High Court Karnataka High Court

Sri B Rajashekaraiah vs Station House Officer on 15 January, 2009

Karnataka High Court
Sri B Rajashekaraiah vs Station House Officer on 15 January, 2009
Author: N.Ananda
 . \Nelam{'a.nga'iaV « _____ ..
 ':_H:igh--»  

'   (By Add£.SPP)

H enia.-rge thepetitioner on anticipatory baii in the event of his arrest

" _ "Lti Crirm: i'~io.879/£2008 of Nciaunangda Pclicc Station, rag}-str:r::ci

 ' ' .fo2:an dffencc punishable under section 286 IPC 2'/w section 5 of
 *i':he'Explos£ve Substances Act, 1908.

V'  ' ~  Dthe foilawing:

IN THE HIGH coum' 01? KARNATAKA AT   _ 
DATED THIS THE 1578 DAY   
BEFORE       %  7
THE HON'BLE MR.Jfl§§f'~§QE  AIwstI:>AV":~-j, %M'  
CRIMINAL PEfI'FTIQE*!----.g1€§.--47'5()i2.£I_Q§v-.. 

BETWEEN:
S1iB.Rajasi1r:ka1'ai:aE1 "   -  '
S/o. Chikka   3;   A ' 
Aged about 39.  *      .
Mylanahalh   f3'a1:;1k'
Bangalore Rm*al"Bi€¢£ric£._.  V  * A  ...PetitioI1c:r

(By M] s'..  Manjii  Advocates)

AND:  % .  
Station House_VOificeif_  
Nelamaxzgala  'Station

Rep. by S-}€ath"I?ublic Prosecutor

 = 'V "  . V V _.  Respondent

‘I’*hi3 Egetition is filed Linda’ section 438 Cr.P.C., praying to

This petition worming can for orders this day, the Court made:

Fuse

3 Detonating 5 2 0 I800 H

4 Detonators 5 3

6. The lcaxncd ggfifififlqr,’ ‘V V

Iiocncc held by petihioner wquld that was
permitted to purchase fivfi in
fiver-V calendar h ._ h ‘V ..

7. On of of licence, 1
find that explosives under
the me petitioner was ibund ‘m
pessession (Sf Explosive substances than

what he was under the licence grmtcd

, custodial i;:1tcrrogata?on of

_ 1 j

petition under section 438 Cr.P.C. is

salt;

Judge