High Court Karnataka High Court

Shakeel vs State Of Karnataka By on 10 December, 2010

Karnataka High Court
Shakeel vs State Of Karnataka By on 10 December, 2010
Author: N.Ananda
1

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 101% DAY OF DECEMBER 2010
BEFORE "t'u'

THEHoNBu3MRJUsHcENANA&oA§o 
mmmmupmHKwNoEm&gfioT_7E
BETWEEN: V t '

Shakeel

S/o Israr Ahmed, 

Aged about 35 years, A_  _ _ V  , .

No.63, Sarai Talewali,  '  *  }

Nathor, Dharmpur, H "      ._ 
mmnmmmf,:*"gtg_¥gmmWmMm

(By    E '

AND:7

State of   '
Dudda Po1ie'eV_Station".  ...RESPONDENT

 V.  'A{By"r$rii--Vi_1agrakurfiéirttfiéajage, HCGP}

Vt - is filed under Section 439 Cr.P.C

   enlarge the petitioner on bail in

IVCrJfiLI29/QOO5 (fl' Dudds Izsu Hassan Dhfifiet

uxtAéétliregistered for offences punishable under sections 394,

t,t397¢30711zc.

This petition Coming on for orders this clay, the

V' Court made the following:



oeoee
The petitioner is arrayed as aceused No.1 in Crime
No. 129/ 05 registered for offences punishabl.e"'--lund*eur

Sections 394, 397 and 307 l.P.C. . p

2. The other two accused_narnely;'JaljldarllAhrnevd K'
{accused No.2) and Varun Vyasy 
tried and acquitted in 
Sessions Judge couldnot  against
this accused as this  custody in

S.C.No.1157/.f'2..0;:V(J1l_   l'S'eslsions Judge at

Bombay. : He ivas"4co»n*vic'ted by the Sessions Court. In

cnatnoaxmatfiéegecmuntfidumanum,Bmnmw

.~ . p_ has 5acquitted.lti'1€. yE:1__C_C~'used.

 already stated, accused No.2 and 3 accused

naineiylglabljiazrfidlmed and Varun Vyas were tried and

acq'uitte"d  S.C.No. 163/2005. As the petitioner

{accused No.1) was in judicial custody in

l"'$l.C.No.1157/2001, he could not appear before the

 '"Sessions Court. Considering the acquittal of accused

No.2 and 3 petitioner is enlarged on bail.  g
 < I . .\".\M 5:31  V_ '



3

In the result. E pass the following:
ORDER

Petition is accepted. Petitioner is released«jonf”liai,l,

subject to following conditions:

1] Petitioner shall executeva »-bond of’

Rs.l,O0,000/~ and ofi€:.r s1jire,]ty–~’.

likesurn to the satié*f.actio.r1′.. of,T_j’urisdiCtiona1it

Court.

lPletniti5oner’fVlshélljnot _intimidate or tamper with
A ‘ «the proeseejutionlt’witnesses.

3]P”Petiti.o’ner_§_lfiall regularly attend the Court.

C” ,5
a..}°’ If ‘”

I ”