High Court Karnataka High Court

Srikantha S/O Muthappa vs The State Of Karnataka on 13 December, 2010

Karnataka High Court
Srikantha S/O Muthappa vs The State Of Karnataka on 13 December, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 131*: DAY OF DECEMBEl§=2Q'iO,,'

BEFORE

THE HONBLE MR.JUsTIc.E'N.:AI$IAI§--DA'   

CRIMINAL PETITION :'NQt;'5t483:/2(j1.DV   

BETFVVEENI

1. Srikantha

S/o.i\/Iuthappa ._  A
Aged about,-48 years. _  '
Occ:AgricuJt_urist _.   ~ 
R/at Kat%jgeh'a11i..V'i11age  :4
Kalmairie I_3os}'t", ' Anj an-aj5*L:_r :;1 Hbobli

Shikarip1u1'1*a1'.fFva1uk'=  "
Sljzihriogai V;')11st"r:'I&;t. _ ' ' ~ » 

2. Sm't.Jayarmfn"a  __ 
VV/O.S1jikaVnth_a'f = :
Aged about 42: yéaré

..E¢)cc:HouseI1o1d Work
~ ,t..R"/  Kattigehatili village

I  _Ka.1IrIaI3_.§:"PQst, Anjanapura Hobli
V  Si1i}{a:ripura~Ta1uk

H '- A . ''Shimé.ga District.

p' {B3} sri R."B.Deshpande, Adv.)

. . PETITIONERS

   ---The State of Karnataka by

Shikaripura Rural Police Station

Shikaripura.
...RESPONDENT

(By Sri Vijayakumar Majage, HCGP]

This Crl.P is filed under Section 438 __Cr.P.C
praying to enlarge the petitioners on bail in the :eV’ent of
their arrest 111 Cr.No.230/2010 of Shikaripura_”««..Ru_ral
Poiice Station, Shimoga District, registered , an
offence punishable under Section 20–A of NDPSA -t *

Thls petition coming on _for,_orde’rslV’thi:s

Court made the following:

o

The first petitioner “of second
petitioner. They are 1 and 2 in
Crime No.2taken through investigation records.

per the investigation records, the Sub

lnlsptector of jurisdictional police, on credible
information visited the garden iand of first petitioner

and found 10 ganja plants. He uprooted the plants and

seized the same. The total quantity of seized ganja

plants was about 5 Kgs. The seized quantity of ganja is

(‘Ky
r\} ‘ LL -,–L..H., 0’}. in “,1

above the small quantity and below commercial
quantity. T h_e investigation records do not r»e’vea«l”that
the growth of ganja plants was accidental..f7 is

4. At this stage, it cannot
petitioner is the owner
plants were grown. Therefo\1d’4z:<:,,l'Vvcustodialflinnterifogation of
first petitioner is intrestigation of

the case. V

5. In the resitilt.’iffiass:Lhe:_iollowing order:
jPet’i’ti7oi5i as’relates to dfirlst petitioner is dismissed.
Petition- vasff.it”–~.relates to second petitioner is

acce.pted.l4″‘Sh’e’i.s– grantted anticipatory bail, subject to

fo’lloWirig conditions:

fseoond petitioner is arrested in Crime
it v”l\’Fo7;2:.3O/2010 by Shikaripura Rural police for

it :an offence punishable under Section 20(A} of
NDPS Act, she shall be released on bail on her
executing a bond for a sum of Rs.25,000/–

offering a surety for the likesum. n, (W: CA W

2] Second petitioner shall not intimidate or

tamper with the prosecution vvitnessesfil

3) Second petitioner, for the a
investigation, shall V.-“appea’_r

Investigating Officer, vvheinevler called

do so.

4) This orderwouldijjelihpéfativell’for avg period of
two months’ it such time,
secfontl; V, regular bail before
such an event, the

thelljvurisdictional Court shall

application without being

. _ influeiivced by observations made in this order.

se/~
EBEQE