IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25TH DAY 0:? OCTOBER 240x
BEFORE
THE HON'BLE MR.JUSTICE"N,AN:A1\{I:.D)3§'._ V':
CRIMINAL PETITION No.4845/2Q_1'é 33/wtt2;:9_%12t/20~i:'0.t H
CRL.P.N0.4845/2010
BETVVEEN:
Tharachand
S/0 Chandraram
Aged about 20 Years . V
R/at No.2, 8ih_..CrQs's V
K.P.Agrahara, ._ . A _V V
Bangalore. > ...PE'I'I'I'IONER
[By sr:':vi3.'2x.Bé:1:Va;§§§¢t, Adfif.'
AND: V 1' V H' V M
State of Kartf1'atvaka.,'-- A
_ R/p rggottenpet %_ %%%%% M A: ...RESPONDENT
I ‘2 S:V:1.\jf’i};«ay:,Aa:kt1_mar Maj age, H CGP)
{imV;}.v;1\:t’o;’}4;.~2,3;1,’«2;t/£2010
Nathuram”
‘ ..jS/0’tg}.a.in Ram
_ Aged about 24 Years
* _ “‘«–‘R2ignvas Village Chetharana Taluk
t Paii District
‘ “.Rajasthan State. …PETI’FIONER
(By Sri.Mohan_ Bhat, Adv.)
AND:
The State of Karnataka
Represented by Station House Officer
Cottonpet Police Station
Bangalore. …RESPONDEN’if
(By Sri.Vijayakumar Majage, HCGP)
These Crl.P’s are filed under Section’v’439″Cr’.-RC
praying to enlarge the petitioners o.;n.V”‘ba.il”~’in”‘.
Cr.No.309/2010 of Cottonpet Po1ice:_”St.atioI_1,’»B’anga1oi’e_’
City, registered for the offences “punishable ‘under7_
sections 399. 402 IPC.
These petitions coming_on=fo1’*,orderse the
Court made the followi:ri~g_: A t
The”‘–e4_’4petitionlersiiiin Crl.P 4912/2010 and
Crlficpl21846/2t)”i–(l:_are arrayed as Accused No.1 and
Accused*,NVo’;”8___ in Crime No.309/10 for offences
Sections 399 and 402 I.P.C.
pp _ «LI-Ieard learned Counsel for petitioner and
eyllleamed Government Pleader and I have been taken
nthlrough investigation records.
3. As per the investigation records, on 6.9.20 at
about 10.10 p.m., the Investigating Officer
credible information that 6 -« 7 persons it
deadly weapons had assembied””ir1~.the”
Veterinary Hospital on Mysore Baiigaloifeiv
they were waiting to commit
Officer visited the place’ “}oersons
including the petitioners iii petitions.
During investigation that these
petitioners 170/ 10 registered
of the undelréections 457 and 380
I.P.C. Vof.»»r:noney in the aforesaid crime
was recovered Ifrorri the “petitioners on the information
V’ “vol1i’nteeI*ed “by the Vijletitioners.
H ‘- vlTlieLj-.petitioners are in judicial custody. At the
‘Vinstancelofh’accused No.3, Rs.40,000/– was recovered
the instance of accused No.1, a sum of
‘W._*l«.Rs’;§l;l5,OOO/-. It is shown that stolen amount was
t ‘ 3 i”vVti§el9,5o,oo0/~.
5. Considering aliegations against the petitioners.
the nature of offences and punishment provided
the detention of petitioners during the trial he V’
measure of punishment.
6. In the result, I pass.t’i1e fo11ow”ifig,; ” V
Petitions are acceptehd} Peti’tioner[a’ccu.sed No.1 in
Cr1.P 4912/V izlitetitiofneri/accused No.3 in
CFLP 4845/v2%Q1o_,_ _a’1~»é.s%’ri on Baii subject to
following coiii_ditions’:'”~,f…
1} Petivtioneirsfvzxccused’No.1 and 3 shall execute
A for a Rs.50,000/~ each and offer
4″{o.r’_i.~the likesum to the satisfaction of
A j«uris_r:ii~ctiijona1 Court.
Petitioners/Accu.sed No.1 and 3 shail not
intimidate or tamper with the prosecution
witnesses. N’
Q}!
3) Petitioners/Accused N 0.1 and 3 shali regularly
attend the Court.
4} They shall mark their attend.an§f§.VV
10 ~ 2 p.m., on eVery:=__AA
Poiice Station unti1.»further’0rders.