High Court Karnataka High Court

Iqbal @ Bhatti Iqbal S/O Ameer Jan vs State By D.G.Halli P.S on 7 October, 2009

Karnataka High Court
Iqbal @ Bhatti Iqbal S/O Ameer Jan vs State By D.G.Halli P.S on 7 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 07"' DAY OF 0CTOBER"2.()O 9A4

BEFORE

THE HON'BLE MR. JUSTICE HUL11vAD:%sG.ka1§iv1EsHs A

CRIMINAL PETITION N0.%z7z42 Q 1«’j2(b89~ V
BETWEEN: . V A A’

Iqbal @ Batti Iqbal,

S/0 Ameer J an,

Aged ab0ut53 years,
R/atNo.108, Shififraj Road,» ‘

1″ Cross, Am?}ed?;a’rVE%ifa’ga1″;;_ _ .
Shampur Ro’oad;—-D”;J .’I-..I_a»1I’i-,5. ,, 4( ‘
Bangalore–45{ :’}__ u .. …PETITIONER

(By M/s§Youno’11sAssociates, Adv.)

s . state TD.-(‘3″;I:~Ia1Ii P.S.,
Ba.riga1_dr.e.- ” ”

Répreserxfécl 55? V 3
The__ State Pof.’oiic Prosecutor,
High Com’: of Karnataka,

~ High Gear: Bundings,
* Bafi’ga}01’e. …RESPONI)EN T

V” (By Srifionnappa, HCGP)

This Criminal Petition is fiied under Section___-439 of
Cr.P.C. praying to enlarge the petitioner on bail in
S.C.No.l99/09 of D.J.HaIli police station pending onjt;’ne_””file,A4of

the XXXIIAdd1. City Civil and Sessions Judges;&esp~i.iareegepp
(CB1) Bangalore, CCH–34 for the offences P/§.lfSf;2.72,’i27u3>, ”
274, 328 of IPC and Sections 32, 34 and–“37..:of>Karnatakaee,

Excise Act and Section 6 of the Poison Act,

This Criminal Petition c.oming’on”for orde.1fsiAtl1_is

Court made the following:-

The Petitioner hail in connection
with S.C.No.i9E:9:p’/’€Il__9_ iliangalore for the
offences 274, 328 of ipc
and liernataka Excise Act and under
Section the i «

_; i It is aIt*let_,i<_,fed that this petitioner was selling illicit liquor

.i and onviicionséiiming the same the complainant suffered stomach

ii p;tin.i'and'iJven'tp::.to the Bowring Hospital and got the treatment.

Accordinghito the learned Counsel for the petitioner in the

W'

la.)

connected petition the manufacturer and distributor haye been

granted bail. Accordingly, on parity sought for grant2o:i'=,

3. it is noticed that this petitioner’ inicusiaiyi _f0_r’1’iearl.y

one and a half year. In the circurristances, petit’i.’oneri’co’uIdi be

considered for grant of bail, subject to concii-tio’r1si

4. Accord_ing1y,:’..ipetitiori..iipAi.s’ Petitioner be
released on personal bond for
sum to the satisfaction of
the concerned to following conditions:

_'(i) make himself available to the
ziraviestigatiirig agency as and when required.
it — shall not tamper with the prosecution

3 fsvvitnes ses.

ll”

Bkp.

(iii) He shail mark’ his attendance one everyV.~~S_unday
between 10.00 am. and 5.00 pm. befqgfej

police until further orders.