High Court Karnataka High Court

Sri Vinod Keerthi S/O Sri Chandra … vs State Of Karnataka on 12 November, 2010

Karnataka High Court
Sri Vinod Keerthi S/O Sri Chandra … vs State Of Karnataka on 12 November, 2010
Author: N.Ananda
31 Tffi EKGH COURT OF K.&RR&'I'fii}(A AT EARGMQRE

mfmn TI-as Tim mm my C}? zecmmmm 2;3%::fr3 _ - ._

BEFGRE

'rim Hmmm M'£~2.JUS'I'I{}E~   

swag PETTTIQH Hm 315:': :.201E:» ¢; $:f 

515352919, z::195g2<1;_,Q   

B TWEEN:

1.

Sr.i.Vin:3d Keerthi ‘
31¢ srmhanczra _
Aged : 3′? Y$€§’§’.’$”_’. Z.
Asst. Diregatcr .. ‘

,
2″» Hour;

R0 . 1?, -Rffiad * ‘
V..V-.Mc1’1a3;IMa,’ -.___ ” v ”

2,. sr§;.3a,m§ §;

S;f£:§.Sri.Chand1’aa2r§Imr sham-y

3. 4%
Sf)’-0 L-.gz£’£js-.F’z*ahfav€§ Ran Kullezarxzi
Aged. 32, Ymm

% ‘ A’ 1 * smisggsg.

V87:-i,1%ravind.Ifl,{;

ESIQ Sri.L::3im§pa Gawda.G.E

VT ” figwd $5 §’m:a

Sezfimr smmz.

5. 8ri.S2n’?mhayi1.M.Gu:ia&.i
Sic: Mahgm Giidaiii
Agmi 31 yaam
Sanka” Sprecialéat.

5:. Sri.Rav*g’a;j Shm1<3yiK
Sm Sri.T1.zkaram Smw

Agad 31 Years

Semukr Specialist.

?, Sri.§,RavTmhar:.kar Chary I
$3/3 Eats ; ..

Scmslflr Spwialist. ‘ ‘ ‘-

Petititanar Naad; to 7 are

in T3184

2% Plant; Sarvashree fimfgsritef 2
Na.1?,Ka1iderim ” .

V.V,hiuha;§a;§g’I}}”aarh3. PEIMHERS

(By ‘Mu… fer
M} :3 .T’mm73r» ,, Adva .)

c:RL.p.1qa.5z%5Ta*g gm;% ”

sa.-gza e_f by

Vii&§jai%&zar Statim
Isiylaagzfa. L ms:-wm::m’r

Eiéajage, HCGP3

£11.? 13 {am urnier Sactien 435 Gr.P.C

V. ‘m enhrge the pefitierm an bail in the event of
arxwt in C2:Ha.3.?3I2O3.G sf Vijayai Pbhzzse
‘ ~ .. ‘Stafilnzn, Mysere City, rwtez-‘ed far afimwas purfihabk:

uxfler smtiozrfia 405 and 429 IPCA,

§EL_R§§§,§Ei§3Z 2&0:

Stafze at’ Karrxataka by
Kuvemxmgar Pb}£ee Statien

Mywre. ‘ ‘

{By Sari vijayakum mgage, Hm?) =

This Cr1.P is filed 443$ Cr.P.C
pmyim ts enlma the p¢$:£’.:ics;=..r.~.*.2r’s”-:::ri*~h_ai1 in; ‘thcévmzt nf
their arm: in Cr.Z%Ia.1’EL.4;i’;’i.2fl_1{3:r2f Km;-&mpu% Police
Statitm, Mysore, afierzssiim puniahabie
undm mtinrzs 406 azfi_42?f}~–.II-“€.L ” —

Q3RL.P..It¥a.51§          %

State nf     " 

Vaéyagmzyayznm’ Statien

. & msmnnsm

V ‘ ‘ – .,( Majage, Hfififi

Em filfi maxim’ Sm%z1 438 CELPKS

_ _ praying ‘cn;axlarge the an bail in the evmtxt of

‘ ” e tixgefir in Cr.N(:.11 1;’ 2610 afVfiyarar1yapura Piaiim

‘ “$i’.aa1cs?n;, Myaorc, xwkmrad far efsczm punishable
emtinns 405 anal 429199.

‘iwa mtitism comng an for rmim~s this day, the

A Lem»: mafia um feikswérg:

. g ..

02353

Patixfibwzzfivs in time petitians am

are appreherz.¢3.q ‘mg flaw’ ax-fit

ragm’ team by Viiayarmm §ciiw .T%%%%

A «%¢fl %4,g

zmzzlgzem 1-mterea A

Mymrt: am crimg %%%kLA:io..m3;r4;i%:’e_ by
Vfiymmwapmm mi are
mgfitarmi Sections 44215
and 423 on? enzplcyer emf theme

T313 Sexviaeaa
Lm (ms; am mztivamtzi am
Caréaa “ware pmvidefi £0 acweral
appfimfiflm gm” by the

2. zearm Caunsei far pefitiazzara am};
‘ Légrsxswaz-$21!: Maw far the State.

_ V in the-.. fiat irzfarmafinn report, it 13 auspmteci
pmmms cf rntzitiplicafian sf app1m’ Swans and

prmfibiiizg Sm Carfis am merhiig mmimitziarsm ta mrisus

wmzm an the baaés of shale appiicatjxsrz an trim

N. ‘~–~/5’ “””

£3

_ 5 an

preaf farmzhm by sixglé appnzeanz 1% mm

the am 9:’ actévatiaun of am Card at
pmvidam amt It is aim seen §z'<§m "
dfihibumr and retaflaer am aka

In the czirczumtancm, Wiflmzit *
the dirsmtion naught fag' Em at to
anal":-it mtifiamrs ti} jufiaéictyiranal

C:fi?.lZ"i'…

4. in     nrder:
 2010 as it mam m

petifizcxrzaajifix 3 as Q] Cirime mmrs; 2:310 for

efi’e1*w;aa gmmme wag; fiacfiaans 406 and 420 szzf um:

ix; 3?’%éLyéé%v=a£flT If mg; Anayam ziiity’ as; awamfi.

1*3:::.5168]2filfi fie it mlata ta

ta ‘1’ rmfiaterfi £1 Crima 5Ioe.3.11i2G1€} far

‘ pmfihabie ‘alfldfl Sacfians» 435 ané 42$ :3fE”C}

poliw £3 smegma.

C Petifilwn N¢.51Q5f%G}.0 as it mhtm to

wfifimrwm 2 m 3?’ refiatezeaafi s.”.’.;:*7;.m::-z Irialfifiifififii far

~ -\…(‘-5L » :4.”

5

warm yummbla under smssm am am 42c:%§§f:pc

by Vfiyaranyapuram poiice fa ampt-ad.

They are granted .. ‘*

fcrllewifi aenditicns:

2.31:’ petifianars A

Hc:2.1′?8f 2319; j Crima
Ho.111;2mo pofim and
ilrimgf: % x v….i;”éic§yaxanyap1nam
uzfier Ssctiom
313311 he re$aas-ad on
fin? bends far a sum of
ofiérim a. surety fin’ the

‘W shall mt iztxmzda’ ‘ ta or tamw mth”

.._’;:Ir1c%; gémaccatigzn witneaaea.

.. 3} ‘P a fifis::z1r3.ers, far the pufise af gram”

‘ shall apm were me Izrmtigatzm mm,
wkmnsver aafifi upon m dc an.

4») fifim ordar wcuéé he epemtive far’ 3. perfiad of

we mmiths fmm may within such time;

pefiicionaars shall seek @1131′ bail B the
r\,, »4?m