IN THE HIGH COURT 012* }{ARNATA§f{‘A~ ‘ ”
CIRCUIT BENCH, GULBARCEAL: A ”
BATED: ‘THIS THE 14th 1:)A1% 0I¢%A uG:Is5frk%§2oaajM%%k ‘k 7
BEFORE N
THE HOPPBLE m2.JusTic::’, ‘:5 JAGMINATMN
cm. PE’};.I:F’_I()N:f N§.ss4é12O03
BETWEEN: V
S/0 Tujuddin ‘
26 years, Driver ~
R/0 Tambole,’ VTqA._
. ” % …..PETI’I’IONER
(By Sri. Adv.)
The – V § ‘ ‘ ‘
“Pawn RS.
T: Ij)is;h’ict Bidax; % ”
k . . . RES?ONDEN’T
% (E53,: s§i.sh;a,zarxaba«.sappa K. Bahshctty, HCGP)
% ‘k’j%%%%r;§ms pctitifzn is filed ms 439 of Cr.P.C praying to
the pefitianer on bail in Cr.P€o.51/08 0f
1a.’£.1eg6<3 premzribed, I am of the View
the 1 37etiti:;§&1§.&:*;"can be released an baii by imposing
JL
K'–J
Basavakalyan Tewn PKS. for the ofiences puxfishahle
under Sections 32, 34 and 37 of Karnataka
and Section 328 of IPC. "
This petition con:nng' on {hi}, 'A 'V
court made the foilowiilgi = .
%
Heard both sidas, -§§g:titig;1er" 'seeks: bail in
respect of the casé' $ him under
sectiens 32 Excise Act and
section 328 Q? ihc him was
that he was:"'fo{H}.d 150 litres of arrack
without Iicenm. % ' A S
to the nature 91' the offerxce
3. The petitien is allowed. The
rtalezased on bail on his fmnishing’. .. >
Rs.5€),C300/~– with two St1I’6ti{‘:S far 3
which one shali be a solvent -$uret y,_’t'<3
satisfaction. He shall not with and
shall not commit: ofi'éz1..'}:_ 'o';V_' in future and
shall mark his attenda:2c:r.§:j;3n~t1§¢ 30th of every
month éététion.
Sd/-w
Judge
Dvr: