High Court Karnataka High Court

Sri Abilash vs The State Of Karnataka on 16 March, 2009

Karnataka High Court
Sri Abilash vs The State Of Karnataka on 16 March, 2009
Author: K.Bhakthavatsala
 Z '  _{:f"L'fii§1al.§_7I'OL¥C§ii1'€, garaying to eniarge the petitioner on bail in Crime
 i3[1f--.2(V)O8?of Sidciapura Poiice Station, Somwarpet Taiuk, Kodagu
 Di$f;jict,''1ii<ih is mgistemfi for the offence punishablc under Sections

CAP N0.313?2009

IN THE mew COURT OF' KARNATAKA AT BANGALORE:
DATED THIS THE mm DAY OF' MARCH 2009
BEFORE H H
ms Horrnm DR. JUSTICE K. nHAK1*IiAvATi3AI§1'£f  

CRXMINAL PE'I'iTION {$0.313/$2399-_TV_

BETWEEN:

Sri Abilash,

S/0 N P Ramachandra,   h  _   
Age: 25yea1~s,       _ 
R/0 Nellihudikeri Vi11ag_.€;'  _ T  " '  1.   .
Neliihudikeri Post, 1 _  ' 
Siddapura, V ....   " "

Sc-mWarpet"I'a1uk, V 'A  '1' _  _

Kodagu District.  -. ' V "  _   ' - Petitioner

(By Sri Harish Ganégafhy, .P§d\.r; ,' 

AND:

The Stégts of  
Represented by 3i_dtia_p:1z"*a'i}o§icc,

Kgsdagu [)is1:1i_ir:ti,_ «  -« Respondent.

(By,$fii’;1_ V HCGP, for mspoment)

Pefitioa is filed under Secticm 438 cf the Code of

3
C11? No.3} 3,960?

4. In the result, the Petifion is allowed. The lnvcstigaiiizilg GiI3;§€:–t
in Crime No. 131/2008 of Siddapura Police Station at . K
District, is directeé to release the petitioner] accused No.2 WV ‘
the event of his aI’IZt”:St, subject to fulfill1neTj.it”‘

conditiens:

(i) that thgz    a pemouai
bond    for like sum

{(3 4′ 351″ lzvlveétigatinlg Officer;

(ii) ” appear before the
_ or befcrc 3 1.3.2009;

(iii) % {hafi xifigfier shall appear hefore the
Vi lnvesliga&n_g«Ofiicer, as and when required for
of investigation and izcxtemogattion;

H petifienez’ shall not tamper with the

“‘v.’Vpf<f§ssecuti<)n Witnesses, evidence or documents;

'and
l that thc petitioner shall move for regular bail,
V Within a month from the date 91' his ants': by

title Investigating Ofliccr, and in that event, this

CIEP No.3}3z'29:_3§ L f 'T ' _

anticipatozy bail order shallbhe .f{5'I"€;':('i':._'§1¥'IVl".t'Lf.1 "i'}T1v<.'. " "

rsguiar baii petition is dispoécd {;»t +. 3 é