IN THE HIGH COURT OF KARNATAKA AT BANGALQRE DATED THIS THE 10" DAY or FEBRUARY, 2eI0j*, BEFORE: THE HON'BLE MR. JUSTICE A.S. pACHHé2DHE*_ CRIMINAL PETITION No:6735tQE?2Qb9.¢ at BETWEEN: Venkatesha @ Chikkavenkataiahf; 'S/0. Venkatiah, Aged about 46 years, V R/0. Kothalavadi Viliageg' _,_ .r&I Chamarajanagarvialukg ; -' K ",V,_ ; PETITIONER/S [By sri.A;"F¢;5zé;NizHm}«nail}I- AND: State of*Karnatakar-U _ By Chamarajanagar RgfaljPolice, Rep. by Pubiic Prosecutor, V High fiourt of Karnataka, "vBangaIore.»r " """ "t W RESPONDENT/S tgt[BftSri,tHaja'Subramanya Bhat, HCGP.] 'k'k'k This Cr1.P. is filed u/Section 439 Cr.P,C. by r",the Advocate for the petitioner praying to enlarge _ rthe'Hpetitioner on bail in Cr. No 147/09 of V Chamarajanagar Rural Felice Station, pending on the _ . file of the Addl. JMFC, Chamarajanagar, ev_Chamarajanagar District, for the offences 9/u/S.366, ;i376, 511, 307 of 1pc. This Crl P. coming on for Orders on this day, the Court made the following: in the crime and. even as could. be seen from the allegations in the complaint, there was -oniy_ an attempt to commit sexual intercourse sand raven; no no material for the offence under Sections 355 and 307 IPC. It is further suhmission thqfl paflis ready. and willing to abide by that may be imposed for his release on hailL'aQn these grounds, he prays for grant of bail§"}d 4. Theilearned Government fileader submits that there is _.p§ga§d"£$£iaff'ma¢éria1 against the petit1oners*ior the ofirence alleged and in case if the Petitione§pt%¢ihre1eased on bail, there is possibilitpV.Jof_f threat, force, etc. to the "»proseeution_witnesses. Therefore, he requests for 'Qrejection"of the petition. Aa§. ,~I have heard the learned counsel for the d.,_pet1tioner and also the learned Government Pleader. 'lb, The point that arises for my consideration :dis;l Whether the petitioner is entitled to the bail sought for? Qygjm injuries are caused to Ajay Kumar and that there.isgk ORDER
The petition is allowed. The petitioner ,is
solvent sureties for the likesufi to the satisfection
conditions:
i) The APetitiOflérV shell tettend the
Chemsrejanagerog W’§firal,f Police
$tet1on on eyery Sendey in between
lQ.Q§§ arm} lendfi lllQO a.m. until
furthef@Q;ders._
ii) *fie”vvshellWlfattend the Court
concerned regularly on all hearing
V | . . . . .
r» a’iii)XSe. shall not cause any threat,
V ..fo;ce, coercion or influence to
l,any of the prosecution witnesses.
Sd/*
35383
Ksm*
ordered to be released on bail on his execfiting_e§
personal bond for a sum of “Rs,2§,OD¢§¢U vwithi 2t
of the Court below’l with l”further” “following