High Court Karnataka High Court

Sri.Ravi S/O Ranganath vs State By H.D.Kote Police on 1 June, 2009

Karnataka High Court
Sri.Ravi S/O Ranganath vs State By H.D.Kote Police on 1 June, 2009
Author: Subhash B.Adi
9
2:
1"e0$Er.i:U'1'oR', HIGH COURT

I3.IIILI)INe,£sANGALoR'E  RESPONDENT

A ,_[By Sh’ ‘S3-iish R Gixji, HCGP]
‘ THIS ICRIVMIINAL PETITION IS FILED UNDER SECTION 438 014*

CR.P;’C.=1?§?AYE.N’r:}TO-ALLOW THE ABOVE PETITION AND GRANT
ANTICIPATORY BAII; IN THEIR FAVOUR AND 9Ir2fi:<:::':' THE

""r'0I~I1::«EI~:’Ifv~POLICE TO ENLARGE THEM ON BAIL, IN THE
EVENT OI~’.’I”§.~{EI}7s’ ARREST IN CRIME NG.41/2609 FOR THE

–4-«..’joFIIENcEs P,/U/8.143, 332, 448, 504 R,/W sEc,I49 OF IPC,
_._I2EGIs’I*ERED ‘BY RESPONDENT I-£.]I3.KO’I’E POLICE ARRAYING
‘~._f’r«HE;M .As”;~Ac<:UsEI3 No.3. AND 2 RESPECTIVELY, WHICH Is

PENDING "ON THE FILE OF' THE CIVIL JUDGE {JRDN} AND

I" '«'igI.,111s;I;I:',t;:;, H.If3.KO'I'E, Mvsom: DISTRICT AND ETC.,.

WITHIS PETITION COMING ON FOR’ ORDERS, THIS BAY, THE

‘–«tE::<3uR*T MADE THE FOLLOWING:-

…-_..– ——-.— mun nur-uuuuva–I|r1|u.g–n

E
E
<
Z
M
5
H.

o
5-

E
D
O
U
I

9.
‘I
E
E
2
ll
:5
ii.

o
’62
D
c
U
I
9
I
E
E
Z
5′:

5

ul.

3

;

3
3

J
I
2
E
E
E
I
I

5
In
3
z

3..- — .

1

3 0.

i

2

G R D E R
This petition under section 438 of PC. in
respect of crime No.41 of 2009 :’egisteIfé:-s:i.”‘z’2’¥ Kote

Police Station on 20.2.2009 for the

under Sections 143, 332, 4938,

of IPC.

2. The complaillerlt se;~vam;2 On 19.2.2009
the petitioners- acefieecf brother Puttabasava
and tenfio ‘.jobe§feeted his discharge of
publici. him. At that time, his
flépresent and they came to the

resoue”of the

. ‘1jheo1’fenoevs are bailable in nature except offence
‘ under section 332 of IPC and it appears that
0’ . . ‘fhev has taken place in connection witll some

w’ofi{.

4} Accordingly, in my opinion, the petitioners can be

granted anticipatory bail. .«:::§ .

today.

— ..-. .n..-..u- nun-I §.!.’§:lKI Ur’ KARNATAKA HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HI I’

3

5. This petition is allowed. In the event of the arrest by
the jurisdictional police in crime No.41 of for the
offences punishable under sections , 504
read with section 149 of IPC,
bail subject to the following I ‘ I It It

1) The petitioners’ shall
for Rs.25,000/§””w;ith one ..s_.c’Slv-V’.-4:11tI}:st11’ety for
the equa1…¢sume;””tCifthe satisfaction of the

ju1isdictior.;§1l.Poij;£§e}, I

2) before appear
Police once in a week
V ____ “or: SI__J__I_1day am. and 5 p.111.

‘m¢’ SJ 1 not tatrper with the

V” e._ ani witnesses.

anticipatory bail will remain in force for two

Sd/-0
Judge

AN/–