name of the 213*' yetitioner herein.
}/
f
Cr1.P.7591 of 2098
:3:
4. The other accused when ran awayiaiso
but belonging to Alagomia Sattegpa Hanji
properties therein including thcf
baseci an the complaint got :21 <:a§t:__
accused persons.
5. Submission’ 1; A.I%[ci;achapu1€,
learned co1mse1__ for tt;e.j?2Isd that the main
accused by in Cr}. Misc.
No.83S Judge, Bclgaum) and,
fhE:I’f’:fé)vI..’£3″,VV éiven the samca zelief and
m<)reoxx.'?t:1ji has been submitted and the
pctitianer iiiv_c{1é§;ody since 16.10.2008. No amount
' ' __ was€1~e;:{n:1′”‘L’h€ 2nd petitioner.
also the submissions of the learned
G6vem;i:x{1c:afi Advecatfi for the State, I am of the View that the
..abQve’f–a:<:;t0I'$ may be taken into account grant bail to the
' V_Vf2.'"*i–15etiti011er by imposing canditiong.
}
.4-
Cr1.P.’?59}. of 2008
:4:
3′. Hence, the petition is allowed as
pefitioner is concerned. The 29*’ petitietmer s11a}}’._}E5e.
on bail sub;’ec1: to the condition tha?§iF– ‘ «
{fl he shai} execute a«jpe1_f.s3:1aVI bend u
of Rs.50,{)O0I- .”fo1″ ‘»;ti1e
likesum tov rflfxe of t11e.
(ii) he 110j: Htam ‘ ‘ the i)I’0S€C11fi0}’.l
es;*i£ien%§e_–_auri shall 3:99: give’ any threat to
tee
‘– he V ” attendance before the
VPeii¢e’*«–._{>§t1ée in 15 days in between
1′{)-Q} .a;–m.”vte5]00 p.m.; and
_v(i1}.) of the conditions are violated, the
.v”1.:-§fe~s;eeution can move this Court for
.”eAé33.£1cel}aation cf the bail
Sd/-3
Iudge
‘ Kms*