" ~ . '.f_»I"?é;makrishna, HCGP, for respondent}
Cri.P No. E04E,r’2009
{N THE HIGH COURT OF’ KARNATAKA AT BANGALORE
DATED THIS THE 2″” DAY OF APRIL 2009
BEFORE
THE HOHBBLE DR. JUSTICE K. BHAKTHAVATS ?A–.LA:.A_T.:’~ % T
CRIMINAL PETITION No.10{i1/2oo9″<._T '
BETWEEN: 4 1
1. U S Venkataramana,
S / o Udogi Srinivasachar,
Age: 71 years, .
Occ: General Merchant, , _ ._ 1
R/o Near HucchangiYa11amma Temple, V
Doddapete, .
Chitradurga. .
2. Smt.La1ithamrna;” _ V
W / 0 U S Venkatararnana, :’_ V
Age: 64 Wars, “”” ~ _ “ii-. .
Occ:Househo1dflwork. _
R /0 Near Hucchang°i’YaE1arnfrna _ ”
Tempie, ‘ .. ‘ ‘ *
Doddapete, ._ v. ._ ._ . .~
Chitradurga. ~ _ V * Petitioners
(By:-fsrIR BV’Des13″pan’de, Adxfljfejr petitioner}
_AND: ‘” ‘ 1′ 4’
State oA1’».I§iarnVat’e:1Is%.};1;TV.
By Town Police, _
‘Ch.ijt~;’ad’u1rga. ” 1. Respondent
u-..
Crl.P No.i04§:”2009
3. Learned Counsel for the petitioner submits thaitrthe
petitioners are innocent of the offences alleged against thern~.~—- I
4. Learned Government Pleader subniits”*thati_< th_ei:petitionTers'–ip
are required for the purpose of investigation andiinterroigaption. , "
5. Keeping in View that accused Ni5;”1 rriarriedito”Govvramrna
and out of that she had two issiiesiianti are not
known, there is no good. ‘anticipatory bail to
the present petitioners they are parents of
accused No.1. ‘[rneetfi.;the”‘endis ofjustzice to grant anticipatory
bail to the petitioners
.. 5: In tuheipresult, the ‘i3’et_i_tion is allowed. The Investigating Officer
in Crime’ 1\:o;»34e./_ “C-f__Chitradurga Town Police Station, is directed
release ‘the..petition.ers/’accused Nos.2 and 3 on bail, in the event of
their arrest, subject ‘:5 fulfillment of the following conditions:
that the petitioners shall execute a personal
bond for Rs.10,000/- each with a surety for