High Court Karnataka High Court

Mirajuddin S/O Jan Mohammed vs State Of Karnataka on 15 September, 2009

Karnataka High Court
Mirajuddin S/O Jan Mohammed vs State Of Karnataka on 15 September, 2009
Author: Subhash B.Adi
".1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15TH DAY OF SEPTEMBER, 2009

BEFORE

THE HONBLE MRJUSTICE SUBHASH B.AD;. j  " 

CRIMINAL PET1'l'1ON NO.4399/2OQ9_L- A O'

BETWEEN:

OO*i*>.L;';>. "U/S439 CR.P.C BY THE ADVOCATE FOR THE

MIRAJUDDIN S/O JAN 1\/EOHAMMED '-

AGED 20 YEARS  

R/A RASULPURA  _

KYALOORA, MEERUTD1S'I'RICT" .  
UTTAR PRADESH. '  5 _ "  A '

 PEHDONER

(By Sri. _MO_I"iAMEI3" ::é312A}I;M, ADV..OOATE)

s'1A'rE Oz? KA.¥{NA1'AI{;.+L_   . ._
BY sH_.O 'OF '1VHnfE}3*:ELDA._POL1cE
S'FA'Z'ICN,'13AN€}_AL--O'PE"R_UP.AL DIST
R/BY LEARNED SP1-"I, " A '

. .. " _     RESPONDENT

 [By s§--i."A;v; RAMAKRISHNA, HCGP]

 TTHAT THIS HONBLE COURT MAY BE

  PLEASED TO  TI-IE PETR. ON BAIL IN CR.NO. 314/2008 OF
%_]~_;.,__W1;£1TEF11a:I,D«;.19.5., BANGALORE RURAL DISTRICT, BANGALORE.
 i'z;H1OH..¢_;s PENDING IN s.c.NO.99/2009 ON mp; FILE OF' 1 ADDL.
_ "'D1s':*Rznfi' AND S.J.. BANGALORE RURAL DISTRICT. BANGALORE.
  IS REGD. FOR THE OFFENCE P/U/S. 302, 20: AND 120-13
'II-"C.

THIS PETITION COMING ON FOR ORDERS THIS DAY, THE

COURT MADE THE FOLLOVVING:



-2-
ORDER

Petitioner is accused No.1 in Crime No.314/2008
registered for the offence punishable under Sections
1208 Of the IPC. ‘ it l V

2. The allegation is that, accused Nos.1 it
plan to kill the deceased. In this regard.
came along vifith the deceased and
construction building near Whitefieldand conzrnitteri

3. Entire case is basedzbn evidence. There
is no eyewitness. Petitioner..has:~»beeni., in&}udicial custody since
long and the petitioner
could be

4. Accord_irig1y.ll’thelpretition is allowed. The petitioner is

‘enlarrgedion bail subject to iollowing conditions:

‘i’hle:..pevti–tioner shall execute personal bond for
l with one local surety for the Iikesum

— ‘ lllamountto the satisfaction of the Court .

b} The: petitioner shall not tamper with the

“‘ V Vgorosecution witnesses or the material evidence;

‘err…

1″ %

*AP/_

..3..

C) The petitioner shall appear before the Court

regularly.