Karnataka High Court
Pramodh @ Thambi S/O Late Marigowda vs State Of Karnataka on 4 February, 2010
CFLP. /V0. 61 1242009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4?" DAY OF FEBRUARY 2019
BEFORE H V '
THE HON'BLE MRJUSTICE A.S.PACH}_ij_&_iv§"L?::I§l?3.A_.:'~ VV
criminau Petition No.e§1%i2i 20,09 _:
BETWEEN: A. .
PRAMODH 'I'f~£AMBl
5/0 LATE MAR1<.;<:>wDA
AGE: A.I3(')U'l"' .18 YES,/-\§'2S
N0.35,3m>MA1NRoA.I.> __ . .
:sI<n czrzoss. ('}AV'IPL.1RA <.;L:"1*1'A.1~m.L1_,1 ;
BAN GAI,0RE-- E60 0 2 9 " vA;'.;_?¥if.r1T1oNIaR
(BY M/s.A.1,AwM.,E:.Ns_f c:H.A§.\_/I 1;.
AI)\?()£fi1A'I'ES;) , p
S'E'A'I"E OF K':-«'.RNA'I'AE<1\'° »-- .'
REPRE-S{52N'E'ED BY ._ _ ~
SIDDA;P{JRA P<)LI<:.I3; S'l'A'I'1ON
" - ._ REPtéEsE.N'I":::1') BY 178. ..... .. -
PLr,BI..;i:: P'R{)SE{§LJ'l'OR ..RESPONDEN'£'
(.!.3'§' {it = S'LA:.§3'i_g/\MANY'f\ 13} [Am } 1 .<:.<;. 1~->. 1
' ._ '1'I-11$.(:Ié;!-Ji--J. 1&3 I"Ii.IiI) 1:/s.:1:as9 <)1~' <*1e.1>.<*. I--'R:'\Yl:\E(3 'I'()
. RL~:I,.1~:;~xsE:v--.."1'I~I:::'P13'1"1'1"'1<)s\s1-2R ON BA11, I§\é <'.t1-mu-3 ;\2<:j>.1 3 1/ 2{J(.)9
r_C)F I2ES19()NDE:N'E' P(')I.1(:I3 (S1§')I')A13[_JRA I>o1-1(;:1:; 3'1'/~\'I'I()E\i}
VI>:e:NTt)1Nc3vV.<')N "I'f~--11%; ;=II.,,1e: OF 'I'1---IE 1IVA('3;'VlE\/I. 1:3A.N("}Al.,(.I)I{I:;. FOR
. ..f}'H1:"; €'>.1%':%'}a:N(':1a:s P/{.5/S 14:3, 147. 148, 120{13)._ 109. 11:15: 302
T R./w.S;--'1~/:9 OF IPC.
THIS PE'II'lTION COMING ON FOR ORDER-.'.-"5 THIS DAY.
" ":rHE (:05 RT MADE '1'H¥:2 m£,1.<:;wv1N(;:
-2w
Crf. P. No. 61 1 252009
ORDER
So far as office objeei:ioi1 ai. Sl.No.2 is eoi"i<reVijiled;_ the document produced is legible and h€I'1C6._I'l:l€':Se1.i:d office objection is overruled.
2. This petition is filed reques'ei;fii_g0*-.i;oi" 017. having been arrested and offences punishable uiji(i~e_r Sc%v<i€i.'i(>i':is 147."'l20AE3 Si 302 read with Seeizioiil'if.-?i9"3::il' Siddapura Police. Bangalere
3. TheMfaCtsf.1fele?Qanf'"§oi' the_"j5iii*pose of this petition are as uiideifz V The co'm_lpla.inah.t'"Smt.Rul<mir1iyamma is the ."m.ot.lie:i* é)l7tli*eA dec:ea"sed Cl1ai1drasl'1ekar Babu and they Vwelre. :'iI}.'.~~{'.l'1€fll' house ai. A.G's Layoi.:t'. Arehalli Village, witlffithe other family members, irieludiiig the 'Wife and...ehild1"e11 of the deceased. The deceased was s.'d'Qi'r1g--.«"finanCe business. Since a year they wre going for \F\;"1'k to Lalbagh and on 04.04.2009 at. about 5.30 0' am ., the eomplaii'1ar1t:. her son deceased %< Cr}. P. NO. 61 1 212009 Ch'¢El'}C1I'EiSh€3k£il' Babu arid her >..sisi.c-.:1" by l}£?1.E1'1_t.' Smt.Jayanthi went in the ear of the deceased bL§:1f1-;--eie:ge. registration No.KA 05 ME 2638. The driving the car. They came to Lalbéigh road gate and parked the vehicle.
the ear, the deceased and' Snil§J.e;ya::::.t:Iiiiivwtiifete proceeding ahead a1'1d::.l3e behind them and it was about gtbout four to six ifrom 21 Tata Sumo Vehielieéi nearby. Among-st them, Choppers and one person and all "these persons C'c'il'I1t'. r.t;a.'1ni1'1g"towards the de(te.ase.d and mas:-1ult:ed him xkrifh V'c:'!"1()}3;i'_;';'c:%fs3._ar1d iron rod on the latte zu'1("i head and Caused oi-1.e--i:he spot. immedialeiy. they ran into the 'F2a_ta vehicle and went away. A1"I'1()I1gE:;I. the .4 'v''vA'''aée.aie1ants;.one was wearing yellow '1'-shirt, one was ' we:irin--''" blue Tws_hirt and one was wearincf >'r'ee1"a '1'«s3hirt .: 'an~di she was not able to specify the clothes worn by the it other accused. She earrie to know that' tile. said 944/ Crl. P, No. 61 1 212009 aec:L1sed were Rajesh, Pa1'2i1'idliame1 and i:h_eir associates. In the eircumstarices, she 1'equest.e€jl"i.he". Police to take action against'. the £il(.'.('.LlS(iid for *i.h'e Vci,eV:«:i'i.h; of her son Chandrashekai' Ba.bu_ '('.()J'.:§F}I3.,I"c1iV}"i"t" i'i'ied; on these fac-.i.s came to be i'eggis'i..§:i*eci 'i:f1"C:?irh,e.'~..V' N 0. I 1 1 / 2009 for the above SE:V1iCi_"(')'*f.'.ftTi1('te?:s'.. . V
4. The pemionei' ..i_i53'.v.,'.i.I"i}1_i)(f€l]i aii"1d he has not c:ommii;t.ed_ any not with any of the It is also his about eighteen years t.«l'ie1;eVV'e.if'e:ijrioivh'C--iifiC:u:n'stax'1c_:es or reference of his name i1"'1__1.1'1:;:v o(;iiipiee1i.i'1--'";.'e' filed by the moihei" of the ..VCi€(",C"'cI..f.S.é'3'.'Ci. "E1 s£i--b.1'V1vf1i1ir:(ei ihéif U1CI'(_' is :":'V2iIry bei,weei'1 'aid the decreased and not with the I3eii'iAio'ne1'.'-.v--"ijEtA'o1=is also his com,e1'1i.ic)n iihai. in the ':i%omp1ai13i:"A.there is reference of only one Tats Sumo I viehieiie-..ysta11ding nearby from which the assaila:i1i,s "'~»___"aiigiated whereas. in the subsequent. si;a1:emer11:, an _ "in1p1'ovei11ei';I niacie by the pros<~:rc:ui.ioi1 wiierein it is (>4;
Crf.P./VO.6112/"'2009 stated by C.W.2 that there was another vehiele_..in which number of persons were present.
according to the prosecution, the petitioner the vehicle and he has not pa1"tic'tip'a't.e*d. On these grourids. the petitiV(>i'1t-r.'A:'lz__as_V_sl(.)1i1gi.l'i_--t'iA'fort and he submits that he is r:>r¢1Ci3l:éi:,'1ci any conditions that his'i*ele.'a<se on ball. ' l h
5. The learr1'e:dVL:VI' Pleader opposes the peftiteion"-einldlfitilbriiits, that there is prima faeie n1l'at.erial 't.~he'~._p'et.itioner for the offences registered éaicl Vt.l"ia1_ uL".\-'(T!il""_.2V"1{.)t'\»', six ar("1..:se<*.l have been absC,o.lf1dirlg E1I1d"'i'17l_SE,1(!'}V'l oircumst.a11ee, he submits that ":_if p.etlt1o.n"e.r__ is released on bail, it: difficult to se'etir--e' purpose of the trial. On these 'Vgroundsf helhas sought for dismissal of the petition. have heard the learned counsel for the .._N"pet:itione1' and also the learned High Court Cr0\-'<?l'l'1Il1f3l'lF. .,p1eader, O4 .. 5 Cri.P.No.5112g2009
7. As could be seen from the conipiaint that been fiiecl by the mother of the deceased. mention of the name of the petitioner as assailants. The e()mpia2'i1aail' E-mg >"1'{,'§fiC':lT}'(?_'{?l'. I Raje-sh. Parandhama and their complaint. it is further there six persons who held ii'oiiv«*;ods and caused the death. The of C.W.2 refers to dwhieh many more acteused But, in the eon1p1'ai i7V1H't.miiieftf, i"{:'%:;'3,}'vVV1.(:J the ;:>ersons in the S€(.E()i.'1(i£V~'t?i1iCTiei'Vflvliéit-ti.1'1.i;§"zE'l"i.g}'li.t?(1 anti pariittipated in the asE;a.pi1t Even a(.t(»()1'ding to the p:'osVe"euti"on,"i'the petitioner was the driver of one of the Vehi.Cl.es.fffifurtiier more, the petitioner is aged about eight'e_enV__y<:ar~s and in case if he is continued to be in Ve"ustsc)dy.":.he possibility of his niiiigiing with the other it a.aoeL1se'd and becoming a worst cérimiiial in future "ea-ni'iot be overriiied. So. tiaikiaigg; into considerat.ion " the-se cii'c:umst.anCes. I am of" the opinion the-:11 it is a fit b£.......
ri'.P.NO.6112 2 09 case wherein the bail has to be granted. So far as appreheiision of the p1'0se(?ui:i0n with abs(.t()nc1i1'1g of the pe€ii:ir.me:" is c'(>1"1(?(-=-.=me(i, ;=;u1jii"e cohdit.i0ns can be imposed for iiies the circumstance, 1 proceed to 0 ' The petition is aiiowed. Oiidered to be released on bail pers()nai bond for a Sum of Rs.'_2.5,000,'*=*wi'i4h'two .~'_s'()_lvVe11'1.' s1.1reties for the liKE'SLIlT1_If§».I.}15?'/.f$.%1i'i$}'£lfTi_i()I].__«-L)ii'1110w()1,.kl'I. beiew with the f'u1't}1er« it'>}3E)iMi'i}g_ "ec)1"1'd:if'i<)i'is:
[i) 't5I1.2>.t the. pe_tit;igii'1e1' shall attenci the e.P0}.ie"e~.__ST.ati0n eoracerned on every iffifiinday vihuiibetween 10.00 am and 13:00 ".:;.m. until further orders;
'V{ii}v..t'1"1'é..Vfi"'0V.tl1e petitioner shall ai:i;er1d the V"¥.'C(0)Ul'I. (roiieerned 1"E','.g1,iiI:'1l'i}-' on aii he21rir":g,_{ dat.es3:
"[i1'i} that the peiiiioiler shall not (tai,isc~. any threat. fortre. (:()e1'(':i()1'1 or Y)riI'1g Cr/.P.NO.61 12 2009 any iI1fiL1€11ce. on the \-v'it:'1c2ssc>s 01' {he p1'osecuti01'1 .
The p€t1't_1'01'1 Ls ac(t0rcii11§;§l)/ dit5PU:5c(.i of. Sh1./ W