IN THE HIGH COURT OF KARNATAKA AT
BANGALORE h;OA
DATED THIS THE 13'1"" DAY OF OCTOB_E'R..';O_0§
BEFOREM >
THE HON'BLE MR. JUSTICE HU1,UVAn1.C;;EAi\21Es:1 A
CRIMINA3, PETITVI_0-N' NO;~§-E65 Qfi_E2€):_Q_?;
BETWEEN:
AGED 42 YEARS'-. O
R/OF HOUSE,VN§);A'1__292".
14TH cROss,HTE&F3LOg:KTAA '
RAMA.KR1SH_VNA1§IAGAR__E' "
MYsc)RE_57ua23 % PETITIONER
SHIVAKUMAR S/O SRI..I:AVAR;:APE3%\:~ \.
(By sriX_M
:$.1.'.{§I
KARNATAKA
BVY"I{U\ZVEMP_U'NAGAR POLICE STATION
A MY_SORE"_CIT,Y'
BY. STATION HOUSE OFFICER RESPONDENT
(By s:~aIéi0NNAPPA, HCGP)
THIS CRL.P FILED U/S.439 CR.P.C BY THE
ADVOCATE FOR THE PETITIONER PRAYING THAT
A ~~-THIS HON’BLE COURT MAY BE PLEASED TO ENLARGE
W’
I\.)
THE PETR, ON BAIL IN CRIME NO. 139/2009 OF
KUVEMPUNAGAR POLICE STATION, M,'{‘SORE,
PENDING ON THE FILE OF IST ADDL. IST CI\/_IL_iJ~UiD.GE
(JRDN) AND }UDICIAL MAGISTRATE AT
MYSORE, FOR THE OFFENCES P/U/S 366(B)~oRiRr:«a ARI)
SECS. 3, 4, 5, 6 OF PITA ACT AND sEC,,4s,,oRi,IND1AN,,
FORIENGERS ACT, AND SEC. ,6, :1 o’RRQi%”oR1:§.oN
REGISTRATION RULE, AND SEC. 1_2,oR 1″?A’SSPOR:1f__ACT’.
This Criminal Petition on” for ordersiithiiisi day, the
Court made the following-
Petitioneri”‘,h:as for::ig–rant…i:iof regular bail in
connectionii Ii,:3″9/O9ii’§oifi Kuvempunagar police,
Mysore, for tiieijiioffgehcesiiipiinishable under Sections 36603) of
RC and iSectionsii 3,A1,,ii5.,ii~’ii’6 of PITA Act and sec.14 of the
.,,_Act,iiii’i’9-46-.««’and Sections 6, 7 of the Foreigners
Rieg1istration4 and Section 12 of the Passport Act.
‘2,V__COn the allegation that this petitioner was running a
in the basement area of his house by bringing the girls
.,,_ffom Bangiadesh wherein the Ramakrishnanagar police have
3%,)’
arrested some of the girls and others, a case has been registered
against the petitioner.
3. Heard. –
4. As per the prosecutio–n_”version”–the=petitioner is the
owner of the house is _«invoived_.’iné commission of the
offences.
5. Aeeordiirig to :hei’1e[a;<n¢a' Counsel for the petitioner, he
is oniygthe owne1»i';;£ :ti1.e:vhr__)u'se which is unfinished and it was
being lookiieds after byi'the"s-Viatchman and he is not aware of the
i1Ie'ga1 acitivities béi1"rg"Ca1Tied out there and not connected with
_ the:_a1.1e"gved offenee.
tln View of the submission made by the learned
Counsel for the petitioner that it is an unfinished house and it
” ~»-was being looked after by the watchman and he is not invoived
W
in such illegal activity, petitioner has been considered for grant
of bail, subject to conditions.
7. Accordingly, petition 1:5″ alilowedt i>.=;;&tic1oy;}:ei_ :3}:
released on bail on his e,:-:ecuting._ 21* persolnalvi bond
Rs.50,0{){)/– and a surety for to thelsatifsfaction of
the concerned police, ct conditions:
(i) Petitioner :.Sl’1a:ll llava_i.lable to the
required.
iii}, A’ with the prosecution
‘ (iii)lE”«. his attendance on every Sunday
Abetyyeen—-‘l’0.00 am. and 5.00 pm. before
»vll’Ki1iifempunagar police until further orders.
sax»
JUDGE