IN THE HIGH COURT 0? KARNATAKAQ czacurr BENCH AT £_\.ir4éAFf,'T\.5lAl"):'T 4% omen THIS "ms 22"" EMTTG'? Ai>'u'a1f%:;,T.'za;TT:3§;:._ETT. B3E*'oRE T HON' BLE MR. ;J.US1'I(:.E.TT§l';v--N';'-~!§AG}\'M'OHAé'~§ DAS CRIMINAL :i5E'I'£TI. ___,ji§_§*iI fi;éT.7§4og2oc9 BETWEEN: T' T MOHAMMETJ$ii£;EEM':_: son or Mozwames 4G€}iJSE.AMUJAVAR, AGED_ABO£}T 3--:3___YEARS_,' R/A:HOUSAE.j'N_O.1:_6, sokpsm smear, sHAmL, £J1'TT£f§RAKANAT\iADA. :PETITIONER (at SRIB';vRAMESHA3n SR2. BANAND, ADVS.) T . KARNATAKA 5159. ex IT--',9S.H.O., Bi~¥ATi<ALTOWN POLICE STATION, BHATKAL TALUK, UTTARA KANNADA. RESPONDENT T 5 SRLANAND K. NAVALGIMATH, HCGP) THIS PET'ITIC)N IS FILED U/5.439 CR.P.C. PRAYING V' ENLARGE THE PETITIONER ON BAIL IN CRIME NO.60/95 OF BHATKAL POLICE STATION. THIS PETITION COMING ON FOR ORDERS THIS BAY, THE COURT MADE THE FOLLOWING: ow ORDER
The Circle inspector of Police, Bhatk-‘;li:–«#oiice,v,’
gave a complaint against the accused _en’d”4’§tise’rs.’for*-the’.
offences punishable under Ss.°:.3, £5 2
Substance Act and S.120S?Voi~’…the came
to be registered in ;__CdmeAp_Ne;’50;*1996;”‘«Thel3very same
Circle Inspector of Ponce. the matter and has
now filed chargefsheet”i’n for the offences
punisneb:-eftlndeiiigp 5 Explosive Substance Act.
This 1′;C;ou:rt; e:lni’Iii’l%soHAfmfAe9A AND omens vs. STATE’
reporteclin 29iLii. K{iCR 1649 held that a police officer
title ..l_persAo’ns–l——–end vested interest in the case should
‘ snotcAb’e:_perrn:i’ited to investigate the case.
in the circumstances, the petitioner is entitled
.. for grant of bait. It is not shown to me as to why the
“kpcustody of the petitioner is to be continued. Any
‘ Flapprehension in the mind of the presecution that the
petitioner may escape from the jurisdiction of the Court
@\\{~..,»x,
and he may tamper with the prosecution witnesses-hen be
removed by putting the petitioner on stringe_nif.soi;rijiti_ons_L’
For the reasons stated aboyeythe é
The petition is hereh’y_4_allewe_d.’– Theypetivtioneiritshellay
geteesa
be released on bail subject follo§vin§eoni§itions:–
she’i’lV’vexecute a self bond for a
with a soivent surety for
li’i<esiirn=._stohthe satisfaction of the Sessions
~ petitioner shall attend the Court on ali
A hearing date: regularly.
(6)
The petitioner shall not leave the jurisdiction of
Sessions Court without a prior order from it.
The petitioner shall co-operate and assist the
indulging in
Investigating Agency without
tampering the prosecution witnesses.
fl\\,:\.;\.