Karnataka High Court
Anwar Basha S/O Abdul Rehman vs State Of Karnataka on 24 August, 2010
IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS THE 24" DAY OF AUGUST BEFORE THE HON'BLE MRJUSTICE N AIIANDjA CRIMINAL PETITION i*I_O.3A7AI?S/:2O.:1A.O'--- 4% 7 BETWEEN: ANWAR BASHA, S/O.ABDUL REHMAN, AGED ABOUT 53 YEARS, 5 AGRICULTURIST, - ' R/O.HALLuR BEEDI, SHIRALAKOPPA, V SHIKARIPuRA.vTALuT<, _ I 4. SHIMOGA DISTRI;CT._I_ .1 _ 1;. I PETITIONER (BY SRI. GANVAiRAJTyII,V".A_D\))V: .. AND!' STATE OF"K_ARNATAKA, = _ (SAGAR RURAL' POLICE), INS;?ECT.OR OF" POLICE, SA_C_3AR_--RURAL POL'IC~E~ STATION, SAGAR'; RESPONDENT I BY VSRI:VLVIJ:AA?.KIl.}MAR-MAJAG E, HCGP) C.RL,iR'.I*EILED U/S. 438 CR.P.C. PRAYING TO ENLARGE THE PETITIONER ON BAIL IN THE EVENT OF HIS ARREST IN CR.NO..2s6/2004 OF SAGAR RURAL POLICE STATION, SHIMOGA, REGISTERED FOR OFFENCES PUNISHABLE UNDER = _ SECTIONS 4, 5, 8, 9 AND 11 OF CATFLE PRESERVATION ACT 41951 AND 379 OF IPC. CRL.P ES COMING ON FOR ORDERS, THIS DAY THE COURT MADE THE FOLLOWING: ORDER
Petitioner was arrayed as accused
No.1295/2005. He jumped the~~ba¢iI’. :2″*rri4et:9éfnEe,O_’_pat-seeOr
against him was separated. The”‘seco_And accuvtsed
and acquitted. Thereafter,.,:VL'”i-h__e Tr’ia.i_ Court i°ssued=T
prociamation for securance of.–a:c’c-us’ed No.’1.~._At,.t3his stage,
petitioner has approachedrth_i_s?Cod’rt’f_u,ndder Section 438 of
Cr.P.C. Petitéiorer ha’VingTjdm.i:eVd V’the”””bail cannot seek
anticipatoirfir 438 of Cr.P.C. In the
circu n1’Sfar:c;e;s, ;viéA:tition_;’S diSfTIfsSed.