High Court Karnataka High Court

Sri Somnath Das S/O Late Dr … vs State Of Jharkhand By Kadma Police on 29 January, 2009

Karnataka High Court
Sri Somnath Das S/O Late Dr … vs State Of Jharkhand By Kadma Police on 29 January, 2009
Author: N.Ananda
§N THE HIGH COURT OF KARNATAKA AT BAN-F}?sLC¥«}§   *

DATED THIS THE 29TH DAY OF' »JA1NuA§§zSz é'0ti9   

BEFORE
THE HOWBLE MR.JUSTi~QE NA. 'A1§IANuI3AA   
CRIMINAL PE,':'I'rIc>;\1...;§;%,g,,23Q;   

BETWEEN:  

Sri Somnattl 9613 '~ V f

3/0. Late Dr. Sachfizdra  '

Aged about 36 years   3:  .2 "  ,

Rfaz 950.506, .B.3.C%Ck .§{1*§.Si1I1a_VAp:_a_11j:1e1;t 

No.13, Ali Askar Read  9     
Banga1ore--560~..()5E.?;_:n Q»   ..   ...Pet:it:ioner

{Ry Sri  -A§soci.s§tés,_ Advocates)

AND:  .     

1. ' State ofajharkhand 
T3F"Kadm3"33.¥3fiC€ '

_" ;§1a1z;$i;¢dpur;"'E3,st «Singbhum.

 72;  Stat;:V'afV'Ké1:uataka

..  Rép,"'b§r"  Public Pmsecutor
  Buiiding, Bangaiore.  Respondents

'(By sfi §f.1\§1,bia{-araz, Add}. S.P.P.)

 ., AA ' his petition is filed under section 438 Cr.P.C., praying to
 :';n_§ie:.:fge':_':l"1e petitioner on bail in the event of his arresi in Crime
._«T*NG;2O'4'f2O08 of Kadma Felice, Jamshedpur, East Efiingbhum,

  'Jharkhand State, registered for offences punishable under
.¢ "'ser5€i0ns 498-A, 406, 506 r/W 34 IPC.

This petition earning on for orders this day, the Cant": mafia
the following:

 



" " ' éfizaeetiot; 438 er.p.e., is granted for a 13'n:u'1:ed period.

ORDER

The petitioner is apprehending arrest _

No.204[2008, registered for offences p11n;i;ss1:a1:fie: “‘1:i;t:1dex*” ‘w

sections 498-9., 406 35 506 r/W 34 rec, :1:2_§f.Ii{éai{i»1i:14e;{‘P6}jeee__’_ii1:Ve.A

Jharkhand State. The petitioner’ hes edtgght fore’
bail to ezxabie him to before
}ur:isdict1’011a1CouIt.

2. I have heard the fxetitioner and
the learned Addi.’ State ané I
have been V V

3. Since _ for a tentative period to

enable the petifioner te” under section 438 Cr.P.C.,

befo1e4’jurisdicfio:1.a} V{fon:£t, it is not appropriate to express

V” 0}ié:w.idi1 013. ezeiite cf the petitican.

._ having regard ta nature of allegations

V V _macIe :-Igaiifist ‘ 1)etib’.:)13.es’, the direction sought for under

E

-‘/.w,, ,,.9\.'{___,/\.,«

{\I .

4:.” ,

5. In the Ieszlit, I pass the fol1c>Wi:r;g:»
ORDER

The petition is accepted.

I. If the petitioner is arresfiized Kééigizfia
Jharkhand State cefinecfion ”
No.20′-‘¥] 2008, he he reieaged Eis
executing a bond for of »- and

ofiering two fo1fttijf:,_ ‘sum. H

II. The petitioner… or tamper

witll; E3?Y}S CC1I1iOD§ vzi’:mesSeS.- .. _ f

III. The V”»;x5#operate with the
“”” ‘VI11*;xei:stigéi:ifii;g the purpose of

inv’esfiig”.§:-‘.ien, ~-

IV. ‘xI’Lhe order v§01s1id’~’bLbe operative for a period of two

” moni.n..«.~, 50:}; today, wittfin such time the

. fi31;ij;i¢a11crv’e’1;§.aI1 move the jurisdictional Court for
e}wwm&mmmrdm£

Sd/5:

Judge