IN THE HIGH COURT OF KARNATRKA AT BANGALORE
DATED THIS THE zzfiinay OF APRIL 2003
'l'-'t'l'.i'T3' 133?
LHAL nu
mm HGN'BLE ms-..;.rus*r1I:£ R.E.NAIlC V'
ERIMINAL PETITION H0.18d5/2008 <_:,~-"
AGED 36 YEARS, w_=.
lflIIRK1l=3G as 111 DIVISION r:L.ER1c,%_
D.C.0FFICE, * * "
RFJGANP-BARR.
RJAm.un.2a3, , »-V;
;c4;wmm, _ .w_a'
?" srnsa, vxaaxanasang '
BAflEAhQRE~4Qi? *- 2 '.V='~»~
:"'x_ -,_ 4_,_ _ ' g;,_PETITIONER
<3': PAs"5--.':-1_,'*TA.An¥*«.v;V' * '
s'rJ=.-rrs rznrr ic:v~,:§w:x~rAic:;=."" .V
av vnumanwxa HEW TGWH P{S.,
n;n.m:AL;.'r::1'=:E. CITY, ._
"*REPREfiEflTED E? LEERMED
s_'=:':*;~..'.1'E' *='»rJ":,.=I;1r;~«;=m::ssr;t.J':'a:u_I1,
... RESPONDENT
mgr. mi .I?I;§’::’g–3s :t:=1j’n2s.1:;1=uNn;.n.1J=L1-zr, HCGP)
Tfi1s3 CRIHIMRL FETiTi0N TE F:LEn Uis.43a
‘ ;”JR;P:«.f; E’11.~’~.’a’ING T0 REDEAEE THE PETITIDNERR ON BAIL
It:-_TH}: E’U’EN’I’ <35' HIS ARREST IN CFL.NO.33|/DB or
..j"§:'E'M!-IA!-JICJI. NEW TOWN POLICE STATION. BANGALORE
=–._a:1'r;v, In-mm IS REGISTERED FDR THE onrmncm
"E;'u!Ss.192:A;, 447,. 420, 465,. 468 AND 471 OF IPC.
THIS CRIMINAL: PETITION C01'-HNE5 GE FUR ORDERH
'I"'r-3'15 B}'.'!, THE COURT I'-".u'–'.flE THE 1'-'ULLG'.'u"I§'€§:
(*-
/q<—!i§\»LeL.q.£___
.. _|._' _……
The pfitinififiur ia fiffolyfifi aa accusea’ E-€c.;2-f’:i::’~
Crimes Ho.:aw2crfns registered by Telahanka
Police station, far thfi o.f.f-anca»AA»punish’ahv1§’_~V u ‘nV£i&;f
sactima 1.92(A.\ -:31.’ the Land :=..1Ra1a ‘er’;tiaé — i§-;’t;””~§n§w,,.’
sactians 447, 420, 455. 45a*and 4?1 :Pc., *
:3. Tha allegatixn.}’,;~~..%A_ass fifiiiifiioner
is that he cragtad VAA-».:’}:I__3I’.i:t:£1.1:* dated
11. 1. ‘E12196 and g iattar, the
dc-zum-ants ware forwarded
tea ‘C1;!;f.:7:i,t:é_.”””*ui’Iiich documents are
» the said all-agatian, there is he
<:1i:h§'j:._,«ai'i§_g.at$;bV£1 in the complaint as against the
V «9etiEion'§.t+aE:cu3ed herein. It iss submitted that
Uevpikrtmuntal Enquiry is also initiated
T._§gVhi:*.St the patitionarwaccuaad and he has been
"»m$pandad rrsnm 3-arvic-a. tonne of the orrancasj
«~ aJ..'L-squad against the. patitianer is punishable
either with death or imprisonment. If there 1:
}.2swu:e,:, u._..__
, Iikos¢fiLaa
9.,
no prima faaiu case, the guestian or g2amfid4u;§fi5»L&§5
bail dons nat arise at all. only if tharevi%Tn_
prime facia case, the Caurt will have to ;¢n§%§§£t ,
whafihar the petitioner can be gxant9§_i§§i1: §f’
nut. There are nm suriauaf”éliag&ti¢;gi m§§fi fi7
againat the patitioner–accused:;2 Thdb§fl”is=”fi§> ‘
likalihoad uf tha patitififiérfaaéfisgd. t;figé£i§§
with the grocags Q; i;yeat;ga£®afia_ .Aé=suafi, ha
:9 entitled fer grant éf anfi;£ipaffi$% bail.
-i . H-an«:e_.
Tha Criw;fi§l;f$£ifiiQfi;i§igiifiwad. The Police
ara dirafifs# tégggi$fg§”fihe.§é£it1onar on bail in
the evanfi g£*fiis §£r$§t; ah héiqhxacuting a band
far a _sum ._fls’..2″5,AiJ-UVIiJ’}9.– with one surety in a
€ * Th: w§e£i§iqner shall co–¢perate in the
i z _ invéwfiiyati&fi fif the case.
1:?’
JD
1″»
I-s
In
rr
:-
l|>
Tfie. §atitionar shall appear –
=.’Invistigating D_£icar fifi and “hen callad upafi.
mVf”*