High Court Karnataka High Court

Yallappa Hanumanthappa Tondur @ … vs The State Of Karnataka on 6 August, 2009

Karnataka High Court
Yallappa Hanumanthappa Tondur @ … vs The State Of Karnataka on 6 August, 2009
Author: Jawad Rahim
:1: mm mam mm or  I  .~  

cmcurr nnxcn AT  A  F'

DATED mm 'rim am my (3?    "T 

533°'-W . . . .
'1'!-IE Homm am.  Jflww   x
Carmina.  
nzrrwmmx:  'A "  V'  

1.

YALLAPPA i’i5.NUMANfrH;sP9A~v
TONDU;R–@ KILLIKYA’f’AR :

AGE:3s’s VB-ARs;’lQCCjjAGRi?::1}’m_.;RE
R /0 KAMANAAHALLI, ‘I”Q «$HiG<3AON
D£v:=.*r;T';'%A.fV,ER1"%ie: "

_ . _' …Pmmoma

(By Sri- 'B V4S0MAP*UR;' .Ai3'3.?é')_.

% i 1. V " 'i*ri2'?; Si'ATE OF;"f§)§RNATAKA
~ ._B¥,SHi«§';GAON POLICE Rm srp

riz.(;ia_Css z:{gar BUii)LifiG,{)HARWA,I}
" ' ' can

'- 3', HCGP3

" _ ,_ _fCRL.P FELED 133.439 CR.P.C BY Ti'!-E ABVGCATE
" FFQR TIf~IE_ PE'I'I'I'¥{)-HER PRAYHGG THAT THE PETI'FIf(}HER
Piffiifififi BE RELEASED 0'15? BAIL Ii-'I S¥fiG(}9'N
P.S.CRIME ND: 2&5/2397 UNIDER SEC. 362 Rf'? 34 f.P.C.,

WHECH N-OW REGIS3'ERE'{) AS S.C.N0.34]08 PE?!-DKNG ON
THE FILE 0F LEARHED SESSi-{ENS JUBGE HAVERL

THIS CRLP comma 034 FOR oRnERS"1.j'HI_s:VVEAY;

THE coum MADE ms FOLLOWINC}; J
onn$n}f "

The petitioner is ranked%%é;§:’%va’e¢us§a%%t§o;i he is
facing charge along ofiitnccs
punishable nude: IPC in the
matter relati1:1g;’*’tt}’vA.:f;fi11tl<:::z' oi' The petitioner is
in judicial A

'I'h__as–A -'pctitioncrf accused is based
on the aIAIi=:ga i:i0:a' Renawwa had iiiicit intimacy

with whp" is xkalaied to the petitioner as bmthcr.

against Basappa and with dciibcmtc

his murder on 11.11.2007 in active

with his wife and also other persons. On the

' i§:pg:.§A"A.'suhmi'tt6d by one Bheemappa Shivappa Tadasad of
V' Tq: Shigaon, thc petitioner and others came to

The arzmsted.

0%»

3. The contention of pefitioncr is that, _

and 3 have been admitted to bail, while his

dismissed by this Court as at that

4. The lcarxxcd counse1’f;gmhe = ”

though the charge sheet. filctj..a:£;'(1.t1;t; to
Sessions Court and the cc No.34] 2008,
the petitioner is_*n<_}t Court and
consixie1*i31g._t31}; that Court there

is no ~ 'ground he seeks bail.

5.1% is certainly untenable. The

order of Wei-.’~; recently anci Sessions Judge

in CC No.34[2009 and the learned

that the case is settled out for terminating

because other cases are pending on than

‘V is H6 to admit the pefitian of bail whose baii peiitkm

‘ Pctiiion 50.7359/2009 was dismsed of by this

.’ on merits finding no gmunds to admit him to bail. For

V’ “these reasons, as the entire circumstances are pointcé out,

which insisted mconsficiemtion, I am aatistfixzd that the

cw

petitioner has failed to make out any case for .

to bail. Hcwevcr, the pctifioner is iniqustody,’ ‘ti:’1e—u ” =

will have to give priority it) the ca$s1j:s,

age, pending on his file :5
_ gd
{%LaVb§JUDGE