High Court Karnataka High Court

U D Girish @ Giri vs State Of Karnataka on 9 September, 2010

Karnataka High Court
U D Girish @ Giri vs State Of Karnataka on 9 September, 2010
Author: N.Ananda
VWVIVVV

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES THE 9'?" DAY OF SEPTEMBER 2010
BEFORE

THE HON'BLE IVIRJUSTICE NANANDA  it   

CRIMINAL PETITION No,4333 or 20ie":_:"'  x 

Between:

U.D.Girish @ Giri

S/o Late Dharmappa.

Aged about 32 years.

Yedavanadu Village.  _
Harangi, Somwarpet 'I?g1iuk,,-W  V'  
Koadgu District.  '  Petitioner
[By Sri.C.N.Raju, Advoflcnahtee)   

And:

State of Karri'aILjaiHi¢*

 "'I"1'1iS".Ci"iVA.1_--*VIiVi1'1E11 Petition is filed under Section
439 of Cvr'.P..~C praying to enlarge the petitioner on

 [bail ir1..CR No.10'?/10 of Somwarpet Police Station,

-«Ii"-._K'oAdagu,'vt,."which is registered for the offence

 ..:;mAz1'iis..habIe under Section 9. 51 Schedule 12-13 of
 TW,ii'd_L.-ife Protection Act. 1972.

This Criminal Petition coming on for orders

"".itH1v"1'i'S day. the Court made the foilowing:--



ORDER

Petitioner is arrayed as accused No.1 in C–ri_me
No.10?/2010 registered for offences
under Sections 9, 5 Schedule 12-B
Protection Act. 1972 and also u..nd»er&

25 of Arms Act by Somawarpet :}7’«oli’_cle’.:

2. I have heard learned co__ndr’1vs_e’lv.o_Vfor..the:V_peAtiitioner
and learned High C{3lzlfi1′[_ Pleader for
reS”.00r1dent «W State. it .

3. The is given
by one 1._iSanto’s:i1V has stated that a wild
elephantA’wV_a’slinjsnrdedli’ii.:_:la’n”.agricultural land. Some

villager,hadlu*sho”t’v.’dead “the elephant. However, he

c”han”ged?–f’>his version when he gave second

wild elephant was shot dead in

an land of Mukati Thimrnaiah. it is

not the <'i;ase where the petitioner had entered

fo"r'eVst""'_area and killed the elephant. '.I'here is no

ll"'i..__lpl1'irr1a facie material to show that petitioner has

uhcommitted offences alleged against him. Therefore,

detention of the petitioner during investigation and

trial would be a measure of punishment.

4. In the result. I pass the following ~1-

Petition is accepted. Petitioner is”r’e’ie’as’e«d”one

bath subjectto fifliowing condifionszn

H Petflioner shailexeeute 5 oondsfofftgtgfi of
Rs.50.000/– offerinné’-xo_I’i-e_ for the
likesum to the…_.s”a_ti’stageftidvrijnott’Jurisdictional
Court A_ A,_lx t .

2}’The netfinoner flsnail: not iintnnidate or
taxfiegrfgfitfi’th§3§§§sec§ti¢n udtnesses.

3)ffneiioetflflotunfleshajiwiegularly attend. the

eourL

I-iiage

AHB A