IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS TI-IE 3rd DAY OF NOVEMBER 201
BEFORE V
THE HONBLE MR.JUSTECE_N "
CRIMINAL PETITION Nto.5T1i'72/120ii0l_
BETWEEN: l l A it i
Sri.Rarigaswarny V .
S / 0 Mayannagowda
Aged about 48 Years _ ;
R/o Kothanahalli Village. _ '
Channarayapatria..Taluk , V V'
Hassan Disiii.1i'c:'r,;'j't._._._ . _ _V _, if V l ...PETITIONER
(By sr:,i\(eni:;i:teé21g;.g:§.E-h;§;gga£:;o[V
AND{*._ 'A A *
State ofKar11atéikeiiV.'. '' l V
Represented by" V.
Hirii-save Police'-V . V _____ H _
l l * 'itheE5PIigii.gCourt'
' Repre-sVe':1ted"by the
'State Pt11g1icA'.i'Pr~osecutor. ...RESPONDENT
(By. Sri;\7'ijlAziyieikurr1ar Maj age, HCGP]
_ _ This Crl.P is filed under Section 438 Cr.P.C
_ '._praying to enlarge the petitioner on bail in the event of
his arrest in Cr.No.144/2010 of Hirisave Police Station,
' '""Hassan district, registered for an offence punishable
under section 306 r/w 34 IPC.
This petition coming on for orders this day, the
Court made the following:
O R D E R
The petitioner is alleged to have abette{;l..’ the
commission of suicide of deceased Pravish.
2. Heard the learned counsel. for K V’
learned Government Pleader foliiégtliie
been taken through the thee
brother of deceased, …wherei::i.;”g_:–it’-,is .stated..~Ethat the
deceased had alleged the petitioner
%L7’einchayat_d.a:1:f} suicide.
‘Ont goiiig~._»lth.rougIE1 the contents of the first
infor1_n_ation”,~i Iv’find;.th’a_tVt1;ie allegations made of against the
petitioner, ~prima¥’as:ie” do not attract an offence punishable
Hfc.
circumstances, without going into further
details!” direction sought for is granted for a limited period to
V’ ., égfiable the petitioner to seek regular bail.
‘:11 V
R’; . LU-.
3
5. In the result, I pass the follomng:
ORDER
Petition is accepted. Petitioner is granted
anticipatory bail, subject to following conditiansi’ .
1)
If the petitioner
No.144/2010 of nirisave’P.’s., Has–s.an lDist.1’ict’,’g
registered for the ‘offences llpt1iiis’hal3§le under
Section 306 shail be reieased
on baii on for a sum of
,’;l’o.tiferirlg a surety for the likesum.
“Petitiolrierl’sl”iali= not intimidate or tamper with
the prosecntion mtnesses.
Petitioner for the purpose of investigation, shall
‘V A before the Investigating Officer,
Whenever called upon to do so.
it é)
This order would be operative for a period of
two months from today within such time,
petitioner shali seek regular bail tefore the
jurisdictionai Court. In such an event, the
iearned Judge of the jurisdictional Court shal}_.'<_:
Consider bai} application without
influenced by observations " 4'
3'°59é