IN THE HIGH COURT OF KARNATAKA
CRICUIT BENCH AT DHARWAD
DATED THIS THE 07" DAY OF 3ANUARY_:A*'i?IOi0"V'. =
BEFORE
THE HON'BLE MRJUSTICE ARALI {#1/\AC5.l.3OIR/5I:3.-'\:"V?"---.
CRIMINAL PETIT1ON--~..NO.8i-1VB;'2{)D.§A
BETWEEN:
1.
Md.Ma3'amme! Ha'que.. _ I
S/0 Mohammed Noki-nuddin:S¥f2~aikhj.
Age: 30 year_s, O;cCi"M.e':rcI*.afn: . ., A'
R/D Det:Ipaz:,Ii.'Dakzshis-I,-Av*'rq':«V Ka--I.iaC?¥.§k
District-'-»vMa'a;c1a_, west !3en_ga§ I I
MdT,.Ah'r'néd'*Es§aza .@ .Anwar_HuSsain
S/o AbemKhi'aI'ek'-._" I
Age: 21 yc:avr.S4;AOCcIV:'*Cioth Merchant
R/D D--ebipur*,~ jDakshEi'n., ..Tq: Kaiiachak
Distript": _MaE<_:la, \A!e'£-It Bengaé PETITIONERS
(By Sufi: MV.TE<u"s'u:*nakar &
_ v.$njt--:K_.Rajashree, Advs)
. Thé"'Sta.tfé of Karnataka
By Hir'e.ké-;~rur P S
" Repfesé'nted by Public Prosecutor
RESPONDENT
‘(By’Sri:P.H.GotkhincIi, HCGP)
(_m_§-a’\v»~”~
This Cri.P is fiied under Section 439 Cr.P.C. Draying
to aiiow this petition and eniarge the accused No.2 ‘and
3/petitioners on baii in Hirekerur P S Crime No.1i2,/.2059’
pending on the file of JMFC, Hirekerur.
This Cri.P is coming on for Orders this.d.aV_${;V..tr}e::’C4ourt5 i
made the foiiowing:
ORDERN17″
Petitioner Nos.i and 2’ih:’erein who arév-,res_p’e’ctiVe|y ” ‘
accused Nos.2 and 3 in Cr.NAo.;.:iW1″2./2QgO9hoF’–H_iregk§erur PS
pending on the fiie of th’e’i«’|earneVéi’pi}ii?i”i5t:_,..g«i-;;..rekerur, District
Haveri, have filed’ the Section 439
of Cr.P.C. This opposed by the
prosecu_t_io_n ._ r:’i::_o_n tr:e::.5.i”des.
iThieseliAI_pett’iti:o’iiers are alleged to have
committed _:offence’*.un’der Section 489(8) of IPC, which
~’ v “is pu.n:isi.i’abieg.with ‘m’a”x’iVmum sentence of iife imprisonment
10 years. The petitioners have shown in
theirrbaivispetition their permanent address as Debipur,
d”~..«.r_'”..Ei)akshii1,,_Taiuk Kaiiachak, District Maida in the State of
V”i:West””gBengai. Therefore, iearned High Court Government
Pieader strongly contended that since these petitioners are
C”
DJ
residing at far of place in the State of West Bengal, ifgt-hey
are granted bail, they would flee from justice and
event, the trial of the case cannot be proceeded-‘ll\;’ith.:«/iiy’ ”
3. Per Contra, learned Couif:lsel:forj.th.e
~$”‘”””‘ z».
I
while producing original identity.4_oardgof”these.7petitiéon§;rs”
issued by the Election Commissio”n:o’f India,’-siubrnitted that
they are permanently .abo.ve address
having their own propertiesand cannot be
any ground for;_’a’ppreheh_sion’:.”tha’t’:th.eyuiould misuse the
liberty by V V
4. It’ is s’t;-it-e__dlisnthe—objectior5’to the bail petition
that three fakuel curi”e’ncy” of 500 denomination each
__._and othe’r’»LfVake: currency notes of Rs.500/-
A’-._denen{iir:atiora~each have been seized respectively from the
possessiovnr”tJf«._p’etit.ioner Nos.1 and 2 and therefore, these
V .petitio”rers:do not deserve the grant of bail.
The moment the said fake currency notes are
from the possession of the petitioners-accused,
_..r-~v~
major portion of the investigation case came to be
completed. Therefore, having regard to the nature_4.of’~t_he_
offences alleged against these petitioners_.l’_a.ndl5_’jtihfef–.____”_
punishment prescribed for the same,; ylwfeel that’ e’nds~ofu “=
justice would be met with, if these ‘petitioners._are”-granted;A
bail subject to certain conditions’.’–.._Hen’ce,’lithe
0
The present petiti.on.Afi-qled:,g’ :nndyeAr:’>”Section 439 of
Cr.P.C. by accused vl.\ios.f2′.”‘avn.cji”A3’ on the
file of the _i;!irei<eVL.ir'Vlisbhereby allowed.
These pe.t.i.tione_r'sVsheiylwgi ionllbaii on each of them
furnishing of Rs.40,000/- alongwith
two local suuretieslsubjectitp the conditions that:
A_ 1) shall s'tay___a't.any place in the State of Karnataka
. __til..l_v"t.hei:'t:o_mpletion of investigation and co-operate
V"ha,wVithV"."t:he'j;;.investigating officer. They shall furnish to
tgheinvestigating officer the local address where they
A' stay in the State of Karnataka.
“they shall furnish before the learned JMFC their
original Identity Cards issued by the Election
.»_.__c”‘””v’\,,_.,v
Commission of India and the learned Magistrate shall
get the same verified through the investiga.t’ifnLg”‘*._
officer.
3) they shall not directly or indirectlytarn.o’e”r’lvi;ith”the
prosecution evidence nor shall tlhre’a.ten_u
prosecution witnesses. ‘ A
4) they shall attend,’ the “Court the
investigation and also:ad-uri-n_g§.tl~ie.’:’tVr’l_a’l:onall the dates
of hearing_:”w_itho:ot°fajitsj’ personal
attendance reasons.
se;g1″d%Mla ‘capy _o§.4VVtl:i’s”o_’rder’forthwith to the Court of
learned to the PSI of Hirekerur
for information” and .com’piia”r}ce.
copy-,of~,this order shall be given to the learned
Counsel fvorrtiwetietitioners, if he so desires.
Sd/-3
JUDGE