Karnataka High Court
Mohamed Pasha @ Pasha vs State Of Karnataka on 10 September, 2009
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10%! DAY OF SEPTEMBER, 2000'
BEFORE
THE HON'BLE MRJUSTICE SUBHASH V'
CRIMINAL PETITION NO;4'39S/t2'009V«" 'V
BETWEEN: ' I
1 MOHAMED PASHA @ pASHA __ "-
S/O LATE SABUSAB
AGED ABOUT 59 YEARS,
D.NO.73, MAI-EADEVAPURA
SI-IANTHINAGAR, MY SQRE. 5
2 RIZWAN, S/O MOHAMED P _SHA :
AGED ABOUT 25 " I '
R/AT NO. 73,. MAIIADEVAEURA ROAD;
SHAN'rIIINA§'3AB;;MYsORE;;_ .
I 'V EASI¢IA;' ADV.)
PET ITIONERS
1 STATE O'EKAENA*TAI{A,"
BY JAYAI=URAP.OLI--CE, "
MYSORE"1jQH.%I DIS_T.g ''
(REI>." EY LEARNED STATE
A. RIJBLICV PROSECUTGR). RESPONDENT
» ' ' » Sr:.A.v.RAMAKRISI«INA, HOOP)
(A3i?L.Pv__P'fL.fi:.i)A U/S439 CR.P.C BY THE ADVOCATE FOR THE
Pl£T_I'1'iONER 'ERAYIN0 THAT THIS HONBLE COURT MAY BE
ENLARGE THE PETRSI ON BAIL, IN CRIME NO:
_, 1«11_.i2'j2008_'fOE JAYAPURA POLICE STATION, MYSORE TALUK, WHICH
ISCEENDINO IN S.C.NO: 10/2009 ON THE FILE OF THE EAST TRACK
" C'OD»ET--II, MYSORE, FOR THE OFFENCES P/U/S 302 AND 201 OF
-3-
accused were arrested, the police have falsely made such
recoveries.
4. Since the charge sheet has been filed and
are in custody for more than one year, I find
could be enlarged on bail.
5. Accordingly, the petition al1oyu'ecl'." The
enlarged on bail subject to follouangcoizditionsz '
a) The petitioners e_)iecuAte._pers.onal bond for
Rs.25,000/«~ each with orie7'sure_ty-- the likesum
amount to the satjtsfactlifon ofithe Court.
b) The pef'it:i_oif1eif-5 'V V 1'iot:._: tamper with the
prosecution 51witnesses'--oIr the méaterial evidence;
0) The 'pg;-t1'tioVne.'rs.hV
ljappear before the Court
regularly'. _ it
Sd/'
.....