IN THE HIGH (roam OF KARNATELK3 ' 3
CXRCUIT BENCH Ajf 'i>';%%_§g'»,;2Lf\.=§:<;§TsJ.';»'A '--
{hated this the 3.2Fh_dayA:4cf€vf3A§'ch J, " "
7HEfDN'BLE ;i)'31§/&iDIA' 'G'
Criminal Pefifigfi l'\ic:;"7
Batman;
fa.)
HUBLI
sANJ:isj @::_sANJU N,A'Gi_U_
A(}_E_D ABOU"§7;:.3._9 YEARS
QCC B'Us:NE3'S, _ ' .
we SEIETRUR'*PARK;\[IDYAI\IAGAR
HUBM.
PARG$f£RAMVS/C_hV4f}§{ANSA KABADE
§AGE.D ABGIXI' :42 YEARS
xacc: BUSINESSRIO KAMARIPETH
HHBLI
V "NA<',322z;é;.% ,;és,I,?;:: MASHUSA KATAWE
A 4:33;; .'zé}.Bi3U'F .-22 YEARS
»..._<::<:_c: ~B_U:E§INESS R/O 4m
KAMARIPEFH
PETITIGNERS
(£§£"s:¥: : R' B CONTRACPOXQ, ADV)
,-/
xv
And:
1. THE STATE OF KARNATAKA V V
BY BHARWAD SUB URBAN ' ._
POLICE R/B PUBLIC PROSE»QU'}'fO£%'
HIGH comm BUILDING, A ' - = ~
DHARWAD
(By sn : ANANI} K NAvAL&s-mgxjfu, Vi:
CRi..P FELEI} £}';'g.- '«s.3Es ? §§1ig».§:R,_P,c BY THE
AfiVOCA'I'E FOP? '£'HE:.AvP{'sTiTIV(}£$§"§E';I~"§ "i?1§A?'1§¢G THAT THIS
HUMBLE MA'? ""382: F'L?£.'A»$ED TO GRANT
ANTICIPA?-61%; VPETETIONERS AND
maEcr1QN's%%E;é;§{__p;3gs§ 3E..I$s§J§:D TO THE 1.0: OR TO
THE E;u'_;{.3B~'{:}1i"{iI";.<.;%I\[V_VfI'{) RELEASE THE PETITIONERS
ON mg}; "IN THE ARREST IN DHARWAI}
SUB»URB"p;.z§ E"?,S; mé;N¢~..39/ 2909.
CI§§M£§--'--§AL PETITIGN COMING ON FOR
1' (:j;}'4.".1'._'V."),%*."-R'S«.'\lT'~§.~:VIA:VI*3 DAY, mg COURT' MADE THE FOLLOWING:
for the m$po3:1dc:m;.
ORDER
Irrarncd Govezrnment Plcader is directed to take
A\’~*'”
2. This petition is filegi by the petitioners V’
of anficipatozy bail in the event cef_t}:;.t:i_r az’z*:éi’i11’Aj%§;3::’ii1a¥§:fi{>I1V
wit}: Crime: No.39] 2009 of Sub–{_§’rba1j_t’
the aflaged offence undm” Stéfitiqns thfi = L’
Karrxataka Excise Act arid A. 1 1″] W’
Section 34 cf IPC. . 3 A 1
3. It is V2w.’;:afi1nd 12.45pm, the
accused the spirit which
was and ‘?T for the purpose
of with thze 13611:: of accused
N0s.3_ _a11é 4~.w W31_e’:z filefifilvere transpcsrtitzg the same from
‘~ _ Gcrfto gfifibfi, at fhai”fime, they were caught.
4.. H ieamed counsel for the petitioners and the
‘ . V 1earn”‘c:dV”‘Qp’.é€mment ?1eaeier.
— x M A CESE WES registered against these petitioners for
” aiisged ofihnces under Sections 32, 34 and 3&8 (Irf {ha
.§’
Karnamka Excise: Act and uader Sections _
511 I/W Sectien 3-“ii of IPC. It is the _ti1cL:é’
iearzlsd counsel for the petitioi)§:1’s:.,.r¢ste:::i’i1av’c ¥::ee;i”gr.a§1tc€i L.
and the petitioners are tfié’-alfiegéé g3fi’ences.
Accezriingly sought for Vv
7′. F€:t;i’tio;1’cx%sV 3’11: scfiuségfi. N031, 2 and 5. It is seen
that while; spirit fmm Goa to £i1;bIi, (311 the
, &_ way’~§’.th¢_$;e xwere caught and the Police said to
‘}f:1VLai.veV :1==V€’::’3!3f?ItT}L’.’ ‘:’£L’£?.'(_2_ gpizit which was iikely to be used for
H iliicit liquor, However, the petifioners
a1*e’.é;ypf§héiidiz1g armst. They are said to 1):: pemxanent
rcsigienvfé of Hubli, as such it may not his ciificult to seczrnre:
” “tt{é:r’A’13resence for the purpose of investigation and trial.
§«*»~
{£3} They shall’ mark iheir aiierzdarzce»
Sunday between 10.C:”0M€l.”I}’:.’ 5. A
before the Dharwad Sigh-Ejrixm Felice; :gi.s7;’r– ‘
fitriher {}3″d8?’S. ” VV .
A India
mpkl