IN THE HIGH cozm 0? KARNATAKA AT BANGALO§§E, L'..V_ SATEQ THES THE 30*" DAY CF OCTOBER, 2903" . .,_f _ BEFORE THE ;-:Qs~4'aLE MR. zusncs AS!-§C>§fl B,_-.H;ffi§CHii3'ERI"V f-. __ =. 7 cm... pgrmon NeAiE«1__2 emcee SRIYARIKULNARASIMHA & 529 LATE sax s_:~4Aa_AvANA @ '&'ELTH.I§iA;R.AYANA*» k AGEE ABSUTE4 YEARS "V. V. 1 KAQARADE\!ARA?ALLI, j _ KAMBAQUR MAHDAL; * % A % % L PETITIQNER (aysr: :44: p%%sa::<;§m'H, Am;c<;ATE) Am % S"lA'ATEA QFKAR:§ATAiA1it!e;';tt ofb2Q'Qe.
offencw punishebte under Sectien reed Vwtth. ef ‘V
the Indies Pena? Code.
2. The case ef the praser_:.u:tion brief..’i”s:~.’t?h’ét ten accused
persens kidnepped efie’j’Sr§:*arrs.A:}?;ed’d$I and demanded a ransom
sf Rsr2.E)G lakh (‘§2,_t1pees’ i*e.t§i_;’:)} They have aise received the
derrr.eeded.:r:efis«em erne.trr:ttt The Sessions Court turned down the
petitiornerfs fer bar! by its order, dated 17″‘
_ 3. Sri Srtksr§–tt:, the learned counsei essesring fer the
“”set’§t.isnerL sebssits that out of ten accused persons, seven
V 4_’Var:¢:ssedt_”persens are already enlarges en bell. They are, accused
‘testis, 3, 6, :7, 8 and 9. As the sllegetiens against alt the
V’°’~…:”«emtzsed are at ieenticai nature, the present petitioner (accused
mm) is atso entities! te be released on bait, is the sebmissien ef
HEN.
‘7’!.zjm 1
gives Créme !’~§e.§Q ef 2096 reeietered by Kayeneurga Ve’!§e!§ee
$!:e!:!en, Furnishing the enteeedents ef the petitiener
Government Pieeeer eebméte that if the pet§t§enerH_i_e ” %ers»:
bail, he weeie eemmit the same :v’ef?eh’eev’««.eg:ei–e_”-!:gee’§dee 7
intimidating the ereeeeution witnesses.
5. As the offences eiieged ere’v:’_L:ef: he§»noue’ eeifiurevgi ae the
petitlener ie gnvehred In a n:.1m£§er ef c:es e::.,_’L’t§jee eeprehensien ef
the prosecution that hemey se:fieV’–.effence agent or
may temeer with *I:he5’ere_eet:e¥:§§’n…_w!teesses cannot be said te be
feundee.
“fins Iv_»’€&2ere¥’e§e, d§e’m!es..%.h§s petition fer bail,
Sd/-
Judge