EN THE H§C3§’-é CGQR? SF KARNATAKA
CERQUET BEMIH A”? GHAFEWAQ
E1¥A”§”§£I3 THEE? “mg 19?” am’ :3? $EW”EM$ER..E€3Q8 J” ‘
BEFQRE
THE HQN’$i.§ MR. 3%.§$’%’7i¢E c,§;;I.’%é:€::}::siema,Ts%;€a§;a§§§%g~;*_, ”
£REM:'{NAL ?ETmaaw~;Q.?£s’2.?”e:>§# 2caffa.*.~%’+’*V * V’ N
§§mg£:;~a,.;. ‘ A
HAKEEL AHMEQ @ SHAKEEL,
S;’€).,€3:GU$E3EER QAECHUR, :
ASE: 31 YEARS, .
GC{‘L?U?A”§”£G§%: ausmasa, , _ ” -.
RIG. M §%.NAG.fi:R,§Z3HARWADV,V_v’ u = ..–;’..PE”B””I”¥”;Efl¥’§ER
{av gm: K ?v§’«gS§}%£RAi;_LE, %mm§:%E; ..
Am.; % % k
THE 33′ i:3.*:~-~£%aFi’E?<~ajfi:§§#;:¥£}i;?iiA:<:£x,.'.' A'
av VALEVAWR Pmgcg :2:fm':i:Vc;<:4;f _ – figspomaemr
(sfiskz; E9 H }:31s:£§"~x,E:T%:::s»:_{Et3-:fi.4's::3:a;s'-sz cam?
G£'3VER?\£§\v§%E§*§%" %?;EfiaE}ER}
; ";:~:1s cR ::~21:~eIA;L"?E'1§:€3vF” WHE PETHIQEER 09% BAIL IN S.{I,%§$.32,”203fi,
.?EE”§Bih’»%E {Tm FEE E}? THE DISTRIC’? AME SES5§fl?\§S CGBRT,
_i.§TTA7RA ‘%€A§K¥fi&fi;E3$’g, KARWJXR, REGISTEREEI FOR THE QFFERCES
“§’.U§§.i$HA3§§E.,_{5§’§V§}ER SECT£f3%”§$ 4’s3′?}{E) ANS 489%?) Q!” KNQEAN
m’::m;;;. $095..
THEE .’C7R1M:aw.. PETE’§’EQ§\E comma; ma: mp; QRDER3
–.;,-»_’».aEmaE.__f§HE caum’ “mm mm, THE caum” mam THE
v ._§~:,\:t..L4_ma:m«s;»
Téaés Criménaé Petition is fiéed under Saaticn 439 9? Code
9? Créminai Wocaéure by the Advacatea fer the petfitimar
praying that this 3-§an’b§e Cmsrfic may be pieasad to reiease the
patitianer an baifi in $,C.E’*ée.32i29G8, pending on me ‘me sf
6%..
tee Seeeéoee Ltooee, Uttere Keneeee, tteeeer, reetetetee»-§oot_V_
the eeeee eeneheee eeeer $et:ttoe eee-ae, eee-e;o_e’ee.’.e%e}e£- _
C of the Eeotee eenet Code.
2. It is the ceee of the oroeeeettoe that :f
eecoeee noes; end 2 were c§t¢:e%e_tto.e tee’eoeotette§t§_eotee–‘3ot
vetoe t2.e..5oG. The ejgtzeoem weaee .”t:§tee_tAetttée the
eoeeterteét notes et Ye%te’eoE Bee S_tet§’o-ogi e.c’oeeeo no.2 eeo
oeee to fieee got tieewHeeereveeeeeteev’:’:V’-Feétneee tto.,1§,
toteegenete, etoe .io:’e7eee§’?”:ee_”ee’:’§§£’toer of the Reserve
gene of tee new eetee eee he
come tttetvtoto notes end te this
cenoecttvtoeg he treeeeetéon with him and
eceoeeo eo.I’:t $e’ee’V–.eeeetti’ when he wee ctrcetettee the
«._;cee-etertfetit :a_0;tee’.’H ‘e—e-«ttweettgetteg Agency has étweetigetee
ee?ee..4e’ne’-fitee ceeteesheet eeeinst the eettttoner, who is
offeeee Veeeieehete eneet fieetton L-
eeee;;ee ee’.j2fV.’eveo eéso against the accused no.3. for the
ex
-~ etfifimfi are -$3?”-C fit”
‘:j..ttte’–E_t%dte’n Pena? Code.
3. Leeteee tééeh Court Government Pteeeer hes ttteo
etetemeet ef ebjietrttoee, contending that Yettepet Stottee taeve
reeteteree e ceee in Crime tto.et;’2oG? for the efteeee
eentetzeete eeder Seettoe oeee, 439% am eee-ac reed with
ex’
fiectiee 34 et Eheieh heeei Cede against the eceeeetj”he.t,
Qeeeeeer fie Shem ehe ehether, who wee en%<eetee4'_ee_tte'eeti,
fieeeeeer was arrested eh G';'.G4.2GG"? eee v§je'V.jVhe%ie§e'i_' V'
tteetery. eeeihet fleeepeer, ehetgeeteet "hee«eA§teeey"*eeeh
haee es ete.ee.,2e3;/eeezt, efter tavepittttéetg thethete'eettg.eei;._VV
eeehzet the eekhewh pereeh.- Jehmteejeiee"e'r'tested"'
eh ee.tt.eee?, eh theheeisxeefuithe'etetethe'et._,th.eee he the
theteeeheetee witeeee'«..t§e,t'e;' goeet Sindhehet,
tehe identified the eet%t§eh:er.V'– wee eiee eee
egeiest the Both the eeeesed
ere in ju€e.§Vt:§euE"V;'§;eetee§t:~':."t.The"Vheetttéteeer evedee etrmat fer
e beet témrh_ehth.e ht 'V
e."";_4hev:eV"i':eet;d teereee teuheei fer the eetétéehet
eejtmfieit. as th'e.._§eerhe»d High eeert ewemmee eteaeer. 1
«.hje"ee't,.e;ete'§§_v perused the eehteets e? the FER' "the hehce
: iehtt E'tt§§3;t:ei£i~'?Of??':'.Ya§§a§$tir Fehce fitetieh, hes registered the
ease fie firhhe ho.,e:f2he?' en the eemeieéet at ehe Veseeeee
n N. eeeihst the eeeusee $30.1, fiedeeeet ehe accused
'enefii, Sheheei {£33 Hesiteeé Ahemmee. The tehtehte at the FER
eéeeéeee the eeeere ef 33 take notes, meehe phone end
teeehste here the eeeeeeeiee ht eeceeed he.t. when ecceeed
net wee etteetee, he has eteted hefere the hehee that the
netes were printed he him ehd eetueee é'§0.2, Heheet
@ Sheheeé. He wants te ttttetete the fete netes. h '
5. The teeth eheeetteh rneee _eeeE.hst the”e’ett’t§’eh’et_:ts
that he etehgwtth eetesee nee hes Epatetaetete the
netee ene ecceeee heel eneV’t.2’4–ettenthtetE to t’:§tee3vet.eV the
same. hesee en the vetuntety et’etes’n.ent”et’ ~et}t:esete no.1,
the tneeetéeeténe eeene*;t,’_”‘:httce–th ret:er’e_t_neA”‘th>e statement et
ehereeeheeted witness n’e.3.Vtf,w.V¢et’V__Ve::ve’%yVV.’he§ie-ted etege, hes
erreeted the eet§’t§§;her.. “teeth juetttei eustney
fer there then.’ the tent’ent§eh ef the teerned
cetsnsetnfetthe’:;;etttthnet’thet neeteéhehteee eheuie he given
te the ete_tetnent entnese 210.29,. htenguheth,
ethee it weeteteteee Atrete…’-heteteety. There is three tn the
._ enhhh-estehn eat the §ee.rnee;§ teuheet tee the eettttenet.
etteihee eheeee eeetnet the eetitienet ts under
Saettten 4I%e=3;59i§’§’§§>’tV;entt 439-«C ht tneéen tenet Cede. These
‘®_;.O?”§’e§”:€%§_hE.’.’e net euntshehte wtth eeeth. {fin tetefet eereeeé ht
A ~~.tfthAet-teiéee neeere, fit is eieet that hesee en the eeientery
etetetnent ht ettesee net, the eettttenet hes heeh
Hévnttphtetee in the enhne. It is wet eetttee the: that vetuntery
stetetnent ef ceetteeee ts thedhnéesthée in evidence. It is
weh eetttee éew thet ete~tne§ eetehtéen is hee Eh tees. It E5
,gM,/
the eehtehtteh et’ the teereee High fieert Cteverhrheht Pteeeesf
that the eetétéeher is firweivee in ether eirhher etteet;e’__’__e’t
Maharashtra. it is net the ease et the ereeetettet;-.t:the_t’~the t’ t
eetétteher wee erevteeeiy eehvéetee fer the’e§th§%.er
ts wet? settted Eew that even ifthereirtet:e .er§n’ie5tet.,§e
eeeieet the eetttiehet, this Ceert ‘h:a’fe..te eziterngthet tthetherthe
eetitteher the temper wtththe hteee”eet§’ee eritheeeeevver whé
flee trerh jeettte, Ie the ..t;:e’e:ee tttée es’ the
eetétteh eteeieeeeth-ht the”het§tEehet_te_xtexvherteetheht rmieeht
et’ hherwee. _ T§«t:e4re;§§§%,etheA€e§eeetteihheftieheeeeeehce e?’ the
eetttieherte arerhetega tzeee, irweetieettee is
cemeéetiefi the’ heeh thee. theretete, the
ereseheetet the “the eereese hf Erweetéeetéeh
they eet. he seesee; .3-“heretere, cehséeerthe the feets ehe
“e§teethete,h.tee..ef the”:e’ee eee etee the hheteriete htetzed en
V’.r’et:ete;e.§h”«rhy’4’eeéh§eh, this ts e tit case to greet heh, et this
steeet.”
_ 7… :§’.’–‘i;VEEW ht the eheve eéetueeteh, E ease the tehewéhe:
?fi’32§t§O€’% Es ehewee eeheétiehetfly. Petfitteeer eheh he
‘s.,.–‘ ,
h we
greeted setth heit era Aexeetrtthe e tteeh eereehet heed fer a
sum et Re.25,G§Q,/~ with twe fresh eeretéee fer the thzeeem to
QZ,.==v*”/
the satisfactmn 9% the Saaaicans Cami, Kamar, cr’2 : ‘?:?f2a
foéiawéng cenéitéansr
éjz Petitioner fihaéé not tamper with _.’?c§:’;a~;”‘$%f¢Sé¢ui:i§n-.1 “‘
wétrsamfi. V _
:5; He ghafi mt éeaw we 3Ee«:%’§$j_§%£:fi§Ven. §§2″._;’Z.f§:?@§ff%,*€a$;,
unieszs he is requEre:§”.$:951’g;oVV taV”t%:.s=§ $§éss§:’;b;n Cmsrt
at Kafwar, . Q ._
iii) He shafié mt’ air:.~«.§n:;}f]_*: $§.s’r:§iar tyge af
aé§iv§é§?§. . 4′ ‘
W} 3:? “a’:-V.3_i’–‘t*y’T””{Z%§_§’¥.§¥’§§.§;s5%f;§*. vaagm, the bafi entitfies
“”” Cér3:a§E;é§;;5es2.”‘-.9
Sfifm
Iifigé
KM.