High Court Karnataka High Court

Imran S/O. Shabir Pasha vs State Of Karnataka By Sulibele … on 13 July, 2009

Karnataka High Court
Imran S/O. Shabir Pasha vs State Of Karnataka By Sulibele … on 13 July, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 1373 DAY OF JULY, 2009
BEFORE

THE 1-fON'BLE MR.JL¥S'1'ICE SUBHASH BIADI     '

CRIMiNAL PETITION NO.I2??38]2(@ '  I  4'

 :

I IMRAN S/O. SHABIR' PAS:-IA" _ 

AGED ABOUT 19 YEARS, "
R/A LAKSHME BUILDING,
Nc>.IoI, HOUSE No.14,  »
c: V RAMAN NAGAR, E .;3"?AL'I*A 3- I . "
BANGALORE.     =  " .

;, ..   PETITIONER

(By I-314 «:.T.,:}:~IAI~£5.N.Jg%:' KuI§IA?Rv.K,.,,VV;mv.3

I STATE OF K;:«.Ie.NIa1'AI<ABIIVSIILIEELE POLICE
HOSKOTE' .    
{REPRESENTEDV B?_j'LEA--RN{%.D
STATE PIJBLIC PRO£~}'EC,U"1'OFE 3

 'I .    RESPONDENT

[By $ii;-i-3.--BALAKRiSHNA. Heep.)

I I ;'c9L.?,_§*IpI3§"v:.I/53.439 CR.P.C BY THE} ADVOCATE FOR mp:
PE'1*I'I§Io;1j--_IE'I"<-I iPI2A-mtzj THAT THIS HONBLE coum' MAY 95

. ~,__pI,EASE.1?T0V,§'.I§I'I;;IRGE THE PETITIONER ON BAIL IN THE EVENT

OF IIIS ARREST 'IN CR.NG.€}1/2009 OF SULIBELE POLICE STATION,

 w'IIicI~I Is PENDING IN Ci.C.NO,39'7/2009 ON THE FILE
  QFI'-??E%E1§5€3E_¥'AL CIVIL JUDGE, (JR.DN} 85 JMFC, HOSKOTE FOR' THE
 <:~.Ié*.m~gcE P/U/S399, 402 OF IPC.

THIS PETITION COMING ON FOR ORDERS THIS BAY, THE

 Coum MABE TIII: FOLLOWENG:



ORDER

One Basavara} S] o Thimmarayappa filed a complaint on

2.1.2009 interalia alleging that, Whfle they were working

iagud. the students who were grazing the

informed that, the dead body is lying near their VJ_1ae1i u

Went and saw they found the dead bédy”hitt£:n

with multiple injuries. Based on

under Section 302 of the we by “poixfce, Taiuk

against unknown persons. .

2. The entire’ case is based on
cimumstantial Tiaere; as against
this petitioneri’ the gavity of the
oflence the police and charge
sheet havieig iaeeh ..’ihéL this petitioner could be

enlarged Q11 ” _

AeE§%§:»iing1y, the petition is aflowed. The pefitioner is

sijbject to following conditions:

.é1}~~..__Ther ‘pe¥:ii:ioner shall execute personal bond for
2 V R~sv.25,0{}{)/– with one surety for the Iikesum
” ., A’ ‘ gameunt to the satisfaction of the Court.

;l:3) The petitioner shall not tamper with the

prosecution Witnesses or the maxeria} evidence;

C) The patitioner shall appear before the Court
rcglxlariy.

Sd/ Y 7″i V V
Iuégei

*AP/ –