A A " L (B'y._.SriO.OH0nnappa, HCGP) IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16"' DAY OF OCTOBER 2.399 BEFORE THE HON'BLE MR. JUSTICE HULUVADE.;G¢I§AM.ESH « QRIMINAL PETITION NOA932 O'oFAA20e9_' ~ 3 7 BETWEEN: Sri.Rajesh, S/0 Nagarajappa, Aged about 26 years, Vannaganahalli, V . if A P.G.Pura Post; Be1ak;,jv(§iOOOO}viO(§b::3,5i,.. < .4 _ . Malavaili '--'Taiuk," T') T , " A A l\/£andya'I}i'st1fict.w.V_ (By;S1"i.K.R4.;1'uI,s_i;'AdT;) The "Qf Ka:'fiataka, By SI-IO, . I4i'égr1'£1I11anthanagar Poiice, Baii'galmfe.'' " W .. PETITIONER ...RESPONDENT
This Criminal Petition is fiied under Section 439 of
Cr.P.C. praying to enlarge the petitioner on bail in Crime
No.220/08 of Hanuirianthanagar police station, Bangalore city,
pending on the file of the Presiding Officer, Fast Track._Court–
IPC.
X, Bangalore in S.C.No.-420/09, for the offences
This Criminal Petition coming on for ordeifS”.this:::day, the ..
Court made the foiIowing:– « . A
ORDE§sg?
Petitioner has S0t1ghti:_f01: grant’ of bail inc’
connection with Crime;__No.22{)/’)8′ of *£.ianuri1ant.han.agar police
in Sestsio’ns’ offence punishable under
Sectior173Vl9i5 of
Itjiis_allegeldHthat on 4.8.08 around 3.30 9.111. accused
lCic’arriex’_ir1.l.avcar and accused Nos.2 to 5 came in a motor bike
and-the..’othe’lr accused 6 to 9 got opened the door of the house of
it ‘coiiipiailnant stating that they are CCB police and robbed cash
Rs.8,000/~ and silver and golden articles. Petitioner being
i accused No.5 was said to be watching on the road.
W
3. Heard.
4. According to the learned Counsel for the petitioner
there is no overt act and recovery at the thiS
petitioner and that accused No.8 has been hail’
Crl.P.No.4647/O9.
5. The charge sheetlihas”~~a»l3’eady__ the”?
circumstances, petitioner_could”beAi¢onsi.deredifo’r grant of bail
subject to conditions. is allowed.
Petitioner’–be irelleased »ori’–bai*–l_ on his executing a personal bond
for Rs.50llO{}0/’–v and for the said sum to the satisfaction
‘~ ofthe {_:.oncei’nedll’Ce~urt,’ subject to the following conditions:
l*lP:e:titiorier shall make himself available to the
jjirivestigating agency as and when required.
a He shall not tamper with the prosecution
witnesses.
Wu
(iii) He shaii mark his attendance before the
jurisdictional police with an intimation to
Hanumanthnagar police on every Sunday hetween
10.00 am. and 5.00 pm. until furtherieéiwriieiriefiif ”
Bkp.