High Court Karnataka High Court

Sri Esaak Khan @ Esaak Ahmed vs State Of Karnataka By Hennur … on 2 July, 2009

Karnataka High Court
Sri Esaak Khan @ Esaak Ahmed vs State Of Karnataka By Hennur … on 2 July, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2"" DAY OF JULY,

BEFORE

THE HON'BLE MRJUSTICE SUBHASH B.Aij1' ' 5;}: f  _

2009

   7;   'VI T _ T %

BETWEEN:

Sri.ESAAK KHAN @ ESAAK AHMED'
S/O, AHMED KHAN,

AGED ABOUT 25 YEARS,
RESHDENT OF THANISANDRA GR
RACHEENAHALLE ROAD, ' 
BANGALORE.

Am,
(35:  P§;'é.HA_, AW.)
AND:

STATE    
BY HENNGR POL1cI~:.--~-  _ 

  (By &?g'iASATISH R GERJI, HCGP.)

E2maR'G;: TH2:V'Ti:e.=2:?i'1TIoNER ON BAIL OF HENNUR

   PE'l'I'I'10NER

 RESPONDENT

.._T’E;H£S:V”f§fRi#;P.j?3iLED 1:13.439 cmvzc BY PRAYiNG THAT To

POLICE STATION,

V .BANGAi.ORE cm IN CRIME 310.155/2009,o1~z THE FELE 05′ THE 1»
T.»-V’44.p.m.T.c.,”VVEANGALORE. FOR ‘THE OFFENCE P/U/S 5 OF THE
r:’.;xP;.o’s!vE SUBSTANCES ACT.

” rm, PETITION COMING on FOR ORDERS THIS my’, THE

‘I: ‘C-QUZRT MADE THE FOLLOWING:

ORDER.

Petitioner is accused No.2 in Crime No.15S_V;f.§.’!O{)9

negistereci by Henna: police, Bangalore City on 25.4.20®–:$m

offence punishable under Section 5 of the Explosivéé V.

Act, 1908.

2. This petitioner is cleanest pf Afiehicle,

driver of the vehicle, this Court b’_V,Fi:1VV::S»oIt1er’ in V’

Criminal Petition No.2313]:2′;(}09_«iieiEs”VA aééuseti No.1 on
bail, considering that he W*ae_ ammonium
nitzate and the to one. Abi
Traders .[ k’

3. Vieefifioner is also entitled for
bail on the A ‘Cefidifions; ie.

a); The fiasfiamér execute personal bond for
two sureties for the likesum
” » the satisfaction of the Court.
.’ ‘ ‘geitfifioner shall not tamper with the

” .pi*9secution witnesses or the material evidence;

r The petifioner shall appear before the Court
regularly.

Sd/-S
Iudgé

*API –