High Court Karnataka High Court

Hassan Bava Alias Mallur Hassan vs The State on 23 June, 2008

Karnataka High Court
Hassan Bava Alias Mallur Hassan vs The State on 23 June, 2008
Author: Huluvadi G.Ramesh
1

IN THE HIGH COURT OF  AT
BANGALORE

DATED THIS THE 23"' DAY OF JUNE 2398

BEFORE

THE H()N'BL-E MR. JUSTICE 

CRIMINAL PE'r1T1e:):$% :23? okF2i39s%k'% 

BE'i"WEE?*€:

,, .  E):

Hassan Bava alias Malina'  
S/0 Moidinabba, V    * j  

Afa    
   V
Mal}u_f,_ Mangajprc.' «   -  _ . _' ...PETITION ER

(3ysa}i.Thar;g:é:}.  Adv.)

  -. Th.%:  Bajpe Police,
V  R;:§re§entad_i.by'P.P. ...RESP'0NDENT

A 'S;;i!.H;C.Siddagangaiah, HCGP)

##1##

This Criminal Petition is filed under Section 438 of

V'  '€§r.P.C. praying to release the petitioner on bail in the even! of

his arrest in Cr.No.9lf05 of Bajpe P.S., (C.C.No.5l64f07 on the
file of the IMFC-II Court, Mangaiore, which is registered for
the affence P/UfSs.I43, 147, 148, I20(B), 302 rfw 149 of IPC_

W/K



This Criminal Petition earning on for orders this day, the
Court made the following:- 7 

ORDER

Petitioner has sought for grant ef hail V.

eonneetéun with Crime No.91 /05.__ef filze -:


punishable under    
Section 149 efIPC.  % ll    t

2. It is a11egealt_h’ai’ is invelved in the

mtirdez of. along with ether accused.

…..

is the submission of the learned Cennsel for the

petitiener that all the other accused have faced the trial and they

ll ” are released and thereafter, the police have filed additional

charge sheet against this petitioner. Accordingly, submitted

that petitioner is innocent of the alleged offences.

\\(V./

sax,

5. Learned Government Pleader has resisted the petition
on the ground that petitioner is absconding sinoetiihfes years
and recovery has to be made at his instance. ”

6. It is seen that addition§i!.Vc}’§e f’g@!e she_e t–.is J

the petitioner during xtizctgi éivsilahle’ to
the prosecution. Inf’ the petitionkjs disposed of
with a direefion Lsurrender before the
Sessions and thereafier on
she Sessions Court shall consider
him fore««grantVvof osiVl”soiisject to conditions.

Iud<_:?§