w-: W Cx"fl
1 x? F Jgio'
IN THE HIGH COURT OF KARNATAKA AT saueiibkh
DATED THIS THE 5" DAY OF JANUARY, 2010
BEFORE:
THE HON'BLE MR. JGSTICE A.s. 9AcHHAPURHe*.V
CRIMINAL PETITION No.9 95 2010 ,WQ»
BETWEEN :
G.Ananda Reddy,
S/o. G.Shivarama Reddy,
Aged about 31 years,
R/at No.4/12, T" Ward,
Bagepalli Town,
Chikkaballapur District.
Native of -,$_ _
Dhalavayipalli village, 5'
Chilamatturu'Mandal,
Hindupur_Talukfr"xA'_ _
Ananthapur District, *a'.'
Andrapradeshgi ' "e »VV. m PETITIONER/S
{By g:i..prabLagar E.Shetty, Adv.)
State by sagefiaxli Police Station,
Rep. by S.?;E,fi
High"Court_Euilding,
'Bangalore, m RESPONDENT/S
if§ByW$ri: Raja Subramanya Bhat, HCGP.]
'k'k'k
This Crl.P. is filed u/Section 439 Cr P.C. by
i7the Advocate for the petitioner praying to release
"the petitioner on bail in S.C. No.12?/2009 now
pending on the file of the District and. Sessions'
Judge, Chikballapura, for the offence p/u/Ss. 143,
147, 148, 324, 326, 364, 364(a), l20(b), 307 r/w.
149 IPC.
This Crl.P. coming on for Orders on this day,
the court made the following: '* V "
ORDER
The petitioner has approached this ¢¢fi:tffi§eg§
Section 439 Cr.P.C. having been arrested in drimerc
No.l42/2009 for the punishaiblflei “under
Sections 143, 147, Visa, r3g¢,n_§25, 364,” 364(a).
120(b), 307 r/w. 149 ¥t1–1«e”‘vngpagepalli Police
Station.
2.1 The facts releyant for the purpose of this
petition are as underf,:f
‘haccmplaint in respect of the assault by the
petitioner and other accused was made to the Police
and sit came Ato be registered for the above said
Vi;_ offence,u3It is alleged that a person was kidnapped
‘W: and fies assaulted by the petitioner and the other
*sccnsed. The learned counsel for the petitioner
utsuhmits that there is a family dispute and it is in
such circumstances that the alleged incident might
have happened. The petitioner is ready and willing
eds,
3 CI:”fl’i.P 9;’§[?
to abide by any conditions that may be imposed by
the Court. In the circumstances, he has sought for
grant of bail.
3. The learned Government’ Fleaderé orally
objected the petition.
4. It is the contention of the~learned counsel
for the petitioner that aoouaaamfloillaoainst whom
similar acts are bail by
this Court in Crlf.P§ no §37§}%Q00 dated 02.12.2009.
As could be seen from the oomplaint, it is alleged
that all the aceueed including the petitioner have
committed the §££ana§=n§ causing the assault. In
parity, the petitioner is also entitled to bail as
_the other accused have been granted bail earlier.
holt is in this circumstance, I proceed to pass the
ORDER
The petition is allowed. The petitioner is
l¥fi”w»ordered to be released on bail on his executing a
personal bond, for a sun: of Rs.25,000~00 with one
94
surety for the likesum to the satisfaction for the
trial Court subject to the following conditione:ao_
i) The petitioner shall attend flthe»e*a”.
Court on all dates of hearing: “a?
ii) The petitioner shall not oeuee any’ Jul”
threat, force or ggoeroioh tot apy_ j
of the prosecution witnesses, [5
Ksm*