Sri B Balakns' hna, HCGP, for xcspondcnl) CILP No.529fli2008 IN THE HIGH COURT 01? KARNATAKA AT BANGALORE DATED TI-HS THE 9'13 DAY OF' FEBRUARY BEFORE '' AV % THE Honrnm DR. JUSTICE K. .« CRIMINAL PE'I'lTION;. " am-vmnn: j AA . F' 1.
Sri Shivappa @ Sadashiva, V
S/0 Gopalappa.
Age: 28 years.
2. Sri Somappa,
s/ooopalappa, ‘V
Agc:25ycars. , ‘
3/0 Naxayanappas V
Age:3Oyca1’a,_ = _ *
_ Pefiticffiéra 1 to of
V …. .. V
Thayahlr’ I.-£¢21_)Ii,«.
‘ Mu11;hagal_’i’ain}(;* Petitioners
T Adv., for pcfitioners)
– 31f*1nf¢ Siate 5f Kamataka,
‘ Police Statiorz. Respondcnt
—-o
Cd? No.52sé3_k2c¢s
This Criminal Petition is filed unticr Section_4_3$~–9f’€§;ic 9:’
Criminal Procedure, praying to release the pCfifi:=’£)I1€I’ bait fzhe» 1 _
event of arrest in Crime No.182/2008 (C? C I_\io.E:”-65/’£20083 V
P.S., Kolar District, which is registered £91′ ofimms
under Sections 323, 324, 326 and 5,04 r/W 34′.;ofiPC. ” ‘
This Petition com111g’ on for mad c
the following: __
The _ 2008 on the file of
JMFC at praying for bail under
Section 4387 of :’f*:)r”t:1>_1aé:…(}fiTcz’;ccs punishable under Sections
323, 324, 326′ 34 ofl P C.
” 2! ~ the pcfitioners submits that were is a
In other words, it is submitted that one
L ” Lokesli bmther of petitioner Nos.1 and 2, have
” a cbzziiwlaint against the ccmpiainant in arm case rm Crime
of Nangali Police Stafinn, Kolar, for the 0&0: under
323, 324, 325 and 504 r/w Section 34 of! P c. In that case
charge sheet has been flied.
Lk/.
C31,? No.5290f2008
3. Keeping in View that these is at ease and counter
both the sides there are injuxed persons, it would of ‘
justice to grant anticipatory bail in favour
conditions.
4. In the result, the
Ofioer in Cztirne No.182[2D£)8 of is directed to
release the arrest, subject
to fulfiilment of the V
(i) tha1:j”‘.t1jc.’_ execute a personal fit! for
Ros.’v}.0,€}%(I-=’..}/4 3. surety for like sum to the
A A v.’:sjz;a’¢ti.f}iL:f’;:a:<.*tit)n»oi"tl:e..!*z1vestigatin4; Oficer,
shall appear before the Investigating
V . " Shefoxe QOW of February 2009;
éiaetitiaorzers shall appear before the Investigating
x ‘T as and when Iequxrt-xi’ ;
the petitioners shafi not mmperwith the pmsocution
wimess, evidence or documents; and
L
(V) that the petitioners shali move for
month from the date of tl1ci1″:=§r1’c»:’5’t.* 2′ — ”
This amicipatory bail shall be’i.*;’L1:’i’c:It:e imtgl d}sposa” %1 of me
regular bail petition.