High Court Karnataka High Court

Syed Asgar vs State Of Karnataka Rep By on 17 April, 2009

Karnataka High Court
Syed Asgar vs State Of Karnataka Rep By on 17 April, 2009
Author: Dr.K.Bhakthavatsala
 

l._._&

C.§%°L.P.N0. §4~?'6,".32.{}G'L4-

EN 'ma HEGH CGURT OF KARNATAKA PEI' 8AN£%;'§'I.1CI_>'§VEvVA'
DATES mzs THE'; 17th DAY cw APRIL.A'2§§§'   -
BEFORE,   M  'V . V 1'
THE HQWBLE Dr. JUSTICE  
CREMINAL PET;=T';_gr§ Nof.;4'%6;  "
BEfifiEEN:   K 2 R I  
1.

Syed Asgar,
S/c:>.Syed Ameexjafl, ._
Aged absent 45 years, _ ‘

2. Syed Khadir .

S] 0. Syeil vjéirffiit _ __
Aged 3.b{)I1’i..v.(31._§5éf:§i.I”S’, ‘

Both aréxrj o_.”v«;11ag;e,
Ho3ak0te'”Z.’a1t1k, — V ”

Bartzgalore ::was:.~ V . V .,.PETiTiOE\éE,R’S

(B3: S1′;-;V. Ra3heed A£’§.¥.}

S”:;até’._e{‘
Rep. SE13’-‘isfiséfiector of Felice,

V V’ _ Vemagal .'[_”‘<i£§«::t:' Station,

Sfemagal, '
R::§3.; by SE-'P,

* »Ad3:oz;Ea.tc Germral Office,
' , H'igii~C»O11I't Builclésrlgy
"'~BaE;§1ga10re. e..E?;§3SPSN[3ENT

" S:'i.&,V.Ramak:is};1:aa, HCQP)

This Criminai Pefition is filed undsr Sectien 439 of Cr.P.C.,
praying to 9312356 the petitioner on bail in Crime N0. 109/' 2608 of

xx;

CRLP. No. l§:__’f’t3/200%

Vezznagal Felice Station, and S.C.Nc3. 165/2008 pe;1dmgf;;uf”:2§évv..f:}e

of Principal Dist. 8:. Sessions Judge at K0131, f<)i*""t;h;¢

p/u/ s.272, 2733, 3:34 of we r/W32, 34, 33 gr K.E.Ac t'

This Criminai Petition coming o:u;""fm: '€)IYi61'$.' Vday, 'the' j

Cfiourt made (ha fo}}owti:1:1g:-

@Rbg§..

The pefifionersfaccusagi PV§E3,._1{}8/«2{}{38″VV%)f Vemagai
Police Station are before this $C;é’Lirt.Vi£}:£:da’f 43% :31″ Cir. R (1.,
sacking bail far thc Lsfiancs ‘.;Z?’;’, 2?3 and 304 of {PC
read with Kainataka Excise Act.

2. thfj”: -‘petitioners have been anlargad
on bail in {me %Nes’;v.1£3{é; 2(f)’0s§’a7;1d 195/ 2093 of the same Police

Station. j ‘tinder $u<:f1VCi1'ci1msta;1ces, then: is 13% impediment to

mi€'as¢: ""i:§1e:""}§aet3'£§QI:ers in thfi present case alas. it is for {ha

pr<5se<:ufié11.{'t:2..vits case in the trial.

I;1V"'v1;'r1£é4 resuZ{, {I16 petition is aiiowed. The Cemmittal

is ti' cted to {£16336 the }_I}€ffitiQE1€I'3 on bail

I» s?g:b3;"<:~~§:*£t%t3: fulfiihsaant sf th fcxflgwing cmzditionsz

b3:1v*

iv}

CRLxP.§'*€G. _1_.4?6;'QSO§

that the petitioners shall axecute a perse;;13,é.i .f3: 3

sum of Rs.i2.(‘),O(}O/~ each with two

sum is the sa;ti$factio11 of the Ceurt;-~» .– ._

that the petitioners shall t}1$ “= ”

Cancexned Police: Staijgyn between Q.€}0’a;ziz., a:{1d VLQQGQ
$1.31., on r:’v&r§; Seco1?i€£V Saturda:;_OfTe*3e:’§; xfibntla 113313}

disposal of th.<:=_r3ase.,-~~— _ "
that the petf£Vi@i§e39s tamper with the

prosecjiition Wit1ies~s§t:S . _

fiifit ma tilfiuzflr '{'€g1fl8.{'1}-';

S§f'*
Iuéfie