High Court Karnataka High Court

Sri K M Harish Nanjappa S/O. K N … vs The State Of Karnataka Rep By Ccb … on 30 March, 2009

Karnataka High Court
Sri K M Harish Nanjappa S/O. K N … vs The State Of Karnataka Rep By Ccb … on 30 March, 2009
Author: Dr.K.Bhakthavatsala
CrE.§' No.491f2009

This Petition coming on for Orders this day, the Court made
the following: 

ORDER

The petitioner/ accused No.6 in Crime of if

Cottonpet Police Station, Bangalore City, is Zbieifore .thi_s

Section 438 of the Code of Criminal Procedure,_

bail for the offence under Sections 3,4 of AVrms’A,ct;.:

2. Learned Counsel for the peti_ti’o.ner,_p submits that the

petitioner has been by his voluntary
statement and there 2 made out by the
prosecution andzftheifpetttionerfiisjiapprehending arrest by the Police

and therefore the petiti.oner_se’el~:si ‘anitic,ipatory bail.

._,i.«ear’ne’d2,Gov<ernment'"'?lVeacfer submits that the Police suo
moto rai2;le'dVT_tl1e of the respondent No.1 and seized two

country made pistols and the accused No.1 has given voluntary

s.5t'_.=i,fe171,e13t stating' that he used to sell country made pistols to various

V' ~–.,_"persons":ii"including the present petitioner and therefore the

Officer has to arrest the present petitioner and

interrogate and seize the Weapons from the petitioner and if the

l

L

(iii)

(iv)

Crl.P No.49]/2009

that the petitioner shall appear before the

Investigating Officer, as and when require.r.iV,i_i~-.for_
the purpose of investigation and :.-
that the petitioner shall mark attexidajncveiiti the if
concerned Police Station=:A:betiiié§.yiii’9500 ‘a.rn it .0

10.00 am. every c,1.ay_ for aperiod

from the date of hisiaitrest2byiitheilnvesitigating
Officer; 0 V if

that the petitioner_ with the
prosectttion or documents;

and _ ‘

{thief}theipetitioiner siiaiiiiiimove for reguiar bail,

‘withina.’i’inonti?i’—.frorn the date of his arrest by

the I’r1Ve$–tiga:tingi Officer, and in that event, this

2 a.nticiipa”‘o-rf;”bai1 order shall be in force until the

baii petition is disposed of. E

35/?

Judge