High Court Karnataka High Court

Sri Basanna S/O Lt. T.K.S. … vs State Of Karnataka on 6 March, 2009

Karnataka High Court
Sri Basanna S/O Lt. T.K.S. … vs State Of Karnataka on 6 March, 2009
Author: Dr.K.Bhakthavatsala

EN TH E mam ceum 0;? KAR:~:A*2f;3KA AT ~:3A§&jj<.;}AL:f);e.E " 'V 1'

mzraa THIS THE 6:}: aAYL.LQp:%M§fiR'(:s1"'2am;

BEFz:1¥§E V V. V
THE HON"I3LE D:2.J::sT:§§£§;»§_%.f'B1§:Aza§'kmgV;?i1*$;aLA
CRIMNAL §.5§i2x2o:2éAA
BE"1'WEZ,EZN: 1' by '

5/' O __Manifia1;:};:a J V

2: s~m:'g1-e;fi '1;

Sjgz» Lt. Sigitjagcina ”

3?”yI-‘ST ‘ ” Pr::titio’nc;ts

— I:>~:)fi_1_V am rig iéfaijatdfiur Viiiage
~ Sax1§:heka1Ii’P:::»s;t, Kaivara Hobfi
~ V (3hi11tamé111i.._’fI7aiu}:g

{By Sr: S Balan, Adv.)

V . statécf I«;é[m’e;§;aka
. ‘VB? Chintgmani rural Paiicsc Staticm Rcspenéent

{By Sn 8 Saiaiccishna, HCGPI

This cfiminal pctifion is fikiii istztzécr Sectien 439

praying ta enlarge the petitioners an bail in
“.Sp1,CZ.C.N,2{G8 on the {dc of Dist Sr, Sessions Judge at
” Chikkabailapux (C’r.No.168/£33 of Chintamani Rural Poiice

Station, Chickba11apur)_which is rfigistercé :”<:»;~;+_j' '
punifihabie m1tier Sectionx 143, 147, 148, :?_~'~"r".'.7'.',= 1';'.w'.Sec;.
149 91" IPQ and under Sectiuim 3{f§}{i?}"'£:f"S.§§/ST _[§-%'A}"Act;.

1989.

T1115 cniminal petition cm;_1ingVé;31; ;¥€3r o::a’e;§.::;:s§:?dg3?,

the Court made the foliowing: —

Pcfifi01:crs–accu$é& Sp}, 8., C:N0,,?/ 2008
on the file of Sessigns ;}’i:dgé:;:: ‘b€f:)rc this
Court unfit:-r_ for the offences
£3111’3i3i1E’}?1f? L :48, 342, 302 this? See.
149 of -3{2}{v) of so 85 ST (ma; Act,
1989. A 4 ‘ ” V ‘£

:2.” Lca1’.i1<3d ::%Csé113S§:I for the lpefiti-sner submits that no

. V. "£39435? fiflifififififif F%o.;2 ié; father of accused No.1 — Nataraj and

cousin "brother cf accuseé Na}. Merciy

bccatfse Qf itiafionsixip {sf pcfifioncrs with accused E931

~ on .'t:.?;fi:' basis of aficgcd veiuntaly staicmcm: sf accused

";~é§g.V 1, ggufioncrs are denied ha is: the afomsaid gfiirznce. Ha

-.. ;§ub§mits; that pctitimzcrs 313′: nothing {:3 do with the afiegcci

, _ ijoffcncc.

E

3. Lsamcd ‘G¢:>vc:m1;:1ent Plaader “‘

comyiainant is not an eye Wi¥31cf~$’s’; ‘ii _. _:*:Va,s=ti2 df–

prosecution that a sum of Rs.5,08{}f

the dcccasctd ta accuscd N.1′ ;.n;i£}::_r W’.}iQ}_fI1’1}:CV v22§’a”:~%: i}i?<:;;'iiiing, "

the accused No. 1 haé pf <.;'.;§*:é:t3g1$c§i. §v£;'i¥;h the
prascnt pefitioncrs _N0s.3 S5 :3. He
furiihcir submits €i¥:gat "ggexl Voiufltary
statement hclp of prcsant
pciifioncgg .%;%§§:fj:§1s:%:}:1VV'Nos.3 632; 5. Except
voiuntaéfy {$0.}, tiscrtz 31:3 no materiai 13:3
cennezst aiicged offence. it is fin' the

pr0s€r_::'u$:iQ11 id: prQV\&:"'its'Vk:asc is} the trial Court. E 536 :10 good

. . « g1"s.:}L13;1;zV*.i the peiifien,

'3;fi§:.V:'2fe:;su}*£, this petition. is aiioweszi, Tbs triai

is to rcieast: {ha pefifioners 01; bail ssgbjfict £9

% _ _' 'f1flfii1mé:r;_{3~o£' thc: foiiowizxg conditions;

{1} the pctxfiancrs shall cxecum persona} bond
for Rs,1€},(}Qf3,l– each with two surcties far

31:: Iikesum 'R3 the satisfacticrzl of thc LG;

E
'4.

\~_._.———–‘

01.4.

{2} the pfitiiioncrs $1133? 1301′ £a.’I1″}_pi’:I’ witim: ‘M

prosecutian w1’i:I3ess€s;

:3; the patitiensrs shag af}{:2__11:£:E–_VA.t}3′:* ” ”

regularly.