High Court Karnataka High Court

Ayaz @ Ayazahmed S/O Sabajansab … vs State Of Karnataka Reptd Through on 9 January, 2009

Karnataka High Court
Ayaz @ Ayazahmed S/O Sabajansab … vs State Of Karnataka Reptd Through on 9 January, 2009
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA

CIRCUET BENCH AT DHARWAI}.  ' "  T. 3

DATED THIS THE 9TH DAY 91:' n§AN.U:'x§2:Yj*§2:O0t¥9'-- _  "  

BEFORE

THE HONBLE MR Jijijsvpzcg v.V_jAGAh:bi;5fsfig:AN H

CRL.P.NO.'f4?'V4l2VG0t§"   -- 
BETWEEN: M' V 'A ' V

Ayaz @ Ayazahmed,  H  V

S/can Sabajansa_b (§higaiaiIi',-  _ . V 
Age about 253' years,  =i     = 
R] 0: f€an¢hei2:1i.i:;_';'. ' '   "

Dist: HavC1i(x;OW Di1:;;":%g-xi-;;:c;) g--   ..PE'I'I'I'I()NER

(By S1i i€_.f'.Vifie}{ 'mi¢m§éi;--1.Auk}ocate)

 %

 ' V..R'epmvs¢:1t'_e:; ":1u~ough Acidl. SPP,
 High Cmui Bzlfiding,

*:€::ha'xwad.'{j--:  ..RESPONDEN'I'

{B3,} s:i.P. ;§;Got1:hindi, §{CGP)

This criminal petition is filed under Section 439 (b)

  praying to modify] relax the coxxdition ixnposed by
 I~Ion'b1e Court on 29.4.2008 in {3r1.P.No.1112/ 2808
while admitting petitioner bail in Sp1.SC]ST.No.5]2008 in

 the Court of the Dist. 6:; Sessions Judge, Haveri.

This cfimhml petition coming on for orders this day,

the Court made the following:



ORDER

This petition is for relaxing the condifiqfi

thls Court Whjle granting ball ‘as ‘

petitioner being requixved to stay 7]:

2. The learned the that V

the petitioner runs ‘a *~Wor§kshop in

Ranebennur and req11iIiI1g him to

stay “canoes lot of hardship to him
and got gist well.

_ 3. V’T~;].\E”1ca:jflédi. “Government Pleader submitted by

A. :9 thei”ob3’e.c\iions filed that after grant of bail, this

i –once again approached the complainant and

‘j_ and this has given rise in filing of aoother

caee… Tileitefore, the petitioner has misused the liberty

it » to him by this Court.

4. In the light of the above eubmissions made by the
leanled Counsel for the petitioner and the learned

Government Pieader aiso referring to the subsequent case

registered against the petitioner, it is not a

the condition requiring the pefifioljzgrbto .

District. Nodoubt it may come i1:::i».:’the:”%triéiy of ‘
employment, but at the ‘same it t(; *
mentioned that despite grant’v;$f7 u 1′
$t1:r_t11reatcned the case has
been registercd_again$1:_ not entitied for
relaxation V’

Petifififi’v!;1?eé:1%E::£’9I%e:._§¥;1;.<md.s.' rejecied.

Sd/53
Iudcjé

' *§;£s2*'