'IN THE HIGH COURT OF' KARHATAKA AT BANGALORE DATED THIS '§'HE 2931 DAY OF MAY, 2009 BEFORE THE HOWBLE MR.JUS'I'ICiE SUBHASH B.ADI CRIMINAL PETITION NO.1489/2009 BETWEEN : Sri. Mahadevanaika S] 0 Mallanayaka, Aged about 54 years, R]oAga1'aVi11agc,Yaiaz1durTaiuk; _ A = I * Chamarajanagar Dist V V V ._..LPETI'F§QP3:ER (By Sri. V.N.Madhava Raddy gsiméignchggoséda, .,Ad;¥-Ls.) AND: State of Karnataka rt%prg:sc=:nteti= « if V by Ramapura Police' h RESPONDENT
._ ~ HCGP.)
This CT1.i5E$Ti1iOI1_i$ fizécmj 8.439 of Cr.P.C. praying to
Gxant bg§;ii”iQ the j:-.s:’V£:Eii:ic3e1::.e1:’ in C-.C.No.166f2(}€}9 on the file: 0f
;”T’he_ ,_Ju¢igé”v{J£’;D11.) and J.M.F’. C. Kollaegal (Crime
‘No.12?/C-8 ” bf _ “I?-‘tamapura Police Station) with any such
c0nditié)n$,”fQf fl1r: ofi’cnce ?/U] S. 302,201 <1-f§PC.
" .Ti:1 is on for Orders, this day, the Cour:
' 'ma¢:ie mg fofiowizrzig:
ORDER,
On 4.:2.2ws at about 30.00 a.m. the Forest Guardkalong
with other colleagues saw the dead body of female
injury. He reported the same to the police. on:
Rampura police registerecl a case in
ofience punishable under Sections {Pt}; , A
2. Boxing the course of have
recorded the statement and 28
speaks about the aooused the deceased.
CW28 states V one woman on
motorbike at and returned at 7.30
alone. efié jail, he came in contact
with the ‘illicit relationshio with the
deceased. Exoe.pt* the._3e7,two’ll Witnesses, there are no other
” statelé about the inoieient. Even according to the
l.statetiient*voi’~f§’»V:§Z8, he only says that, lady had gone with the
acciieed and based on the photogaph he tried to
‘ igleotjff. to
, Considering the same, this accused being in juéioial
since more than 8 months, i find it reasonable to
V ‘enlarge the petitioner on bail,
4. Accordingly, the petiole}: is allowed. The mtitioner is
enlarged on bail subject to following conditions:
4%?» .
-3-
1) The petitioner shall execute personal bond for
Rs.25,{){}O/- With one soivent surety for the
likcsum amount to the safisfaction of the Civil
Judge and J.M.F.C., Koliegal.
2) The petitioner shaii not tamper with
pmseczltion witnesses and the evidence;
3) The: petitioner shall appear before ‘A ” —
regularly witimut fail.
4) The pemioner shall maxjk 1ns:’atée;géan¢¢_%v_%9::ce’~
15 days to the jurisdicttc-§ a1V_po1i€:”eVbei3§zec;1″‘~.:§'()’;’€)G’:
a.:m. anti 5.00 p.33. preferal5iy:01;_Sufiday:.’ I E
W/9