High Court Karnataka High Court

Suleman Babusab Kukanur vs The State Of Karnataka on 23 April, 2009

Karnataka High Court
Suleman Babusab Kukanur vs The State Of Karnataka on 23 April, 2009
Author: H.N.Nagamohan Das
IN THE HIGH coum' OF KARNATA{{A "  .
CIRCUIT BENCH AT DHAR\V.§I3-..:: A  M  
DATED THIS THE 23% 129$' 49:? .A9R1;L,:A2m§v V  

B!E'._F()RV'4E;~._A 

'THE HOWBLE MR. JUS"¥'i€.TgE.H.NV.. i'*éAG1AEiC5ViiI:KN'{3AS " V

cRiM1Nz§u;.. 1=mi*ri0is:' %:~:;;.%-2452'; 2:305

BETWEEN:

 

SULEMAN;B1§;BL_"ESAB_ K¥_.JK.AN«UR' ' 
AGE:32.YEARS;_QCC;COOLIE ;, ' 
R 10 SMVANAG' NAGAR, VBETAGERI.
V ....    3  «--   PETITIGNER
(BY SR1 ': --N};.D.GmeDE.,'ADv)'  V  

AN13. % ._

ms Siam of ._KA.RN$i1'AKA
l3E*l'AGERI'POLICE STATION

 _ !L_R~E,;3.;_ BY ITS VSTAEIE PUBLIC PROSECUTOR
«. 3 SHARWAD.  RESPONDENT

 { .i1§Es£:AND K NAVALGIMATH, HCGP)

 ~  THIS CRLP FILED U/S. 439 OF CR.P.C PRAYING T0
 ~ . _GRAN*r BAIL TO THE ABOVE PETITIONER IN BETAGERI
.  'Rs. CRIME No.12/2009 DA'l'ED.Q3.3.2009.

THIS CRLP COMING ON FOR ORDERS THIS DAY,
THE COURT MADE THE FOLLOWING:

OI' _\{;'\\;L,



2
ORDER

The Juzisdictionafi Police mgistcrcd “pass

against the petitioner in Crime No. 112/ 2009

punishable under Section 489-8 and C of

under investigation. At this smge, ‘ n_<V51:

entitled for grant af bail. Ho»w:ever, A pétifioncr :15 a't

move the Court for i{iCI}t.';lt'EV;"3l1 ".It31i€:f' .c_)V_1:'1'v jéorfipiéfion of V

investigation. If such '"a._ petiEi'<$i1" theiéfthii Sessions

Judge shall consider 'V with law
wimo;:t'§beiaig 'ifif£V1iefi€:c*§{' by-A it§ "earner order in Criminal
I Ordered acconiizzgly.

_; ‘ thé ptffition is hereby rejected.

Sd/-I3
Iudgé

~ §Ii<i-5