Karnataka High Court
Imtiaz vs State Of Karnataka on 8 July, 2009
IR ?HE HZGH COURT 8? KERHATAKR A? QERGALQRE
D}3L'3'EI3 'I"'§'§I§ THE 33" 333;? SF' JUKA' 2099
EEIFC*F£.$
3
0
u
I
§
x
E
¢
2
%
5
H:
9
§
3
cnrmrm. ?s*r1'r::c:~: N0. 295-2;}/zcfess
Emma: ' A.
Imtiaz
32¢ Hahammed Sab,
Aged abaut 25 years,
Rfat Near Santc5h Tent, .A
2"' Crass, shamanna Garden, "
Bapuji fiagar, V Wu'-_v_ z '", >g "
Bangalere. u_ ' 1' »' :._a;,, PETETIGRER
:3': ~33: .§lT:_'x;_ °:i-.I_r~I£'.3'§*I,,:f.'Vv.3':.12*f's:'j.'."§
ANS
Statfi cf K3$§ata2§;W;a R»"~&
By Banashanka£i<_ *"
Pfiliflé statian,L -
Rep. by State ' V ,
Publifi Pra$§a§tar,*_
';¢,m__»jg;~',. .....
Bangazasg; 'jA_".fl ... REs?GN$E§T
2 »§T?sa€_"cé's';:,;?«~B. mmmmm, amp:
*2':-rxA:~:<.__Vc1=r.,_£j..£¥_ }..--;:é mama u/3.439 (.'.ZR..P.C eaavzms we
'I'h"E 'amzwxcxan ax ms :2: CRIME :~:e.444f2cc3
A 4: §§0.54'?!2€)e3 ma THE ALLEQEI3 crymncms
".V '?Eff3I3I"V{EE3,sE UHBER amiss 364%} Arm 39'; 05' mt:
7ii9sz=; 9zx<; 3222923 ms-VI, 3A£§Ai.:{3RE, av mwsms my
céxzéirwre xx 1*:-rs; Awvm tma.
'P'!-3'13 CRIHIRAL PETITIGN CDHIHG C3151 FQR Qfififififi
THIS fiAY,. THE CEBURT MAEE 3*!-IE E'G{»LGi€'I§4G:**
&.wma.:: wwammmmran WW3" &..uum..¥-..§r mflflflflifififl Mil?" QUUKI VP ERKNRIRRA I115?! UUUKI UI' KAKN.flTAKA W
'P1-IE HOIVBLE MR. JUSTICE sussmsu 3. L'
‘f”*fE azmum” Q!’ KARNATAKA HIGH COME
gmgmmaam Mfififi %1U§.§§U’,.-E-3|” !§flKNAI’Al§A HIGH LJUUKI U?’ KSAKNAIAIKA flifiifi K…?Q1}Kl’ U1′ I§AKNATI.§j(k
result, the case has taken slowry. Circumstances do
net warrant far grant af bail.
Accardingly, the petiticn is di3m;$se§} f f* *
:1m”4 _: ?: §§£Lfii AMA Lfl
” L»
Rm! at