High Court Karnataka High Court

Ravi S/O Elumalai vs State Of Karnataka on 18 August, 2008

Karnataka High Court
Ravi S/O Elumalai vs State Of Karnataka on 18 August, 2008
Author: Mohan Shantanagoudar
IN THE men COURT or KARNATAKA AT 3ANe;;%»%:.G§é%F%%'   

cares THIS me 13*" my OF:AU5USTg     A

BEFORE %
me HON'8LE MR.3us'rIcE Mowgjss sHANmxz;a;;cit;;5A:2

C§flNAL Pe*I1*rI_g_:L5gQ.34;?i2eo3  

BETWEEN:  V 
Ravi   :;  -

s;o.E1uma1m'    '

Agec125years   11,, 3 V  '-

R] at. Kudlf.-ge"'Vi1]§i;;gc &"§:~*'cst ' ~ . 'V 

Somwarpfit Ta?'-Ik"--",--~..   ' -

KodaguTaia;1(' _ . _    .. PETITIGNER

(By Sr; T.A.Ke;1'a§iai;iai1-85A'£?."C.3}'iraitha, Adv.,)

     ..... 

:3taté c:f..Kamata.k zi ._

B3} ~.KU.:_3héi3l1é1E;a’T :9
Kushaiflfigar’

1 V – Somwamct

Kodagu Dist, ‘ .. RESPONDENT

agmfiappa. HCGP)

V V V[ ‘ ‘I’his Crl.P. is filed under Section 438 of Cr.P.C. by the
haicivocatc for the petitioner praying that this f~ion’blc Court

.3.

may be pleased to release the petitioner on bail in ,,
of his arrest in Crime No.110/2008 of K11sha]nagar~«§_£—53,’; _
Madikcril Coorg Dist. which is registered for t”‘mf_:’ afigfice —

punishable under Secfion 379 of IPC.

This (3rI.P. coming on for ordéafs, day”: :.

made the foll0wing:»

.u—-.

g3nn§ &

Petitioner is oI1Vd”‘ in Crime
N0. 1 10 / 2008 cf i : ifiushalnagar,
registered for Section 379

of IPC.

This Section 433 of Cr.P.C.

_.. _prayi13g’fo1? t0 the petitioner.

T. ‘fihe pmsecution is that the petitioner

‘ V’ by nmzne Prakash committed theft

” 15 of Mangala Fertilizer during the night

befivaen 2811* and 29″! of June, 2008 and

stored in this room bei<:)nging to K.A.Mohammed.

?*rhe police have seized the fertilizer bags under the

V'

-3.

mahazar. Patitiormar and anothar amused’ “.4

abscandirxg. The ixivestigatien is yet to be M

The fertilizer which is stolsn V

Having regard to the temmy}%%«k’cf%%V G;ej’ §:’;a;c,-ts:

circumstances, the V-Vmaj? to
surrender. Accordingly’, “ozjdex; is ‘make: –

Pefitionar shall Invesfigating
Ofiicer witlling :=A__W6s;c:.!;§§ On his
smmnderl released on bail.
subject thé <;§§1f§1itio31S:~

{ct} PVéfi.t_;'AOn.e3V" band for as sum of

V' .. Tgg.25,"G.Q_O/'- (Rupees twenty five thouscmd

' ?..,"c,~ni3,11A withéiiéé Eurefiesfor the like sum. in the
VA " v 1 " 9f the Investigating Ojfimr.

'A shall not tamper with the

,. "prosec:u.ti<;-n witnesses.

Petitioner shall attend the trial Ccmrt

regularly.

V

-4.

(cl) Petitioner shall mark: ms presence on 3
Sunday between 10.00 am (Ind
before fhe Investigating Cljfifiqgr. .

Ie} Petitioner shail an-operate
cf invesiigatian. ‘ ‘ V

0’) Peiifioner shall
Rs.2o,oa0/-(Raqsees Waxy only).
Criminal is