High Court Karnataka High Court

Mohd.Zakeer Hussain S/O Abdul … vs The State Through Ashok Nagar P.S on 27 August, 2009

Karnataka High Court
Mohd.Zakeer Hussain S/O Abdul … vs The State Through Ashok Nagar P.S on 27 August, 2009
Author: C.R.Kumaraswamy
CRLP 9044/2009

-2-

This pfitition is cxzzming on for orders, this day, 

the follouzingz
ORDER

1. This petitian is filed under Sec1:3′.c:l-‘:1

allow the bail petifiofi in Crime Nc:’.lVl'”:’..2O{l9v. (if A$1i%§:l{A’w{b¥agarw3Policé L’

Station, which is registered under clf

2. I have heard the learned Iigifioners ané the
learneci HCGP for HCGP has also

filed the statemeréf(>l7″elijé{§tliofiéf.’t<$' ?f}2:jl"';5eti1E:i0n.

.3. I have iafoziucéd by the learned Counsel for
the petitioners: i'l1e ltfihe FIR éiscloses that based on
the com12la§iiiiL.given"'o3%iév'Salt. Rahinaa Begum, the Ashok Nagar

P€3lic§§:' hfiire ;i"%§gi.fl?'}tc1fed a case ix: Crime N0.17/2009 against

unk2i<3w'rxl'_ ofihnce under Section 39:2 of IPC. Its

Ajésérxfents "'fur'rl__"§1er. discloses that the complainant's husband

' W "earlier to their marriage, had married one Raziya

._}aI1Ei ltl;aVt'»§3s: was invelved in murder case and was iaside the jail,

four yaars he was released. That 0151 13.92.2009 at about

Va.m., thus': <:=:::mplaiI2ant's husband went ta Gan} in Bangalore

ééllarsjgs if} ccagxnectéari wit}: his war}: am slié 30% returfi %t€}$
fix

cm. P 9044/2009

iikesum to the satisfacfion of the learned JMFC

Sessions Judge on the foilowing conéitions;

(i) Pefitieners shall not ‘
prasecntrion wimesscs @5101″ dbstruct

course ofjustice in any’~~.1:fia1nner.

(ii) They shall not :«

4. If 8:137 condition is vj{3}11fi;ed,:tIié’ V-cz;..vi’i:”:e}Jatio::.

 ~~~~       "   
          §%:;§"§@§

KK