High Court Karnataka High Court

Kaleem @ Kaleemuddin vs State Of Karnataka on 30 March, 2009

Karnataka High Court
Kaleem @ Kaleemuddin vs State Of Karnataka on 30 March, 2009
Author: Dr.K.Bhakthavatsala
__ ___ ___ - -.....--.... --w---u wu nIrII\IIrIIr'Il\l'I SIIQTI EIIJIJKI \J'f'       C

:1:

12-: THE' may some? or K.A.m».9mLrcA AT 

DATED THIS arm: 38*' my cu-' gamma 2i2§_f;?'9'   

BETEDRE

arm' HON'5lI-E rm. JUSTICE   I

cu. P. N:o.5i?3'/2£?Ae.TI!?V 
azmmzv:

KALEEI-I 9 ImLEEME1?§_fi'x.N 
am msmnnm  
AGED AECUT as   V
FESIDING AT NQ.5;f'3  _ _  
3" mass,     
P2anARAtA2~:=r.w1=:A';--§V '     
BANGALQB; --:;::_L*1«' " A   .%   .... FE'I'I'I'IONER
   mm
scmtrs sf'  Eff SHD
B»33a§;Tp;F.A:-:ANA2*U33;' EQLICE STATION

 é EANGALGRE arm'

   BY <;ovEm~mEN'I' 91.35933
'-- HIGH CQTJRE' BUILDING
B-.'A_NGALQE'E CITY  RESPONDENT

” -, é’B*: 5:3. A V EA1*L»’%I<11ISEfl¢A, I-ICGP)

CRL.P FILED U/S 438 CR.P.C'. PRAYING

=f'.I'O' EI*TI.eARGE THE PETITIONEFL ON BAIL IN TEE EVENT
RELEASE THE PETITIGNER5 ON BAIL IN TI'IE
OF HIS ARREST IN CR..lVIC}.502;'OB OF

-. «EYATARAYANAPURA POLICE STATIQN, BANGALORE

CITY, WHICH IS axszsrsazn FDR {rm DEFENCE
PUNISI-IABLE 1.7/5 307 or IPC. THE XXIII AImL.cIT1*
CIVIL 5 szzssrorxs JUDGE, BANGALORE HAS
nxsmssnn ‘I”HE BAIL PETITION or: 2.12.08 IN
CRL.MISC.’.NC3.3850f2008.

…. – figyns ur nnnuuunnn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIGH (

ii

ii)

iv)

V: 4 :

that the petitianer shall execut§gV§
pezaanal bend. fer a, sum cf Ra;§Q{Q¢Q?e g

with a aurety £9: the like§u@w_téfLfihé*

satiafactiou 0f

Officer;

that the petiticné:«». :ShaliV.
sf Ra.5,GGGf- as cash $acu;ity;~_HVf

that the petiti6§et-%haiff§fiQear bafore
the Investigating Qffii;e:1fl§fi. or befare
25.4.2o¢9:;%[ 7; 1%” f%.’%”~*

that fififi fifititianéfi ahéll appear before
tfig _I0 “é3, agd whah required far the
purpgSaV’_ nbfDu”=”inVe5tigation and

intarregatignfgw

. £h$fi_t§aVpetiti¢ner shall net tamper with

V gthe vp:¢uecution witnesaea, evidence or

_documéhté;

A.thét. the petitioner shall mark his

‘.a§tandanca in the Byatarayanapura Polica

Staticn, Eangalcra between 9 awm. and 10
a.m. for a pariad at seven days fram the
date af his arrest by the Inwnstigating

Officer;

tfsxe’ « I’;:;va§é«j€i’g’é.:tiingx’ *’é

__ — _-_ – -.._.. _……. .. …-.mu-unnn nu.-an uuulu ur EAKHATAKA I-HGH COUR1 0|: |(AgNA1’AKA Rig” (

III

vii) that the petitioner shall movaV’:,_ f[;ar

cpi

regular bail befcare the Tr::’.a,’L__ ‘x
WithiI1)G!1B month from the :iat¢f:” V”
arrest by the Inveatiggting
this bail curd-B2: shall] 3’:6 iI§;~

the regular bail Vpetiétiim ié>’v_’v_V’«:iia}3§§n$3é’2;1″‘

S~<1_i"' %