IN THE H§GH <::uR’1* OF KARNATAKA ‘
DATED THIS THE 2’?’I’H
BEmRE._ _ ‘V .
THE HGNBLE MR,J:§:{sT:® N’ 3
BETWEEN;
Amjati (gig? S}1.a>;31;m;1*”_
Sfc: Iqbal, ‘ _ _ ‘ _
Aged.
R] at No.3{5,,.8}1;iv_aji f€x:)ad;T_’ H ”
Ba11ga1ore_ _ h' Petitioiiex' (By Sri; Q ' Advs.)
V. . ‘fitaiéie tsf. Karjnafalféi “””
‘_ . VE’:y_VE§11.331m1i;Vi”P#agar PQHCTE
~.I~§’.igif1 C;miLrt, ,_3;’§sIig{:ti{.)ITf.’.u R&$po11r3m1.t
81$! K. Navaigi.mati1, HQGP}
. __ T11i$ 1mtit:%«;m is filed under Secétioxz 439 C}::*.P’C. praying
.i: “;31:1}eu1″g<:-. tha })fititi(;II1(':}i' on bail in Cr.No.145[O4 (pf
'._-B'i:;a1'a$:31.i13.agaI I-'olives Statiolzt, Baugawm Cgity, sszillicnh
afegistereci for the offence pf 1113. 304 rjw $§€:c,34 of IPC and
etc.
This peiificnl ¢;?=omi;t1g on fin’ orders this day, the Court
made the following;
“I’h<: 1,)c::t;3tio12:::" a1'TI'Ei}3'Cd 23$'–"i10,3 \'
pfilxding ilial for offence under [PC bail.
2. It is 12.30 13.111.
petitioner aicsgigl’ with ” autoxxikeshaw
belonging the autarikfihaw
reanzthegi. other accusrzfi dig} mt
pay afito _hm’:§¢:1 they Showed lcnife to (SW1,
Eflhbffl his porsacssion and left that
_ have hearrd learned C.’4:)u11sei for 13-mtifioner and
.It=:§iitit?uL’l «G{“.$iri:f”11meut Advocate.
z T116 iiuvestigatiolr wipers ‘wfllflfl I1:-veal police did
,,J1i9£..””L’?0Ii(1t1Ct tfist ide11t:ifiat:im1 parade. It is alleged aftfizr
_.’§pCfiii()BfiI’ was axmtstmi. on 25.10.2005 3. 311113. of 123.60/’ – was
l’!33C’1.)Vf31E£i fmm him. AT this stage it csazjmot be said that.
above Ci11:un1sta11¢:e::s would Cm::$titu¥:e priziza facie case
‘\2_C”_:@\«~9″‘””J/-K % .
agaiafrst pctit.i9;ne1′ R31′ the af01E$a5a§d”‘€2ff4Ei’£J€>C;-« ‘ h§:I’§,%T014&–3
xviiilmoui 6X]_.)l’t’.¥3SiIlg any 0p;i11i.<)11 1'-syn .Qf~ _tl;1e"
petitioner is wleased on bail; * 9
Ac«::<3rdi11giy, I pazsg the
"* QR3gg '%
The peti4t_:i}m:g shall be
lYf3]{faS©Cl 9;}
.e,x:;c11tc 3 band for a sum of
— Sakai} arrfiez’ two sumties for the
” }iG§;é3.$’l’?£l::’v£l~.iiiV)”~t_fi4.*3.§iti1;iSf&(1fti01Z! of sessions mu1’t..
. §Q
2 Iii?’ Eiéliviiollél’ shall not tauzyel’ with OI’
;i1iti}u;i<;iatt: p1"t;ast2cui.i-0:12 witnesses.
'~ T116 }}€';§:Lfi'ji.¢L}I'1f_°:I' sahail mgularlyé attelld the (hurt.
'V n 1;)=t'..i'jii{311t31" Sinai} xnark 11:13 iattelldance in
'Z__'$}1a1*at11i Raga' Puiicxé: Static}: bctsveen 10 am.
4' am} 5 pm. ca: evezy Smtusiay till ctonciuaion of
mini.
sub: Sd,1’*
Iudge