High Court Karnataka High Court

T M Mohammad Kalandar vs State Of Karnataka on 6 February, 2010

Karnataka High Court
T M Mohammad Kalandar vs State Of Karnataka on 6 February, 2010
Author: A.S.Pachhapure
3 C-rl. P 6619/2009

The petitioner submits that he is innocent and he  not

committed any crime and that he is ready and \i't-'llllE'i'4gl[O~";8.b'i'£Tl€

by any tronditions that may be lI}'}}')()é5t?{l for his l"';;.lt'5!£1E%4:TVV'('5E1 

lo the ('iI'('LEl'I}S1&.i1ECCS. he has $.€;.}'{ii'f_3'l')1'  V331-
autieipatoiy bail. l V

3. Learned High Court  l?lez:.de_"t:  that
there is prima facie material pletit1'-oner for the
offences registered and  lddee_r1'».:absconding for the
last three years." iierioe.   petition.

and  the lleai7;1ed'i '(Li/.,}¥,.'.zl'1/\ Govo:'1'11'ne1'11 ltlltaader. The
point that arises for iriyll t:.o1.'tsidt%:*ati(>1'1 is:
"Whether the petitioner is entitled to the
" antieip'a.t.ory bailmslought for 
  foo-t'1ld be seen from the allegations in the

compiairit.'  accused who were apprehended at the spot

l  li'eA\realec.£~tli'e name of the petitioner who had paid the money to

 T ")I3__1'l'{1\§Al..:l'1t' wood froril the I'€'.St'I'\-'t' forest. The oE'l'ei1ees registered

u  rioh bailabie offences and the. petitioiier is apprehending

V' arrest in respect of the said <)l'fe1'1(re. The t*ot11'isel for the

s1



:3 Crl. P 6619/2009

petitioner has relied upon the decision of this Cciurl in
Crl.P.No.l240/2009 in respect, oi' Accused No.2 
wherein Ehis Court has graiiteci the arni("ipei1()i*y':iiaeiiiiiiolx
The said petitioner was one z11ii"9ugi1"'*:a.e  been
abscondirig for the last   consideration
the fact that  oihfsf' is granted
aiiticipatofy  .l.:lf1:'V$t1iior:e:* is also eniiiled to
the a111ni(s;"pa1l;--;-if'i5'a:~;~..'en-.' "l-Ieiicre. i answer the point in
affirmative lane iproeee"cl.VAi.o-  ihe iollowingz

ORDER

» Tflfiv ‘pe?..Vifion is allowed. The petitioner is granted

aoEiei;patofilu_’i3aiE;.for a period of E5 days from today. In the

.eveni”o!’ hislairlest in Crime No.18/2007 for the offences stated

“‘L¥4’li)()’.-‘-.’.’–.._ hevshall be released on bail on his exeeuiiiig £1 personal

a sum of Rs,25.000-O0 wiih one surety for the

..’u li’Kt’SUlT1 to the sa£’:isl’ae1.ion of the authority c:oncer’ned with the

bi ‘ ” further following conditions: (>1

ii)

iii)

iv)

3 Cri. 1’7′ 66 E 9/2009

“i”he petitioner $112111 appc-tar before the §1’1\:'(“?§5V1}§7§E;’1’l§’E1&L_>5,

Officea” within a week l’:’0m today.

The petitioner shall noi cause any 1,E’1re::1″t..~£’Qi*i:2éi –r§i*

COt’:I’CiOi’1 to the pr0Se{:ut’.i01’1 \-vitr_1_e:s..s?CS

The petitioner shall attend Zaihei-.PQ3;i6e_ .’:3..t21–tiO;*1″».ii__evs::ry’

Sunday inbetween 10.00_. and a.n};..”_i;1:f1’1iI’ i;1j~’1″Y.,h’E?:}V”.’..

orders ‘ A _
The petitioner is at iiberiy _t_Q E1p_p}y_ for 1*egLi_iar {fail within
the subsisience 0i”A..§.i”‘1s=» e11’_9A1ti<;.iV_f)v?a';.(V_J;;1vV/i"*b;1i] gifiiaied by this
Court; and the Court -i.'(?a'1~i1i.,4iZ21'1;iss§’- 2xg)x}V3i”c);)1″Eate orders in

a(:c0rda’ij1b_e v.;V ih. iaeixzi-i.

The peiiiiirjii ;1*;~;::;1pc:a_i*dii’igIy« of.

sci/*-iii
Iudge