High Court Karnataka High Court

Umesh vs State Of Karnataka on 7 August, 2008

Karnataka High Court
Umesh vs State Of Karnataka on 7 August, 2008
Author: Mohan Shantanagoudar
H: mm lawn or nuuu-.-lmu  %'  .. AV : _

mun um rim 7% an      % 
am)"   .   .   
1-rm nomm HR. .nrs'rxcm   VA
Oriminai  

Be-twecn:

Umcsh    _,   
Son ofVcnkatasw§am3;i'L'V' _ _   ,  ' 
Aged about25     
Residing at No. 902, 53*"  ..  

4"' Main»    

(By 3:-5 G.Afa;1    ; 

And:

     aka'       

" _ 'salsa:  % - ' v .. Res ndent

   (By  Hoe?)

T1113  petition is filed uls 439(1)(a) Cr.P.C. by the

" H 'T fiir the petitioner praying that this 1-km'bk: Court may be
 _pl+:J?ased'*!,o release the petitioner on bail in Crime No. 37/200'? of

 19.8. (in C.C.No.4959[2008) Banflxe pending in

  ___SC N o.4n94/2908 on the file ofthc: 13.0., FTC-I, Bangalore which is
T _ xv::g,i_sicmd for the offence punishable 11/9 392, 397 of IFC and etc.

This criminal petition coming up for oxdcrs on this day, the

 Court made the. following-



ORB$R

Pctifioncr is one of the   

pending on the file of the Principal' fissidixg   >

and other accused an: facing trial under
Sections 392 and 397 IPC.    under Secfion 439

Cr.P.C. pmying for anpxtier     ' u

2. The  disclose that
the  51 years cmt: fmzn
Mysom to  her son. At about 8.30 p.m. on
11.02.2008

bus in Bangalo PB Umvcmity’
bus stop.;’ to drag: her near Ambcd&r

‘<§¢11-.%-{gs-. fin_the gééozickshaw. The autme' kahaw driver

mdk%.£h¢ the autorickshaw and whik: go'mg' towards

' {she calkd "the: petitioner oven' mobile: phone in

-4 Ai’I;é2:fV’_.i*iox:ac point of time the petitioner came near the auto

the auto wherein thc complainant was

V” be robbed the gold ornaments at lmifi: point. The gold

T’ .,,(%fi’1aInc11ts are worth Rs.50.00f}/ -.

V’

3. During the course of investigation, 9%

arrcsted the petitioner who boaxdtad an aim:

He oommittxzd the ofiiznccz alleged thfi Zfictivc = ”

assismxzcc of the auto driver.

4. Having regard to ofiencc and as
such offences are 9:1 élfi cities, it is not
a fit case to ‘ Ptztition is accordingly
dismissed. %%%% ”

Sd/-

Judge

%%j%%%%%Pmg1 %