High Court Karnataka High Court

Shri. Goudappa S/O Ningangouda … vs The State Of Karnataka, on 3 September, 2010

Karnataka High Court
Shri. Goudappa S/O Ningangouda … vs The State Of Karnataka, on 3 September, 2010
Author: Arali Nagaraj
1

EN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 03?"? DAY OF SEPTEMBER 20}O

BEFORE

THE HONBLE MR. JUSTICE ARALE NAGA.R.Ag,':'_'s:4"V;~ 

CRIMINAL PETITION No.so3o/2o1'o._::  

BETWEEN:

Shri. Goudappa S/o Ningangoud'?-A
Mudigoudar 'E _  
Age: 46 years, Occ: Pvt.Se'ryice
R/o Bhagyanagar, Ramad_urg.__   
Dist: Belgaum. A  Vi  ....P"etitioner".

(By Sri . R. H . Angadi ,   .    

The S"t,at'e of  E '

R/by  Po_1icse--, it  "

Navanaga: Eiubli  it 

By its SPF, D_h'a'rwa.d. ...Respondent.

(i--:%y Sri_.Vine1§sk s. Kulkarni, HCGP.)

_  C..ifi.i'i1ina1 Petition is fiied under Section
43»8'iC1f.'P.;j_Ci seeking to direct the jurisdiction
po1'ice.--__'en.«1'arge the petitioner in the event of

arrest }in connection with APMC Navanagar,
 I-I1.1_b}.i"" Police Station Crime No.36/2009 be
enlarged on bail, which is registered punishable

'under Section 363, 343 & 506 r/W 34 of IPC.

,..cv'"'"'



This Criminal Petition coming on for
orders this day, the Court made the following:

ORDER

Petitioner herein who is aCcuse__c’¢?.

Crime No.36/2009 of NaVana»gVar’ POiViie’ie*:’.Stiatvion;_

Hubli, has sought for bail u;ii_’de_f’~$eeti_vori’V

Cr.P.C.

2. Stated in briie-ft’-.th.e case… the
prosecution as alleged inf7t’heittvV:e’0i’np}aint dated

O6.08.2009__.-::ifi.§._ed§:’ .iu”o’1_:1…_euV'”:«ii”arppa S/o

Basavantapip_a: 1:’ “~~.1fe4isi”den’t of I-Iaralkatti
Village, Belgaum District is as
under: – V
;’a}_On Q_€;.'()8.2009 at about 1.00 p.m.
A. co11i1Vj:’>’1’aint’s son Subhash
‘gte.1ep;hoI1ed to the complainant and
=.fto1’d_’h11n he was wrongfukky 1n
a»__roo1h in the showroom of the accused

N933 Ashok Pam at Hubii and that if

“Kthe complainant were not to give

t-‘Q!-sr”‘\..«-“”‘

L»)

property extract pertaining to the open___

site of the complainant to him,

said accused Ashok Patii and

other persons namely A1–Mudigo<':§:da'i'.xi'

and A2–Mahantesh wouid'-n«otT_:rewieiaseii

hin1(Subhash) from the seaiciiiiliiiacneo. it

b) On the next
went to the said
Ashok Patii at has-;.1b1s’ii evngiguiringiihiim
about his son and:th’e’:s’ai§.d_:V’fii,’§.h__d.k Patil
did not? repiy.

TherefV<5"r¢,5ithev i.<_3.<_?:I"x'.1..piaiiiantwiiedged his

c 0 In pliains too n" O «. V
of the above

aIIegations_ "Co'_;npiaint it could be seen

that._{the~ present_'pe,=;itioner, who is accused No.1

ishot _ai'1e'ge'd__to have committed any over act, in

\iv'ro.n.igfi.V1iiVi.'yf:.. confining the said Subhash. Besides

'this: offences are aiieged against the

V' "..fpetiit.ioner–accused, the offence under Section

'is punishable with maximum sentence of

:#__w§\-*'~«.._\_',

imprisonment for '7 years, the offence under

Section 343 of IPC punishable with maximum

imprisonment for 2 years and the 3"?

under Section 506 of IPC is punishtgibiaj%;3}i-xii»A*

maximum sentence of impris-o'nmen7t f_or"~9,

or fine inasmuch as, he is r"iot'~._alleg'ed'~tVo;

given to threat to the life-v..to'fV.sthe.v.said,lb_o$?;WH'ence it

the following: V
The present p.e'1;'ti"oh= Section

438 allowed. In the event of

his arrest—,_Vll the -__pe:_tii'tiloner shall be enlarged on

1_iish"i'uvrni'shing a self bond for Rs.

,TGO(3-/it-"lvaalioiig with one surety for the likesum

totthe sl.a'te:ii_sfaction of the police officer arresting

lghim andi. subject to conditions that:

it he shall cooperate with the 1.0.

during i ion of the case.

ii)

Mck/Pv

he shali not threaten the

prosecution witnesses nor shall

he tamper with the proseCutio1:_a…._Jj-‘V”:’2:W.”‘-

evidence.