THE HON'BLE MR. JUSTICE I{IiLt}VA§)I.iG.:R.A1'QiESEITi
IN THE HIGH COURT OF KARNATAKA AT__
BANGALORE 7
DATED THIS THE 02"' DAY OF N0VEM15E*R.i'2iD_® '
BEFORE A
CRIMINAL ;>ETITI0N N().S0.5_8 OF 2099 C/V52595910F I
2009, I
BETWEEN:
1.
EN.)
Rangappa, '
SIG late NI3ifli7D..YI'app€1 _
Lower, _
R/at Véa_rap:.aiIf,a V ii] 3. IR . * .
Kasaba "
Kcr«:1arTai1ifié_.-.
N0;'>l_ E' ' V'
...PETITIONER
IN CRL.P.5058/09
N'agarRj'a~,i "
" SIC Rangapp2I{Lowi:r,
iii\zIIViIf;»i:V:'iI<4:§§tiw:i:)'?_;..
"S/0 Rsjligappa,
A "-._N0v,'4~ _
_ "No.5.
Nianiiunaéh, S/0 Rangappa,
V i?Al1 are residing at Veer:.1pL1ra Village,
Kasaba Hobli,
\§X/
Kolar Taluk. ...PET¥TI()NERS
IN CRL.P.5659/09
(By Sri.C.R.RaghaVend1"a Reddy, Adv.)
AND:
State of Karnataka by
Kolar Rural Police. ...C0MM0Nl..__iKi' 3
RESPONDENT" " 5 f ._ '
(By S1'i.A.V.Rarnakrishna, HCGP) C C
Criminal Petition No.5053/_Q9 under
of Cr.P.C. and Criminal PetitionNo.5()59/09yis ii"-ile'd" under V'
Section 438 of Cr.P.C. praying toirelease the petitionfer on bail
in Crime No.3'E 5/09 of..V_KolarmRL1r'alVi"police St'ati'on, Kolar
District, now pending on illei"ih€JI<.Addl. Civil Judge
(S1'.Dni}_andCJMxliiolaiiiiiiioirii'die"offence P/U/Ss.l43, 147, E48,
448, 427; 324yandvi3U7A'1',/yxfilof IPC.
These Criminal Petitions coming on for orders this day,
is V' . the" vCi(')L'éIf't: ins de the fo"l'iow in g:--
ORDER
A’ Peititioners in the above two petitions have sought for
grant of regular bail and anticipatory baii respectively.
ll”
2. I.t is alleged that on 27.9.09 around 9.00 am. the
complainant Narayanaswamy was working in his land. He has
been informed that his son Veere Gowda has been assaulted by
these petitioners and that he has been shifted to Iéiogggetait,
When the complainant came and enquired withylV_t’he ‘p.etit.ione’r«s_y
as to why they assaulted his son, they as:s.aulj.te’cl_th.e’ c.o’mplaii1ant
with clubs, iron rod and stone’ and caused grteevou;s.Vhurt to ti’ne_l°.
complainant.
3. Heard.
__4. Accordi.ng tho-._»the”llllearned Counsel for the petitioners
‘ lI1j1l1:€d._”~l1El€.zSuStail”lE§d’l011ly simple injuries and he has been
the hospital. In so far as accused No.1 in
Cr-l.._p.5Q58l/(l’9lis concerned, he would be released on bail on his
..execut’iag a personal bond for Rs.25,000/– and a surety for the
‘._sai<i'lsu1n to the satisfaction of the concerned police, subject to
"the following conditions:–
(i) Petitioner No.1 shall make himself available to the
investigating agency as and when requi1’edf”Q”-«.V'””._
(ii) He shall not tamper with thecf:iprvosec-atticiri’a V’
witnesses.
(iii) He shall mark his _attend.afice once;l”‘0rt’1f1ight”–
preferably on everifi/’S:_té11day am.
and 5.00 _bciVif01;ei ,KQl»ar”«.Rural “Felice until
further orders; if V
5 rrrr pamsneist Crl.P.No.SO59/()9 are
c0neer1ied,”the3i Vs’fiaji~l.:surre’rie1er’;bef0re the concerned Magistrate
by m’0viné’~regular_ha.Vil’afiaplicati0n and the same shall be
‘”‘~._C0risi’tle1feAd tliefi-e-a1’ned Magistrate for grant of bail by
L…iiflpesaingg».istrihge’r;.t conditions.
ll?’
6. Accorciingly, Cr1.P.N0.5058/09 is a1EciV§!’6’§i”L:’-Vfiézvzid
CrE.P.N0.50S9/09 is disposed of.
Bkp.