High Court Karnataka High Court

Sri Shubhankar vs The State Of Karnataka on 13 April, 2009

Karnataka High Court
Sri Shubhankar vs The State Of Karnataka on 13 April, 2009
Author: Dr.K.Bhakthavatsala
Czé? ?_'€:3.781;'2{}%§

IN THE men COURT 0? KARNATAKA AT 3ANGA:.Q--:'::..g
DATED mis THE 1313 DAY ms APREL :2{3§;§gg'f  "%;_:.
BEFORE:  V'  '
TI-IE i-I0l'i'BLE DR. ausrxcg  
CRIMINAL Pmmom f29{)9     
BETWEEN: 'T % A T' 

Sri Shubhankar,

S] 0 Beufisi,

Page: 34 yaars,
Permanent resident of

Shaxacia Village,  V
Ara1nbhagh'Ta1'It1%:; 

Hoogli Bist}: iCt,._ -- V   
State 9:" Wes€:.Bt:nga1:  

E.<:2»s::a}. resident  * V ._ 
No.41,  'A' Laiie,

  ..... 

‘fiangaiom VA _ Petitiozmr

Adv. for pfitiiifilifif)

L “”‘z=,N{>;

” i¢’Th锑State d.i’vvK§aII1ataka,

Bgitilisééirgate Poiice Station,

§35;nga1@r¢.~’City. Respondent

A V Ramaiszxishnag HCGP, for respondent}

uninc-

C11? E’~:'{).781f2€}{)9

This Criminal Patitien is fflefi under Section 439 ‘sf

Clziminai PI’0C€d.1§1’f5, prayitlg to release 1:133 petitic::,>ne1’_s’:.:,

No.199/2008 on the file of Fast Track Court (SessiQ_;1S}uCf):_t1rt Nma,

Bangalora City, for the offence 1111:1131′ SecfiQn..3_9? of} P 4;. Ev;-.«:;:ti.§>:i” .

34of¥PC.

This Petition caming on for Tt}fit:AV.’:Cx3H1;;:1f.3 madet V

the foilowing:

¢”a;znER;”‘ – V’
The petificanerf accused. it} S an the file: 01″
Fast Track C{)11I’t*_i5,S’./Qéit this; Ceurt uxxder
Section 439 0f of Profigfium, seeking bafl far the

ofience u:1cl::-:5; :’;c,l\x–*. St-et;_”‘£i»:.>I1_’ 34 of the indie}: Pena} (30:16.

2. iggaazngd $011336} fér {fie petitioimr submits that accused
§’:§ iZ3_.V3; ‘§’1&$ :i}逧;:A€Ifi&,°fi;fgfid in CYLP Ne.4449/2098 anti an the

gr=:21i1::4iV<:;-.f_ gifesent petitioner is aise zmtitled fer bafi.

G-ovarumetni Pleaéer submits that the prosecuticm

"=11a's '33;ad,e §;sut a prima facie case for tha ofienca under Section 397

.$¢;i§J'{Zi(}fi 34 of Z P C and {ha present pefitiener was apprehandeti

'a.1; '§h€ spot and if he is rfileased on bail}, ha wauld flee {mm the CC3u3."S€

S ' " of justice.

K,

3
Cri? E’~§of?’8§;-‘2§{}9

4. Keeping in Vi€W that accused No.3 has been Enlarged an
bail, it is for the pmsecmion to pmve its case i11_€Zh_’z’.fL* ‘Lace no

good ground to rejsct the Pefitien.

5. in the result, the Petiti0_r:~~.is_’

Courtf Eda} Ccaurt is directed ta mleaéc tiie ~;3efiié0i1f.éi*

ta fulfiiimem of fofiowing ccndiT},_0i;.§:

(i) that the pafijiiczner :éiia3i– ¢x§$c:-3;t€ a ‘lptérsitanal bond far a

sum of Rs. 1{},f’}€VZ)-*3) — ‘ ‘w;{t7:i t.’«.a2j§&5’ .?3}:.s§’é_ties for iike sum is the

C'<jurt;

(ii) ‘« “Tilatv ‘ tlzfi shad} mark attendance in tha
c0gr:é’a1ff1§d P%::1i§€ Station between 933$ am, and 10.0%
m, 011MHé%:»::e:>J:3d Satmfla}; 0f {every mont1::_ uxatil the
1 ef the case;

A the petitioner shall not tamper Wifh the pmsecutiém
V x ‘ . ; Witnesses, svidence or documents; and
V’ ” that the petitianer 31131} aitefid the Court zfigaiayiye

Sd/-»
Iudqe

Bjs