. . 1,C;r<CUIT*~ESEI\IACH DHARWAD
(1331.'SRf:{'i{B.:ZXD§KAPAK, AGA I
IN7WH§HKH%COURT(H?KARNATAKA
(3II{(3[JI'F {3EEP€(3I{ 137? [)I{1XI2\AF£\{)
DATED THIS THE 3:-A DAY OF NOVEMEEIDED_IVD__"__;' A'
BEFORE
THE HONISLE MR. JUSTICE I; ' _
CRIMINAL PETITION No.484d5 OF 2.£31§)' " '
BETWEEN: 'V V V. V
SOMAPPA 1'
SON OF BASAPPA @ BH~IE\.~''IAPPA,?{f ;
TULSIGERI,
AGE: 36 YEARSOCC:ACI--1ICU'ETEIRE;<_
R/O : HOOLAGERI; TO: BAD'AM.I, I
DIST: BAGALKO'l;§" _ _ '
'_ I PETITIONERS
(BY SR1.JAG«AD-FISH PA.frI:L,"AD\g'OCA§rE)
AND:
STATE OE KARNA'I'AKA_, " "
TI~IROUCHTpSI».KERU'E POLICE STATION.
BY ITS STAT"E.,PUBLIC- PROSECUTOR.
HIGH COURT OF-BUILDINGS,
...RESPONDENT
' 'mI.S_ CRVIMINAI. PETITION IS FILED UNDER SECTION
439"OE CR.P.C. SEEKING THAT THE PETITONERS BE
*-.REI,EAS_ED ON BAIL IN ERSPECT OF KERUR P.S. CRIME
A "vA.,NOS...I23/2010 WHICH IS REGISTERED PUNISHABLE U/S
_80_. 811 OF KP ACT AND .143, 147, 148, 336, 342, 323, 324,
"SO4,"506, 109, 353, 307 R/W 149 OF IPC.
['0
THIS PETITION COMING ON FOR ORDERS THIS.__DAY,
THE COURT MADE THE FOl..LO\/VING: 7
ORDER
A case has been registered by Police ._
against the petitioners in
offences punishable L1nder»r’f3ectiori..v_8O.
AND 143, 147, 148, 336, 342″‘;=a233 324; .504. 506, 109,
353, 307 R/W 149 ordtivc. A I
2. Learned COUI75,5§.3,i.1(TQ1;’V.’IILI’:1p€”f)§I[VI’>tIjQ3;i’€I’S submitted
that the have_ been implicated in the
case andwlin cards but not andar–
bahar. ISi:rI1ce: festival day, the people
surijm/indinlig” the.{fillage&”gathered and they were playing
I I not, for garnbling purpose. As it is stated in the
itsj’e1:Iff~~about 17 police officials on receiving the
cred_ib1e’inforrnatioI1 that the petitioners were gambling
the spot and gherowed the said assembly and
I , I’0_IIII’~€3i’1qt1iI’y, the police came to know about names and
-address of each one of themfirho were about 44 persons
and two of the said uniawful assembiy escaped and
brought about 50430 people to the spot and thefwere
armed with stones. clubs etc. those persons’Wi*io_’_lxéierei
arrested were granted bail. T he po1ice…haVeV’arreste’d-.
innocent people and he further submeits
them is a milk Vendor a.nd,»i’1e_~went..to” the
milk for supplying the same.’ it c.1jimiln’a1_l:Miscellaneous
No.372/2010 where person.vs”w’ho’~h»ave alleged that
they have escaped an£i~hrought_ to commit
the offence4.h.avet%b_een’: the said petition
it is stated” portion of investigation is
complete: date of arrest. the petitioners
are i;n=jt1dieial.lcustody, counsel seeks for grant of bail to
l’ ” thei”pet’ft’ioners.
of objections is filed by the learned
Go’v..ern_:ne:n1t Pleader. Learned government Pleader
:”suVbmits that while the police officers were discharging
‘t_heir”ld11ty, the accused pa sons threatened the police
6
the likesum to the satisfaction of
committal Court.
2} The petitioners shall make it”.
available to the investigating agent;~yias it
when required.
3] The petitioners “:_sh_a1] “not V
jurisdiction of the ‘K°Cx’oL1_rt vviprior
permission. .
4} The petitioners:._ :sh’alA]_ nottvtinvtirnidate or
tampei”; with 2: material or
h <1 " °
5) The t3etitionersff§;hal.14’arnarlt their attendance
before jurisdictional once in fortnight
on;V’Su_ndaVy-.VbVetWeen ‘£10.00 am. to 5.00
‘t V’ . ‘4_1l.1TZi’1A.f1,£1″1Z11t”3f”()i’d€1″S.
the above conditions shall
in eancr:;’I1ati:on of the bail.
I UDGE