High Court Karnataka High Court

Sri Narayana Reddy S/O Chenna … vs State Of Karnataka By Exercise … on 26 June, 2009

Karnataka High Court
Sri Narayana Reddy S/O Chenna … vs State Of Karnataka By Exercise … on 26 June, 2009
Author: Subhash B.Adi
HI THE I-HG!-I GOURT OF KARNATAKA AT 3ANGAL0l?E

DATED THES THE 26¢' DAY OF' JUNE, 2009*'   

»~

BEFORE

THE HOBPBLE MRJUSTICE3 SUB}-1As'§~;---3'.}§D:1%'Tf  _   

BETWEEN:

SR1 NARAYANA REDDY
s/0 CI-{ENNA REDDY
AGED ABOUT 45 YEARS, _  
R?/O. IMARASAPURA VELLAGE  ;
ROBERTSONPET HOBLI, " %
BANGARPET 'TALUK.  H V    "
   W  _  -  ' .. P'E'I'I'l'IONER
(By Sri.M R :¢AE~§»¥,IJND;§. (3:0WDA~& ASSOCIATES, ABVS.)

AND:

STATE 01? KARVMATAKA' '
EXERCISE2_INSPECT'QR    . ;
BANGARPET RANGE, 'BARGRA-Pm. _

- 4-     ..RESPONE%EN'I'

V V ~ (_'By..S,:a'.SAT1§;i+; R. GIRJI, HCGP)
Tf~iIS;(5RI.,P F:LE:13----w's.439 CR.P.C BY THE ADVOCATE: FOR

* f;*1€1E.PE*F1T1t>1¢Er2.PRAYING THAT mxs HONBLE 0001?'? MAY BE

'PLEAS'ED  V.El'*-ILARGE THE PE'I'I'I'IONER' ON BAEL IN
BANG1§;R?ETj"REGI€}N/EXCXSE INSPECTOR F.I.R.NO: 59/2003439

m': 29.5.3009, .29/(2093-09, 131': 20.05.2009

"f':'.~§ISv'-.Vi.:';}:'l'i'I'i'IOI\I COMING ON FOR ORDERS THIS DAY, THE _

 . _ _Cé0p::rr MA.Ij)E';.THE FOLLOWING:

ORDER

_,,_.fF’etitioncr is arrested in Crime No.59/2008-09 on

by excise poliec on the gonad that, the petitioner

” was found in possession of5 Kgs. of Ganja. J $5

-2-

2. Learned counsel for the petitioner submits that, 5 kgs.
=’*v’as;,,§ §V/
of ganja is found in a yes}: condition and it is not commercial

quantity. Further submitted that, from the daft of Le.

from 20.5.2%9 he has been in judicial custody.

3. Considering the cimumstances, this

cntitleci for grant of bail.

4:. Aocouiingly. the petition’ is angwcd ‘r:;e’1 1f;r.=, t;_i1A.9ioi§;=:r Ais ” .

enlarged on bail subject to foI}oW1’n’V’5g”‘ %
Rs.25.000/- with “age Ti*;:s;*kk, me likcsum

amount toihg satiSi’act5t:n1’oii’the

a) The petitioner for

b) ‘I*1§’é 1:55 tamper with the

pinsécufion ~*§ritues$€.s§ the material evidence;

0); ‘Thg fiéfififinér appear before the Court
_____

Sd/-2
Judge