Karnataka High Court
Amjad Ali S/O. Imtiyaz vs State By D J Halli Police on 3 April, 2009
W- -... ,.,. ..m....m.... W nnucunlnnn mun cuuxr or mxmmm men cmm cm KARNATAKA HIGH CGURT m= mmmaxa 5150:; cc
:1:
IN Tim HIGH comm' or Kaawamm AT
Damn tmzs was 3-'-"' ms.' or amt; 2.a¢9 5'; ~ 3
EWURE.'
rm HoN'3w m.JU.:-mics
Crl . P . No.1 131226333
BEIWEEN:
mam ALI
s/o IMTIYAZ . ;
Azania ABOUT 26 .
Rasznzzw--0?
"
D.J.gA:.L:;':j * *
V
. . . PETITIONER
""" '=Tf¢Bi"[Sri'%!§"'K ADV. ,)
'1'HE._$'.I'A:I' E V.
B1r4_;n.J.HAL'L1HpoL1cE
- .....
. 'REPRESEEIIED BY
Rnsaommrr
~! (m1"' sun. A v amamaszxsmm, Hosp)
'A-mxs '"c:R3:.P. 1911.29 U/S 439 '\rc_>c:arr1is FOR mm pmrrrxonmz PRAYING we swam
r;;t;n'>.o'1'r BAIL IN c12.1~Io.3o9/zoos or ::a.J.HAx.I.I
-POLICE srmxou pkunxue on ya mm or mm x:
1@;Y0 HALL, BANGRLORE FOR TE OFFEl%
UNDER szmxoxs 324 12/w 34 or me.
THIS PETITION COMING OR FOR $03123 THIS
DAY, THE COURT MADE THE FOLLOWIKG:
>ua:uvo.ssuM"'vvhwc'% ecmiimwxtza mwrwssmu "twat rom~mmaa'wmm».wmm%am*a w£IH..7;";W %e..«%wM'W& wfif" ¥'%,é"'?k¢1&a'bz2;$*»>és§£'«'§r§3'ée.s%v>& ¥"'$£§%aW§'"§€ fiwki
ORE
The petitioner/accused No . 3_ «t _»_ A4
C.C.No.24".!.24/2009 on the file of
cam, Bangalore is before
Sedation 439 _Cr.P.C.,
1~:o.3o9/2903 of n J sa111V'L'9§1:_g:e ' St_ua:tian} for
the offances p1mish.§§:SJ.e 307,
341 a 355 read with sign
2. Then t,;a¢V..pr¢§aas;cut1on is that
the presavnto. corqblainant
wh:i.1e_ __'ai:cused.
3. ,- Loarneoh .3-::é.=.> submits that after
gas the 10 has laid Charge
shtéetg aocused persons for the
above .~ef .
Loarnect counsel for the petitioner
that according to the prosecution the
has sustained all s1@J.e injuries and
alleged overtaot by the present petitioner
is not sufficient to hold that the prosecution
L.
" "" """'""'""''''"''" """*"'" """"'"'"W'" W" W"'m'*MWW%M WWW lwmwm "W" WM-%?"§3~W%W'% arimw @553 Kfi.¥iNfi.QE"&%fi HHGM W
has made out a primawfacie case fox:-"gthe
offence under section 307 of IPC.
5. Keg:-ing in viewwthat '* 'V
petitioner held the
injured persons
sustained simple injurifeps-,:_ it véotiti mo; the
ends of justice petitioner on
bail subjectto V .
6. the petition is
a11owa'd;' - :51: is directed. to
release lthé "Jon bail subject to
fulfillment 2 of 'tho__ foi ttmg conditions: --
xi.) petitioner shall exeeute a
"po:'.~ooz:;1"'Vohond for a. sum of m.1o,oeo/--
tfeir«$i__ tureties for the likesum to the
szttztsiaiaéizion of the trial Court;
ithtt the petitioner shall deposit cash
fs'3oou;t;i.ty of R.s.10,000/- before tho trial
" -Vcourt;
iii) that the petitioner shall not tauper with
. the prosecution witnesses;
a .,..»A.m.
1.
d _….s
S u’
m I
s .
M
.. o
.1
ya .
.c .w_.
w M
1
e W
m …
t
“M M
m c
\.I .3
.w_ a.
“V0 :9: §.§¢zu<x $9 .5509 £@_: dflfihflzug $9 MNDOU :§: <E§<zx<_x $3 333.) E33. itrzffidig L} inc… E.:{;.r…E.E..; 5… 3…! :1: