'_ {By Ramalafihna, HCGP, for msponcimztt)
; » V % k Tragg Cmamma: Pefifion is aged under Secfioa 439 of the Code
"iaf Precedum, praying to enlarge the petitioner on bail in
IN THE H£GH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25?" DAY OF MARCH 2009
BEFORE
THE I-i0N'BLE rm. JUSTICE K. BHAK'i'HA'§74£?.€'823J?TA" '&
CRIMENAL PETITION NO. 5J:3;}/ 2d"c:s° V
BETWEEN
Sa13na1:)pa@Minusa3an.appajAT..__ 2; "
Age: 40 ycam, ~ ~ A «
S/0 Somaiah, 5
Gundathmu Village; 'V
Anfixarasanthe Hobli, " * T. .V f,
H I) KotcTai11k, _ -- % .
Mysore Distxict. ._ V _ Petitioner
(By M] S. M P NatarajtgtAss0cig::e§;~._2&d*éL;, for petitioner)
\V V. ' f-':. V, - . """ " '.
State cf
By Poiicg, . - . .
Rtzépmscnted by State I3'Ii'p1ii:: Prosecutor,
High Ccmt Buiidmg,» ~ _
Banigajoraig " Rcsponciafits
c::ime<. No.78] 2008 or Bcechanahalli Felice Station, which is
pimisilable llfidfif Secticn 1Q4(A) cf the Kaxnataka Forest fact and
Section 165 of the Karnataka Forest Rules.
ORDER
The petitioner] accused in Crima E’§Ir.:n.’78
Police Station is before this Court u11tief’:’Se::§ti<;rf;£1A€¥f3'8~ éif cf "
Criminal Pmcfidure seeking for 104{A) of
the Karnataka Forest Act "£2115 Kamataka Forest
2. Learned ééubmits that the petitioner
is innocent o§ith(=:v(;’)Ai:;’£’ €§i..’§%_t”§{‘:$.»
3. Keepifxg éiewf alleged against: the petitioner
are triabk: hy AL1_r#3Vii1ib%i.pcc1i}a::e:1t to grant anticipatory bail to
tjt1_£:”p:titiox§_é:z” gubgect ti} éoizdifions.
file Petition is allowed. Thu: invastigating Gfiicer
}i,jt._j3 Crime i.§f0.z7’8] cf Beechanahaiii Police Statien is directed to
; t;E1e.;geti’iioner, in the eveni of his arrest, subject to fulfziiment of
‘ ‘ ‘ Q16 .f§}.i}én=;=?ii’1 coxzzditimisz
k/