High Court Karnataka High Court

Thirakappa vs State Of Karnataka on 20 January, 2010

Karnataka High Court
Thirakappa vs State Of Karnataka on 20 January, 2010
Author: Arali Nagaraj
 V'  _ Tq; iifieiveri.

    Adv.)

IN THE HIGH coum op' KARNATAKA___
CRICUIT BENCH AT DHARWAQQ;

DATED THIS THE 20'"! DAY or JANU})i1§3:*;ii'.j2.oTf1to' 

BEFO_RE3,__ .

THE HON'BLE MR.JUsi°1cFg .

CRIMINAL PE*:?1T--1oN iI\Iv<):._'?02'i_i/ié.()"10 
cRIMIN"Ai; Tz=-1i:1f1?:r:o'i\*£.[.¥*I§§.7o39/ 10
IN CRIMINAL PETITIQ§.:.I*Jo. 7olg;~':5rt2o1_oe'

 " 

Thirakappa S/"o.  Bajantri
Age :_ 40 Years, .O"cc:"Ag"1*icu1turist
R»/ti). I-I*osratt'i~

 Petitioner.

gm

 The S,té}:te of Karnataka
 'B3z4_Hai/eri Town Police Station, Haveri.
"  Repgt. by Special Public Prosecutor.

 Respondent.

(By Sri. P.H.(}otkhindi, HCGP)

This Criminal Petition is filed under Section 439 of
Cr.P.C. praying to release the petitioner on bai1″‘–.in Haveri
Town Police Station CR.No.219/O9 for ‘.th-e_ii~.._offence
punishable under Sections 465, 468, 470, ‘S420 1’/W 34
of IPC on the file CJM of Haven till the c-o_ncIu’$ion-‘,._ofi_the
trial of to pass any other order as this I-Iori-‘§:;1e-jfi.oZurt deems
fit to grant in the circumstance orfrthis c_–a’s’e”.* ” V S”

IN CRIMINAL PETITION Noi’V’?:C:)39 of 2’o.S10a
BETWEEN: ‘. S.

Ravi

S / o. Laxé-mart A’nibigé’rfj’ V,
Aged aboutv.a4’0:3:ears.,_”‘ ”
Occuvrpatioii’.fAgri§:u1turi’st .
Resiciing. at; Hos-arattii~i’1l.age
Talukil-Iaveri’
District:'”Ha’veri’;_ ‘

” ‘ ” Petitioner.

-‘ – ‘, A{B3}§Si=io;AMa31’ikarjiiri”S.1\/Iasali, Adv.)

~

The State!’ Caf S Karnataka
By Haveri Town Police Station

AA Represented by State Public Prosecutor
ff High Court of Karnataka
=._DharWad.

; Respondent.

~ V.–(By Sri. P.H.Gotkhindi, HCGP)

5*–..w.frm\”–‘–m””‘

This Criminal Petition is filed under Section 439 of
Cr.P.C. to enlarge the petitioner on bail who is arrayed as
accused No.3 and arrest in Crime No.219/2009 o’n~–,the file of
Haveri Town Police Station for the offences.._ip.Linishab1e
under Sections 465, 468, 470, 471, 420

These Criminal Petitions Nos. 7021 /”150 –«7gC’–39/10
are coming on for Orders this day, the_i’C.o’urt pmadeggthe
following: ‘ i’ ‘

oRoER*

These two miscellaneoiusy Criini_na.1_Petitioiii Nos. 7t)21
and 7039 of 2010 are filed.-~–uii/l’s.43S_3 CriP;C. respectively by
accused Nos. 2 and /09 of Haveri Town

RS. ‘saiidi'<':fe..sie ,g'iis.re'gistered against these petitioners for
the offenceis 468, 470, 471 and 420 of r/W sec.

on of complaint filed by the Tahashildar,

'«.,i:Vii'Both these petitions are opposed by the

"pr"eisecution';=

2. reading of the allegations in the complaint filed

2 Tahashildar, Haveri Taluk, it could be seen that one

iifiharamappa Nagammanavar, resident of Hombaradi Village,

c’\~fF”\””””\–

furnishing a self bond for Rs.30,000/– along withone surety
for the likesum to the satisfaction of the learnzéoi”tf%:ixfi’1v.tJudge

(Sr. Dn.} 85 CJM, Haveri and subject to

a) they shall not directly” or. 1nsirAs¢s1yssmps1s. wish

the prosecution’ evidenoe_ hor :§vI_1a1’1-theykhthvreaten

the prosecution ‘w:it”nesses’;–

b) they sha1v1″‘co–opetfé1tes.: the ifiiiestigating
officer during tifi
A cespy1:7of”ths ssssstss psrtion of this order shall be
sent said.”vVvCVourt, for information and

compliance.

origins: sf ”” “this order shall be placed in

[10 and copy of thereof in other petition.

Sd/-I
JUDGE