High Court Karnataka High Court

T L Krishnamurthy @ Murthy vs The State Of Karnataka on 14 September, 2010

Karnataka High Court
T L Krishnamurthy @ Murthy vs The State Of Karnataka on 14 September, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 14TH DAY OF SEPTEMBER 153,01
BEFORE  V V
THE HONBLE MR.JUSTIQE N. ANAN--V;VjA  '
CRIMINAL PEn1i0Ni§o.4243;géoioV  

BETWEEN: V V V V
T.L.Krishnamurthy @ Murthy *  _

S/0 Late.Sri.'l'hiruma1e--~Czowda-W «.  V

Aged about 42 Years '  V' 5  ' *

R/o Lingapura Village ' 'V

Hebbur Hobli V    u *  1.. =

Tumkur TaJuk4and_District;'~ _  -  'V ...Petitioner
(By Smt.K.:Mdh4a1i§l:.shn2:i? .l%&"dyooate}v H A 

AND: V V V V V I

The State=oVf I{aV1':1éit_aka  * V

Reptd. by SHO' _ "  .  

Hebbur Police VStation " _ _.

Tumknr (DiVst1jict}...     Respondent

 "  _ (B33Sis:-wigayiqumémiviajage, I-ICGP)

 "   T.   is filed under section 438 Cr.P.C., praying
" to"e_nlai"ge~.,thejpetitioner on bail in the event of his arrest in

CrV.No.55/2610 of Hebbur Police Station, Tumkur district,
registered for an offence punishable under section 379 IPC.

'I'his petition coming on for orders this day, the Court

VV V»V_" tnéide the following:



ORDER

The petitioner is arrayed as accused No.1_’vin:”-Crime

No.55/2010, registered for an offence

section 379 IPC on the aiiegationspmthat the”‘pe:tit:ione’rAVanti”

accused 2 <3: 3 committed theft 7sojniet.¢§rs "ef'.A;;'4::.s;;§2;

(rabit wire) wire connected' to boreweii. oi? orieji.

Channaveeramma of Lingapura

2. During investigatio:t’i,_ ‘I3__were arrested and
on the information meters of wire
was recovereiiv ‘:sta*te1’nent implicating the
petitioner: large. The matter is still
under} the nature of offence,
custodiaf’ petitioner is necessary for proper

invéstigat1onV’o’f–..the ‘Case. Therefore, petitioner cannot be

.A Viaiitieipatory baii.

the petition is dismissec_i._

isaié
3-Ease