High Court Karnataka High Court

Tanaji Chohan, Age 35 Years, Occ … vs State By Police Inspector, … on 30 August, 2010

Karnataka High Court
Tanaji Chohan, Age 35 Years, Occ … vs State By Police Inspector, … on 30 August, 2010
Author: Arali Nagaraj
Crl.P.No.799O of 2010

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

Dated this the 30?" Day of August 2010 
Before  '     1 .9
THE HON'BLE MR.JUS'I'ICE AigALz  » _ _i "  

Criminal Petition     

BETWEEN:

Shri. Tanaji Chovan,

Aged about 35 years, ' _ ._ 

Occ: Government Emploiyiee',  

Residing at Ramnager,  ._  '  

Gadag Road,Hu_--b«h-.._  V   '  ...Petiti0ner
(By Sri. GOLiU"i Shai1'1§:ar Hf--M'ot_,Atixfoeate)

A N D 

State by Poléice  
Sub--Urban P'~n1i'ce V S..tat.iori*;'
HubJ.i_§_, Re~prese'nt,ed byits SPF',

A' i V' '*Hig'n.. Coert Circuit' 'Bench,
 Difxarfwaci,   ...Respondent

Addl. Government Advocate)

A’ criminal petition is filed under Section 438 of
_ Code of Criminai Procettiure seeking to grant

,…._$”””‘–.«-v

Crl.P.No.7990 of 2010

anticipatory bail to the petitioner in the event of his
arrest in Crime No.12?/2010, on the file of respondent
Police, registered for the offence punishabie under
Section 420 read with Section 34 of IPC in whichfithe
petitioner has been arrayed as accused No. 1.

This criminai petition coming on .
arguments this day, the Court made the foliowi-rig: ‘ ‘

ORDER M” pp

Accused No.1 in Crime I>\3o.Ti2’i:7i’i;’–.A2iC.1i.O
P.S., Hubii, has moved the
Section 438 of Cr.P.Cv.;::4_’t?his_’.’ipie_titiorte’r«end’two other
accused are aileged tow offence
under Section IPC.

2. Todiai/, for the petitioner
(A1) soi;toits’the_t of this petition, the
petitionerWh:asibeepriaiarreisted”arid he is now in judicial

custody,andiithereibreg present petition may be

as the ohei””fii’et1 under Section 439 of Cr.P.C.

aridthe V’i3.c;i..disposed of on merits. In View of this

SLlbY1″1’i_SSiGIT,.vi”[:’i’1A6 present petition is treated as the one

H”.’:’:.”VT”._fii.’Cdvi,l1’1f1(3I}S€CtiO11 439 of Cr.P.C.

r*-§”””””””‘

Cr|.P.¥’J0.7990 of 2010

N.S.Patil, from the students saying that they would

supply them question papers in advance.

5. Having regard to the above allegations
against the said accused No.2 and
petitioner, who is accused l\¥o.l::’,J._vth_e
sentence of imprisonment pr_escri’beit:i-._i.for

under Section 420 of 11°C, I pais’s:the fol1oW_ingx;”.=
_oRDsR_n_* ‘v

The present Section

438 of Cr.¥?V._C., the one
filed of is hereby
alloureifiiii therein, who is
acicu’seclA”‘;5i.No’.iI§3. 11$ l’ilo.l27/2010 of
Hiubli ‘shall be enlarged on
bail .__¢”n_ a self bond for
_F?s.30,iO’0Q/«…alo’i1gi’ivith one surety for the
to ‘thvemsatisfaction of the Trial Court

.Va:1r_;i’«su.biject to conditions that,

shall not, directly or indirectly,
threaten the prosecution witness

¢,_,__§”‘””””I…–v–7–s

Cr|.P.N0.799G Of 2010

nor shall he tamper with the

prosecution evidence.

ii) he shall cmoperate with
Investigating Officer during. .. V

investigation of the case.

JUDGE

Kins