_ 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY OF SEPTEMBER 2010
BEFORE
THE I-ION'BLE MRJUSTICE NANANDA 5  O
CRIMINAL PETITION NO.431 1/2o1o     
BETWEEN:   O
Sri.Ganesh
31 years, R/at Kodipalya
Hosur Road
Dasanapura Hobli
Bangalore North Taluk  _  -    
Bangalore -- 562 123. '    A V. ~ '.«...PETI'1*1oN1:R
{By Sri R.Shyama,_Adv,)_... E E
State by GoW_rEi'bv§de1nu3iV S 
Rural Police Station
 « Chil+:1§abiaI1apur District. ...RESPONDENT
E'-,fByV ESritARaja:S1:1:bramanya Bhat, HCGP)
 V'"'£;his_E'ECfi1f1.;:P is filed under Section 439 Cr.P.C
 _praying  to enlarge the petitioner on bail in
 'Cr.No.1"10;'2005 of Gowribidanur Police Station, Kolar
 distflct, registered for an offence punishable under
'  "See:}1d'n 3921130
This petition Coming on for orders this day, the
O "-«::Cot1rt made the following:
-- 2
ORDER
The petitioner was arrayed as an accused in Crirrie
No. 105/2005 registered for an offence punishab.}e”‘
Section 392 of IPC by Gowribidanur Rural it
2. Heard learned Counsel
learned Government Pleader _and’C”§_:v’have
through investigation records.\ 1 it 
3. The petiti0nef’:.. ban on
25.11.2005. Subsequentliyr. in Crime
No.618f.’2.008 .againraté”§:e’l–arriangala. Again, he was
released ‘petiitioner jumped bail and non
.-‘V.pbailab*}.e:__x’warran’t.,._WaS issued to secure him on
trial was stalled. On 18.6.2010, the
police’tCeXecu:ted non bailable warrant and produced the
lxaccusedybefore the trial Court. The bail application was
‘i*ej.ected by the trial Court.
4. It is obvious that petitioner who had been
uifgranted bail on 25.11.2005, not–withstanding his
involvement in Crime Nos.105/2005 and 618/2006. }
was at large for a period of three years. Ultimately”, he
was arrested on execution of non bailable
issued against him. In the Circumstances, thereid *
guarantee that petitioner, if released’ rg uh’
attend the Court regularly. Til*:.eref0’rve,
dismissed. The learned triadlfudget.sh_ail,e§§pedite’ the
~ –. ‘- . .. judge
IIEIS.