Cr1.P.'7056 of 2009 IN THE HIGH COURT 0? KARNATAKA jj CIRCUYI' BENCH AT DHARWAD DATED THIS THE 218? DAY;Q1'fJAN.U'AR§'2(§0§9 L " BEFORE .__ THE HC)N'BLE MR.JU.sm_<_:E \2';J,Ai3;ANreA T;r;-.é._I5;VVV I; CMMINALPET1T1Q:§;§;o,¥?o56120eV9A BETWEEN: 1.
Shankar, ; * _
S/o Gurunéith:53a”thot1, 4′
Age abeut”2″8._yea:r?:’=, Z ‘
Occ: }\g1’i:f;u1-*!§_1:t1*ist,2″ ‘ &_ V
R/0 .R*31ad53€ii’T5~1?~3a,”–_V ‘
Gadag ‘I’a1tL’4; &_&G’aVdag’ :3_istz-my V
‘.2. Doddakzishanaé ‘ V
S] 0 Kemp;pa”NVayakA,*-. V ‘
O<;C:"AgI'i<:11li*:11_'ist, '
figediabogxt 2'2
" . Rio Nabapxgr Thanda,
A Gadag'i'3_ia1l§§:'& Gadag District.
3; V-£1' na 'K.4fi3}:ri-xna,
S-,I_o Sfiaivaggipa Pujar,
Occg Agxiculturist,
Agcdaiiout 19 years,
AA Gag: C0011',
' '-Rjri Singatarayanakcrre,
" I Mxmdargi Taluk,
'_ Gadag Distzict. P€titiOIlCI'S
A ~ 7 (By 3:1. Aravimu, Advocate)
Cr1.?.'?'056 of 2009
AND:
The State,
Represented by its S.P.P.,
Circuit Bench, Circuit Bench, : ‘
High Court Bufidiug,
Dhmwad.
Bewocr Police Station. _V ” V 5-.spo1_fiideVi1t_ : 1
(By&iAmmdKfimmmmmflg§€Qfl
This criminal petition. fl,1eCi”‘=.111’d£»;r”‘ Section 439 of
Cr.P.C. by the ~a,givoca’:;e fo1f”}:3:1c4 “pet1’_ti<3n'c;~':«:' praying that this
Hon'ble may be pleased to._enIarg«t the petitioners on
abil in Cr.l?i6. 3VI_°.I_ice Station.
This com;i IIg’d§n”‘fcr– vcéniers this day, the Court
made ‘thc _f0IIOW1TI1tVg:fi *
2g\b&DER
V” and perused the objections filed by
” 3At the outset, it is submitted by the learned counsel
ft):j 1*-She petitioners that pctifion is not pmssed as far as
jseizitiozxer 1105.2 and 3 are concerned and, thcnefore, only as
regards the 35* petitioner, bail is sought. The prosecution
afiegatioas, in short, are that on 86.16.2908, when the
;’%-«~
! I
CrI.P,7056 of 2009
:3:
complainant was going in a car canying
Rs.2,10,000/ -, the vehicie was stoppcé in
mac} near Mandalamari cross S”
attacked the car and took away inc (Sf
and a mobile phone. Fofiowifig “£1.16 L’
registemd a case in Crime ofiences
under Section 394 of iindian
3. Snbinméfibg learned counsel for
the 15* js t¢’ij1y’:§ai’1egation against the 1″
pefifi<;per.is rtzéovered fiom him an ths basis
of the «statemeiith = Jliiappu of Sea and no other
allcgafiens against the petitioner. Secendly, it is
in the flirther statement number of accused
32 and no tria} is conducted till now.
4: (I}i§f; the other hand, submission of the learned
Govcmihent Advocate is that accused 2103.2 ané 3 are
A in 3 inurcler east: in Cxtime No.20}/2008 of
vifviunizabad Police Smfiofi
, J
CI*l.P,'?O56 <31" 2009
5. In the light of the submissior: made
being confined only as neganls the plpéf ppe§iti.{)’fl::~:r: u
only allegation against him ‘being reco\{‘e1y–5 of’eesome’-s:2t;¥;§*,__ hat
the instance of one Bappu,7i’«._sm pf tile
petitioner can be grantee? epndifions.
Hence, {pass the follevailig; Z
The in respect of the 15*
petitisn.er.l” l
‘I’I1e.._15″‘* be released on bail subject to
cengfgliutibn thal: shall furnish a personal bond for a
» 13:11:; / ~ with We sumties, out of whom one shall
to the satisfaction of the Trial Cotut; he
with the prosecution evidence and shall not
give thmat to the witnesses; he shall mark his
“‘.s’t’tei3dance before the concerned police station on every
*’:S”imday between 10.00 am. to 3.00 p.m.; and he shall not
involve himself in the ofiences cf like nature in futlmz.
fly
_ M
Cr1.P,7C5S6 ef 2009
If the petitioner violates any of the: abotefé-. ~
bail wouid be cancelled at the inst,auc.e._(;f thé
Petitior: stands dismissal as ‘against pfizigitioni-zryv
and 3 as not pressed.
Kms*