Karnataka High Court
Mr Sathnam Singh S/O Najir Singh vs State Of Karnataka on 25 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25?" DAY OF OCTOBER
BEFORE V
THE HON'BLE MR.JUST1CE_N.ANAN'L3§A» "
CRIMINAL PETITION NO/i~715/'201fOO'/W'~4_88S,?
CRL.P.NO.4715/2010
BETWEEN:
Mzzsathnam Singh
S/O Najir Singh
Aged about 51 Years A _ _ '
Proprietor, l7'uv11.i§5ii3i_ Dejfba Hctal ' -- .«
R/a Ballekatée
Chitradurga'Ta.}VLi'1i"¥3; Di_§«trict."*_ ...PETITIONER
{By Srj;'B"."'1';'1'./IO1TaTT§3:;V 'Aciv~..):'-
AND: V L V' % A
State Of Kaj*112;tak.é; {Bhfifémasagara Poiice Station)
By 1'ir._s State Public Prosecutor
'V V" .Hig"h {CQurt"-- Buiidiligflé
.B;aI.1.ga!._Ore% 001. ...RESPONDENT
Majage, HCGP)
cRI;;'i>,1\':o.4é3f88/2010
' _ 'M'r--.S.urjeeth Singh
_ ' 0 Gopai Singh
.../Aged about 32 Years, Agriculturist
R/a Beeravara Village
Chitradurga District. ...PETITION'ER
(By Sri.B.'I'.MOhan, Adv.)
2039
AND:
State of Karnataka
By its State Public Prosecutor
High Court Buildings
Bangalore -- 560 001. "
(By Sri.Vijayakumar Majage, HCGP) of
These Cr1.P's are filedftinyderf"Section?:43;9"'CrlP.C if V
praying to enlarge the 'petitioner--- t_ on bail in
Cr.No.335/2010 of _.Bhararn--a.s"agara Police ./Station,
Chitradurga district, register'ed_ v._g"for an offence
punishable under sectior1515'iof'»I§:'DPS_z'Xct,
These petitions coming ongfo_r orders this day, the
Court made the following? '
Thevvpletiitieneréiixili"£391.13 4715/10 and 4888/10 are
arrayed has acmisieci l'Jo.1 and 2 in Crime No.335/10
the offences punishable under Sec.15 of
the'f.E\l they have sought for bail.
As per the investigation records, the
gV.'in*.r.estigating Officer on receipt of credible information
_p_15oceecied to the house--cumwDaba of the first accused
along with the Taluk Executive Magistrate and both of
them searched the house of first petitioner/acc sed and
W. ez=»~~£5i«
found 1Kg. of Opium/ poppy powder contained in plastic
covers and in the ragi haystack behind the house'
accused, they found 3 bags containing 11
poppy powder. The contraband :w'as"SeizeAd._.V."
3. The accused No.1}
statement made by accused dhadivnaliefged that
accused No.2 was in seiling
Opium. The entire from the
possession.' No.2 has been
implicated statement made by
accused -_I\To.id'.7xff.Ei"'he"whilivesitigating Officer has not
collected material that accused No.2 was in
possession of o'p--§.u;n_por he had assisted accused No.1 to
»se1} opiui;n..'«.,_ ._
dismissed.
A 4.V__I11.tI%1e result, I pass the foliowing:
ORDER
CrE.P 4715/2010 filed by accused No.1 is
(\;-\,__c§§~p~,v¢Q.~ .
4
Cr1.P 4888/2010 filed by accused No.2 is
accepted. Accused No.2 is released on bail, subject to
following conditions:
1) Accused No.2 shall execute a bond N.
Rs.1,00,000/- and offers,
iikesum to the satisfaction the
2) Accused No.2 inhtimidatcj
with the prosecution”Wit§ies’s.es.
3) Accused No.2’Nshall’ndt;:’1esfi7ef’_tht:jurisdiction of
the permission of the
2 may
.. cA~AccusedV:No.2 shall reguiarly attend the Court.
Sd/4
Iudgé