-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15"?" DAY OF APRIL, 2QO'9..fi".:..
BEFORE
THE I-§ON'BLE ar.3usTIcE A
CRIMINAL PETITTQN M11209 0% ;j_Qg2g~ '
BETWEEN :
A.L.NAVE£-IN I
s/0
R/o_ '
MURTHUR &
sAraAA TAzTus<.%A?
v:k{IfiéAY.§®i§'VS/Q'¢'VRTé§VEENDRA
AGED ABOUTT. 3Q_"YEARS
NEAR RA3!hGLiRU.~'KALYANA MANTAPA
_; ANALEKQPPA A
A SAGAR TAE_éJ%('
PETITIONERS
:i"JT§Y,AKUMAR s PATIL ASSTS, ADVOCATES)
" STATE BY SAGAR TOWN as
REPTD BY SPF
HIGH COURT OF KARNATAKA
BANGALORE. .. RESPONDENT
(By Sri : A.V.RAMAKRISHNA, HCGP)
…. 3 …
wiiiing to abide by the condition that may be irnposed
in the event of enlarging them on bail.
3. The learned High chart”GevernnjentPlieavderl7.__ it
submits that the poiicego.have”‘se’i~2ed
containing 30 kg each””‘i’r»of’ dupl’icate’ Tea Powder
weighing totaliy containing
190 Kgs, ,Pov€’d’er,1i_4’ew!eL9t’ro’nic scale, two steel
vessels, ‘iredo’:;ivdve,’_y_’sn*§ai~i vessel & other items
under -‘petitioners are required for
the pu’rp_ese of ‘linlvestégation and if they are released
it wxoi.rEd,__t:;orne in the way of their investigation.
is stated that accused No.1 has been
enierged on bail. The offence aileged against the
v.ge’titioners are triable by the JMFC. There is no
impediment to enlarge the petitioners on bail subject
to strict cond\tmi1:
.. 4 –
5. In the resuit, the Petition is showed. The
Investigating Officer in Crime Ne.39(C.R.No.41_[2DO9)
is directed to reiease the petitioners on bei:i*’:’i’ij:fthe
event of their arrest subject to fuifiiimerfiibf.
conditions:
1) The petitioners, _shaii.Ablappear,.’v.A.iiiefore;u”~the.,L
Investigating Officer on oribiefere
2) .sha«iViife§te£:tite a personai bond
for with a surety for the
iikeso«m’–to or the Investigating Officer.
petViti.oners shaii mark the attendance
coh’ce«rned Poiice Station between 9.00 am
=&f_ every day for a period of 10 days from
thgedavte their arrest by the Investigating Officer.
” The petitioners shalt appear. before the
inxiestigating Officer as and when required for the
.1 .._..purpose of investigation ation.
.. 5 ..
S) The petitioners shall attend the Court reguiarly.
6) The petitioners shall not tamper viiith the
prosecution witnesses/evidence.
7′) The petitioners shall move..fof:iv.regiiJl.ai-bail’*:,__
within a period of one month
arrest by ti1e.VInvestiga”tiifl§?j in mat event,
this bail___oi–:lei{:$l3all’j_:§e imeuniii the regular bail
mfitson 55% * .
sofa
Iuege