IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 151% DAY OF' DECEMBER 20
BEFORE
THE HONBLE MR.JUsTIcEI\;. AN..:'rIIxIDAj I .
CRIMINAL PETITION No.56}7:;"2D:10'fj./VV"
CRIMINAL pETITIVoIsI_ No.S6_18/201 . A "
Cr1.P.N0.5617/2010
BETWEEN:
1. T.G0pi
S/0 B.Thimmiah ~. I
Aged about 22 Years V
R/0 BasaIII<a:te«.I _, :
Bhadravathi3._Ta1I;ik_. . _V "
Shémoga '
2. R.ShashikumaI*.@'.VSi:ashI '
S/0 R'a_.n1amurthy'V ' I
Aged ab0utI2() Yeafsf , "
Student, R1 0 'Basa.}ikatté: "
Bhadravathi Taluk '
Stiimioga District; _____ H ;
.8/V0 S;i4;ba1'2ir;<IeII.Ii
H 2 Aged abt5_u__t i?;,1'YeaI's
' E311adra.Co-}_ony
IVFZ-1jjig;§v€I}£'i1'1.i
BhadI'a;Vat11i Taluk
.. _S_hIm'oga District. ...Petiti0ners
, " {By-Sr§.SameeI'.S.Nagappa, Advocate)
AND:
State by Tarikere Police
Chikkamagalooru District.
(By Sri Vijayakumar Majage, HCGP]
Cri.P.N0.5618 2010
BETWEEN:
Mani
S / 0 Rajendra
Aged about 22 Years
R/0 Bhadra Coiony
Bhadravathi
Shivarnogga District.
(By Sri.S:-1meer.S.Nagappa, Zitiigfdcéitei'
AND:
State by_Tarikeré 15Q1iee " V V
Chikkainagaicaru D*3";st1'ici;;._'
(By Sri Vij_ay'::t1_<um_aii*
Resp011deVii't._<
K " - _ . . . .Petiti'o1"ier
... Respondent
These._petitic-ris'.'.a'1"e:§fi1ed under section 439 Cr.P.C
prayi;gig' to enlaigeithe Ifietitioiieigoii bail in Cr. N0.145/2010
. V. Tarikere Police Stiiticri, Chickmagalur District, registered
iciréin _0fferice»};3u--i1ishab1e under section 395 IPC.
These";-')etiti011s coming on for orders this day. the
"._COL11't métajle the 'following:
he
O R D E R
The petitioners in Criminal Petition No.56l7/201(_)_._an.d
petitioner in Criminal Petition No.5618/ 2010 are array.e_d.C_pasA’
accused 2 to 5 respectively in Crime No. 145/ ~
for an offence punishable under section 395 IPCL’ –.’:::1.
2. I have heard Sri S.N.Samee”r,p ie-a’rnerC:I~.
petitioners and Sri Vijaykunii§trv:v”l’./Iajaé<lge'; for
State and I have been taken th_roliig,th'iinveshtigationErecords,
which would reveal; p.m., when
CW1–K.Manja Naitliah was"i'icii3fig on M.C.Halli
road, petitiorirersé a Maruti OMNI
wrongfully restrained CW1.
The petitioners ac’cu’sed by pointing out a knife at
CW1 robbecl”fron1pli–isAAshi’rtlpocket a sum of Rs.2,200/-. a
mobile handsetiworth vRs.3,000/–, a sum of Rs.10,000/–
it C”frorIi’i’–his3–.trotiser pocket’ and motorcycle bearing No.KA–18–R–
3. During inte1*rogatior1, accused 1 to 5 were arrested.
The ir1crimi11ati1’1g evidence appearing against the petitiohers
may be stated thus:~ V
I. On the information volunteered by accused’ 1 V’
mobile handset. was 1″ECOV€flF3d” »fron1f!
accused No.4 ht ‘ V V t V
II. A sum of Rs.3000/– wasttrvecovered of .’ ,
accused No.5. L» b t V
III. A sum of Rs.175v/9′-u}a.s possession of
accused No’.4. . .
IV. The stoleha of dacoity
was “parts were recovered at the
ilistaiuce
4. 3_§Co11siderii’1g.__Vthe above circumstances, I am of the
opinion there prima facie case against accused 2 81 3. The
fi:at:e_1__’ia1″‘ai?a,t_lahVi’e”‘against accused 4 8: 5 do not make out a
V _ prirfia. facie case against them.
j{\\5; C \ -(xx-» –
5. Therefore, I pass the following-
ORDER
Criminal Petition No.5617/2010 is accepted in:
The petition as it relates to petitionerS*lfi
T.Gopi 8:. accused No.3–R.Shash.ikurrl’ar
Petition as it relates to petit.ionerVo:l:i\i”a3/aveclisedl l\_lolj:&’iV;l’I’§arthil{ ‘V V
is accepted. Petitioner /aceusogjii.N~p’;.4flKarthii: iéfeleased
on bail, subject to followingl .
I. Petiitioner l’§§o.3_/ a bond for
a sun§i”‘of Thousand only)
offer_ the like sum to the
satisfactionof-.juris’dieti.oi1al Court.
II. _The ple”tit_iVone.r– sA.l1alI’: not intimidate or tamper with
– lpriosec-u,tion Witfiesses.
shall regularly attend the Court.
W. 5/M ‘.
6
Criminal Petition No.56i8/2010 is accepted. The
petitioner/accused No.5~I\/Iani is released on bail, subject to
following conditions»
I. The petitioner shall execute a bond foreiia
Rs.50,000/~ (Rupees Fifty Thoumnd s4h:j1lIi’._V I
offer a surety for the like surn to’It’lie
jurisdictional Court.
II. The petitioner shall notA..-inltimidate or’*ta.m.p§er with
prosecution witnesses, – ‘
III. The petitiorii%r:.:shaii._ reguIar’i3r Court.