IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
mags THIS THE ::seIH DAY OF' MARCH, 2069' A'
BEFORE
THE HOPPBLE MR..JUS""i'ICE €3§U8 §iAsr1TTB;_A:)r '
cRL.P.No.8_6_04/:z 0-Q§--._
EETWEEN: M 'V
REVANSIDDAYYA, V «
$10 NAGAYYA swam. _
AGEIQS YEARS, V : »
occ:c:AR DRIVER av. BU--:3INESs;~.%?_ '
R/O JALGA:a2A-s'rRELfr, §3I§zAHAP:;vR,,, 1'
'I'Q:SHAHA_P'UR,;':i3I._ST:GUL}3ARG£\.
% ' ."..PETI"i'IONER
(3? M.M.ALLme, Am'.-,)_ 4 V
A. .....
THE éi:';i:;">vEif0F
BY YADG»IR'~{T} 33;'
{'rQ;yADGzR, D;s1f;§;:'méizAa>GA.
RESPONDENT
‘(B§;’:7S’i2Ifl”SHARANABASAPPA K. BABSHETTY, HOG?)
“‘f”HIS CRL. P. {S FILED UNDER SECTION 439
; OF PRAYING TO ENLARGE THE PETITIONER
[G353 BAIL IN CR.NO.172]O8 OF YADGIR TQ. RS.
WHICH IS REGISTERED FOR THE OFFENSES
‘PU I’~1ISHABLE 1.1/8. 326, $06, 307, 199 RjW 349 IPC.
informing something to two boys pointing at
complainant. At about 7.00 pm. when the
complainant was proceeding near ‘
Parvatreddy cross, the said two boys aged above ‘
years Came near the compiai11aB__t..a11;i
on her face. when she b1″otIi1t=;””:-; 7C
who was nearby came
Based on which tige and
investigation is maée; _ L course of
investigation, itis al1e;ged:..t:hatv* ixastigated
the cfime. it is submitted that
accused eccused No.3 and accused
have vibeen enlarged on ‘oaii. The
‘ Véflereiti-accused is arrested on 4.10.2008 and
under judicial custody. Charge sheet
Alias Afiied and investigaiion is completed.
.A the material on record, I find that this
“;;ee§ition.er couid be enlarged on bail. Accordingly, the
petition is allowed. The petitioner is enlarged on bail
subject to the following conditions:
i) The petitioner shaii execute a
persona} bond for Rs.5{),O0(}/– with
TL.
{W0 saivent sttrefies for the like sum
amount; to the satisfaction 0f the
Magistrate;
ii) The petitioner Shall ap’p”cm«on’§:e: ”
in a month before the jui:isd;icT:;ic§na!.
police; and
iii) The petitioner K s E
before the lcaimtad _’Se$$it)§g1:-§ “Judge
regularly and 3101;:
with {$16 7;.1§rbsc¢:’;1:tiéj):i “urii:in;sS€$;–..».=
sd/w
JUDGE