(Iii? Nojfifli}/ZGQS
IN THE HIGH COURT OF KARNATAKA AT BAr§(}A;:;QR'_g VV 1%
DATED THIS 1111:: 30TH DAY OF 1')'Eiii:E:IvLBE§e -2698. _ L.
BEFORE
THE I-IOWBLE DR. JUBTICE rv:g;"'E!r1.A::35G£):;2i6Q8
BETWEEN:
1. Sri Navcen @ Na.Véei_z..V "fivéir,
S/0 Pater afiver, ' V
Age: 25 years, """
R/0 Bridge Road, _ ' "
Hunsul', " '
K R' Nagara Circle, 4' M
Myaore District. ' M
2' Sf}: Ajay Bathi @ Si;m1sanAjith,
S/ti; Sampaih K._3;1Ifl5;1{', """
Age-'=25 ,
Rio N'~:1.4€¢2;"J. ' - .. "
34th Mair" '-
Mohafla; . . ._
'.;M}"5Crre. --- 'V "" Petitioners
' .Kt:z_11pe' Gtxwda Adv, for pefifioncrs}
=z:2.f_ ..i;(a.rnataka,
'V ' By S:1b-I11Spcc'£0r of Police,
Halli Police Station,
V% ° 3%311Kfi301"€+ Respondent
(By S151 Honnapa, HCGP, for respondent)
(.’.rI.P Ne.55{3G/2098
This Criminal Petition is filed under Section
Grimm’ al Pmccciurc, praying to Iveieasc the petrifitjoneroxza L’ in ” €391″.
520.429/2003 ofli <2 Halli Police Station, B.e1;3.ga1ore.,' fégisiiaxéci rm £116" .
IFC.
offences p/u Sections 406, 420, 464, ‘-$68-«oriw .Séci:ioflV34 or 7
This Petition coming on for omgm ti1§gs day. madg’: .
the following:
The pefifionem/aocuscdAAVjnV:T’ of K G Halli
Police Station, for Sections 406, 420,
464, 465 and C, are before this Court
under SCCIiOI£a*:§9″O¥€§:r.
2. 1.ea.fi;e& fipetmoners submits that the
petitioners wore a’3′:”res’tcc:£V ‘vhf=jfiio”‘bLVlnvcstigating Officer on 5. 3.1..2(‘){}8
afi)u1:i1ic:1t_é«o11, the Investigating Ofliccr has stated
thaf..1:h:=: acous’c9d not required for further investigation. He
or ‘si1i”:i:tai€$ Vibe none of the offences aileged against is
7o§univs§hab1o’ (ioath or imprisonment of life and the accused am
; abide the conditions that may be imposed.
L/
CILP No.5§€)€ii2008
3. Learneci Government Pleader submits that
stili in progress and other accused are sti1J1eA”abbsco;1ding.:vui§” .
no good ground to enlarge the accused onibaiifi .. ii’ «
4. Admittedly, the petitioners 1 i;.2008 and
the Investigating Ofiicer has eot required
for further investigationfi’ in of the offences
alleged against is of and
there is no good V
5. In the gs allowed. The petitioners are
enlarged on s:1;’bject”to of the ibiiowing conditions:
t ..,_?Efifioners anal} execute a personal bond for
each with a surety for like sum to the
A saesfgéeon of the jurisdictional Magistxate;
“{2’i_) j tihatithe petitioners shall not tamper with the prosecution
* . _ fivitnesses, evidemve ear documents;
‘ that the pemrioners shali appear before the Investigafing
Ofiicer as and when required, for the purpose of
investigation and interrogation; and
L
(31.1) z~so.55o:1g29os
(iv) that the petitioner shal} not leave 4_
Mysore District until filing of L.
prior permission.
Bjs