IN THE EQGH COURT OF KARNATAKA AT BANGAL{§i%E
DATEEJ THIS THE: 10% DAY (212 JUNE, ~
BEFORE Q
THE H{Z)N'BLE MR.JUS'I'i{3Ei 'S"{!EHA'SH.;Vfi ,f%§Z>;VVV:V
CRIMENAL PETETIQN «.
BETWEEN: V» A. 1 'V
Smfiajctfih {Q3} Raju
S/0 Muttappa Masai V
39 yrs, 1;! a 53* Crass, .
Virajanagar V v
Bammanahafii, éfiosur Iféeatl' '~
Baflgalam " ~ ,. . Fsijtionsr
H " = _ "C_'3§:3"1"1s:%.:sIit§ Acivi}
State of Kéim.a¥:aka'._ A ._
By Ig1:fi:'a11agaI~ Efolicc Staijon
Rep "§:>yE i:_3;1t.: Stats P Prosmruter
" High c¢z_m,o§_;<a:nata1:a
' AV ' Reapandent
(By Sri Satish R' Girjji, HCGP}
'V " fI'ixis #t:11'mina3 peiition is filsd under Secticn 439
{3r.P,{3..-... "praying tit) enlarge the peiitianer on bail in
"S.tT3';.3'§%9.992[2(}()5 new pending before the Fast Track
-Sezzfiéfiilims Judge V, Bangalcrre city which is re§'s.te:::*ed for the
crffence punishable undar Section 396, 1288 of IPC.
This criminai pciiiian coming on for _
t1:u==: Court made the follawingt ~ % _ 1
The: pfititioner is accusgd '
rtgistcrcd against thc: p<ititi€§n,§*.. on "
16-5-2005
for the ofi”6nf:cs u:r.id§:rv..Scr:::§i:i011 802
IPC. Though inifialijé .Ca=’s-5?, in crime
No. 19212005 o:; 15_–5-2(}{§5- ;p§n:.sha2a1c Lmdezr
Scicijtizm 302 $11b:§¢qfi3c:3.fly ii registered far the:
(3fi’€I1C€v}§)}}I3iSh’?§i);:*?S: _1;1′:f:§5§’,:.s€3Cfi£é§f1§$.:§39§ r/W 1268 {P6, 021
investigatimis ‘ charge shed: and petitioner
was axmsiérqi an than he has been in juciicfiai
C{1S»§§é?&y2 ‘~
2 Govcmmcfli Advocafc was asked to verify
‘.E%?}:€£i1€i’ t¥_3;_e:t__ pcétifioncr was invaived in any ether case. Cm
v¢ri.§§CaSi«E3.1a;*’Er: submits that petitioner was met invelwzci in
a;*’3.f;’_.t3fh:€’I’ crisszzea
Cbargc: Shfifii has hefin filed and izrial has
-~«::f9mm€§<:e:ci§ Hewevfirfi {hare is 3.. daiag in cancitiding the
trial P€t:ii:i0:1er has been in gudicial custody for more than E
four :§5'fi£-1I'S. {Z'i0n.siz:¥c:rin.g {ha Itjlzgth of his }:1:_<:¥'§<<%ia,3i Vc*?ist::$é§–}'
and 3.15:1: ctonsicimijag th.a'{L 110 Case §:}f:3'ldiIIg"
pctitionfiir can bf? finlargeii on bail i$'ub3f§:c3: 4" –.
4. The petiiicvn is aliowad. yi433=C:”§Jfi?ti€i0I§’:€§;”A ‘:53
an bail in Eff-rims: NO§10Q[;2{:’§4’3:I’3~.,bSL1b§€Cf’iffy’
CO§1diti{)I1S:
ii}
% _ {iii}. –
wfip
V ’93::
_ “E’he ‘> sha}1 cxrimate a
‘pe1*:=;…V992f 2005.
pctifioncz’ filial} not tamper with
% “€£;{=.1′ -p’1:o3ec13tim1 1i?itf1fl&SS€$.
‘i_.f%,€’ ;:;$tjfi~:m.€r shall a4t.t::*:11d ihs Couri;
r%’gj:sia:’-iy.
pctifiszsrisr $213.3} mark his
attcladamrc (met: £11 153 {lays Eyfifora
j1fsr2’s::}.ictienai §}<:,:.iic<% giatisznz. beziwasn
1{1'n{}{} am. tr; 3.3%") pm. preféarably
on Sunday.
Sd/-
Judge