High Court Karnataka High Court

Syed Saifulla vs The State Of Karnataka on 13 April, 2009

Karnataka High Court
Syed Saifulla vs The State Of Karnataka on 13 April, 2009
Author: Dr.K.Bhakthavatsala
an COURT OF KARNATAKA RN51-I  OF KARNATAKA HIGH COURT OF KARNATAKA 1-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA H168 CC

: 1:

IN 33% H333 CQLTRT G13' KARNATAKA AT 

aarsm TEES may 13" nAr'ar APRIL g6a§;@OQru

EE.§'!:'}R£a'

Tax RUfi'B££ nR.Jv5?IcE.x,B53gm&3¢2§$3§aO",O?

cz1.p.mb,2521x:sé9

BEEWEEE

smn saxmnm  

3/0 SYEDA$HEED,M_f.'

AGE: s9_2EAR3; A , _-:._"»

afar HQ a:;VHa;nEs'RQaB"*w*

FRAZER ?Q&£fi1'.,av_=_*;,g
BaHGALnRE:569'aa5'."" '; ... PETITIQNER

{Ey:$ri fifi§IM37Nfiifi{_33gIoR coUNsEL FOR Smt
" '_ '¥1&ETfi& R SEEK, Efl?.,}

«_'"THE's?gm3 GE xganawaxa
;."«§@BEQUGHaFRAZER mean
A9 ycnzgsjswarzafl}
A "nayamsmfimmn BY :15
'asratziyunnzc PROSECUTOR
HIGH canny EUILBIHGS
H13 caunm GE Kannamaxa

'*x_OW3ANGALcRE ... RESBQHDERT

(Ear Sri Pi ':7  Ifi}&; IWGF}

CR1"? FILED 373.433 CR.9.C BY TI-E
P;D'3'0CATE FOR THE PETITIGNER FRAYINS THE!' THIS
HGIWBLE CUKIRT HAY BE PLERSED TD ENLe'~"§.RGE TIE
FETITIDNER 014' 33111; IN TEE EVENT DE HIS RRREST
E'? FCR I'¥CI.lé3.:"2Q(3"?; CRIME NQ.3:"2QE}3 CITE' ER.PsZER
TGW POLICE STPATIOR, BAN%LOE.E FOR 'ITE GE§E'E!'3'CE



.,.. \¢\I\Jl\l VII' M."-m.nm ruur: :.u§.ae:_s ur uumnmm men COURT or KARNATAKA men COURT or KARNATAKA men COURT or KARNATAKA HIGH cc

Em/2.420, 455, 471 RH? 34 <35' m::.

AI)BL.SESSI€3NS JHDGE, 5-1'1:-xxx, MAYO 
BANGALORE I-ms nrmxsszn THE BML AP.E%I;'ICf:'Z§Z;€aZ§ 

m f.2B.L.I{ISC.}IE}.2i610'N200B Gr: 15.1.2-mg;   *

Tms PETITIGH ccmm cw ma  V'

BAY; THE COURT MADE THE    
.*<?_--'%.m

The petétionéffaccugcfigccfia,2 in PCR
130.143/200

‘? c3n_ the_£.i:i:2:, cm-I, Mayo
Hall at Bafigégcte is Bcfczc this Court under
Seczticen 423,3; Anticipatory
Bail in Ciim$cfifi,3{f0Q9.cf Erase: Town Eolice
Statian§,Baagalcfic fiifiy far the offences under

sect;;¢r.a 4.éon,_’z:c6’5,M”4’%1 read with Section 34 of

c 2. Acézf Ravi E Haik, Laaxnafi Senicr

=_uc;¢ansci}fcx the yetitimnar auhite that the
A5é@fifiagd ma.1 appearégbcfara the trial Court
he has been enlarged cs: bail. samezeaa the

4 =yreacnt patitianarfaccused N¢.2 waved for

anticipatory bail before the Faat Gaunt Nc.III
at Bangalore, but the Court erred in rejecting

the antiaipatary hail patiticn. He further

um KJJIJKI DI’ IsA§<NATAi<.A HIGH OF KARNATAKA HIGH COURT OF KARNATAKA I-ISGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH CC

hi

Bilhmitfi that the garment patitic:n9rfa§;<;?a:.§é;e:3.

1~$t:a.2 ia inncacent af the offences_;""al§.§%_§;éeg?1'
against him, wart frat that tha….;§4a§;'i:i1f.:i:an9OO;9"
has tic: celebrate the :L2ar:iée;;g'e:.::zffjv

Syada Shaagufta with V£*._.;ad <53

19.4.2909 and in that i§§§xdf fag fiéfiixioner
has to difit£ibutV€;:py_c:~f :S:i:,§§:3uced along
with the 53:1 figtitisfi; fig fine fieticiang: is
arrested the ahave said
mffenctqmt in nature, the
patitifiiaaari’ metnbmrs wculd put: ta

hardz;3h’i.rg an:::ZV”‘in¢onvenienc&. Therefmta, he

the OOOOO “petitioner may has granted

aubj act ta conditions.

‘$423 nearnad HUG? submits that as the

A C}°’:.:iffi§zacas alleged against ‘thzfi paatitisner are
aericrzza, the petitioner is required fax

uiginvestigatian anti if the petitiarmr: i3

released an bail, it wcsulci came in the way «sf
investigatinn and themftzzre the petitioner is
rmt entitled far anticipatary hail.

‘%

K