IN THE HIGH COURT OF KARNATAKA AT BANGALOREVI
DATED THIS THE 4" DAY OF FEBRUARY, 201GIvfl,Ia
BEFORE:
THE HON'BLE MR. JUSTICE A S _PACfifia§U§E ".s
CRIMINAL PETITION No.6462Ig§ gggg_t"°
BETWEEN:
Jafar Pasha,
S/o. Anwar Pasha,
Aged about 28 years, W"
Employee of a Shoe_Shop} ~; _ 3.' ,
R/at No.21, 5"VCf@$s, E i " "y'«'«--
K.K.Lane, Cottonpetgi" " '" I
Bangalore. ' .V '2 PETITIONER/S
{By M/s; KfM;Eura£i Mans: & Q kamesh, Advs.]
AND:
.....--.--m..
State cfwxgrnatakayi
_Represefited by J{J;Nagar
EPoii¢e*Statioh,
Eangalore,'ay,_V_ m RESPONDENT/S
{By.§Ei;hSatisn”R.Girji, HCGP.}
iii’
Wnwhié Crl.P. is filed u/Section 439 Cr.P.C. by
‘%,:he Advocate for the petitioner praying to enlarge
the_ petitioner on bail in Crime No.119/2009 of
J J.Nagar P.S., for the offences p/u/S. 457 and 380
oy”IPC pending on the file of III ACMM., Bangalore
‘~City.
This Crl.P. coming on for Orders on this day,
the Court made the following:
the Court would consider the question of ,hail
whenever bail petition is filed in those teases,
Taking into consideration these circumstancesLVlwam;~
of the opinion that it is a fit case fiherein”the l
bail could be granted with icertainlaconditionsfs
Hence I proceed to pass theflfolloninfi:
ommfii–
The petition is alloeedil 1lhee’petitioner is
ordered to be released on bail on his executing a
Personal bond” for: % “s#”{“9§; fis.35l600–OO with one
solvent surety lag the likesem to the satisfaction
of thesp trial7ri¢ourt:Twwith further following
Conditions:*pl
ill pihe petitioner shall attend the
_vCourt, concerned regularly on all
[M hearing” days, if he is not in
jfidicial custody.
fl.Aii) Vfle shall not cause any threat,
force, coercion or influence to
any of the prosecution witnesses.
Sal’-
Ksm*