High Court Karnataka High Court

Sri Narsegowda vs State on 11 December, 2008

Karnataka High Court
Sri Narsegowda vs State on 11 December, 2008
Author: Ashok B.Hinchigeri
._ 1 M
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

EJATED THIS THE 11?" DAY or necemsea 2oQ:3__'  A

BEFORE

THE iv-§ON'BLE MR, JUSTICE ASHC>:5{"B'i-§I¥\A_lCf&E-iIéEE;:_ :   A

EEBMEEN;

Sri Narseeowda

S/o,chikkanarashirr:aiah

Aged about 48 years
Rfo.Gudciegowdana Haiii ‘
Channohalli, Jakkanamki-.Pes€:_’
Neiamangaia Taiuk V . g ”

Bangaiore Rurai I3giSt:’i_ct;’-~-7:;_ ‘ _ PETITIONER

(By Sri G.Chandfa§hek!iér$2’é;_h’,Végdfih.)

Stétg l:§3(‘%4iVgi:. €5:,eu,A!§ti’. Poiice
High ‘G_.r’m;na’* ?b€i_ce Staiiion

Jaangascme’-560′ em. A ..,RESPONDE¥’4’£’

V’%'(&By gr: A.¥?;R:ah§1§kE§shna, HCGP)

“‘;Tfii5L-.Criv.vP. is filed u/5:438 Cr.P.C praying to enlarge the

“« 7.,. }:§éi:§i;ifir}er_off; baii in Cr*.Nt:.179/08 of High Ground Poiice Stutitm,
*_B an.g’aic~2je, far the c-ffence punishable unciey Se-;%:ican.420 of IPC.

” Petitien coming can for orders this day, the Ceurt made

. ‘V } : fbiiowing :-

CRIMINAL PL-ZQTIQN r~zo.431,§)j;;gIQg » «A

>4-V G …

he was present when the ameunts were being eaid~_j:t’e

Neel to 3. Thus there are he overtearzts.’atifitih§.ited’_te’–‘.thev..Ait

petitioner. I therefore, deem it juettte

anticipatory eaii te the petitioner. it . ‘

S. The petitioner shaii ei;..rren:d-ei;V:..i§ef§>ire_ the Iiwestigating
Officer within ten days frerekte-giai/’.e-..ifiin:h’i:s”_»ei;irfender and/er
arrest, he shaii be_.vrei;eesed::’Aei9i’_ti.eii..:V”eii;:i3jVe’ctVIte the foiiewing

cenciitiehe:

(i) The petititxiiferij’eh’ei.ii_’exeeute a hand fer a sum ef
Rs.i;i3Q;iO£1Gi-_ sureties for the like sum to
.. itithe’~satisfectiev;j___ef the Investigating Officer.

(ii) …”ifhe”eetitie.ner shaii net tamper with or intimidate the

“*wi5erose£:;itieh witnesses.

. ..f_;.,..(_iii}’ 1’he”:.;:ietitiener sheuid make himself avaiiabie, es and

, :>i””‘fir¢hen required by the Investigating Qfficer.

The eetitiener shall keep marking his presence

hetween 10.00 am. and 2.00 pm. on every Sunday

hefere the C.C:.$, Bengaiere.

EEK.

This order shall be in farce for ageriod _.:5f”‘f:.§i§3_’_;é32§ee.ks,.: ” 2

within which time the zsetitiener has to rrégvesjfaé’ drafii §f1ré§LuAl.a:¥’T_:A

baii, if need be.

6. Anticipatery ball is granted ‘c;6’nd’5.t§our§’a.!’_ly. ‘

313$.