High Court Karnataka High Court

Ariff Ali vs State Of Karnataka on 25 June, 2008

Karnataka High Court
Ariff Ali vs State Of Karnataka on 25 June, 2008
Author: Huluvadi G.Ramesh


‘g ” {Ey Eri_SI§fiASfiRGAIAfi ~ 325?;

E32} TEE HIE-“H CGUR?’ UP’ TRKK AT EHNGABGRE

BRTEE was was 2.5” BA? :31? JUNE, 2 <}_:c} s3 V"-: j*. ».

BEFQRE

THE H§m'ELE MR.JU3?I$E Hm vvaafi s fifi3$§H ;'

caznlwas PETITIGfi §Q.:ia§1éaq3 :_u7*V"T

EET€EEN
1 ARIFF An: N_»_ .

fi§ED ABGUT 30′?ERRS’ ‘<J
EH6 REBEL HAs§Am'_'_ ; ~.yA",
§'¢.;"}£.T EB?) 26, HEAR.131-EIA"Fii33I,aI'3*»€Z§.a'§SETER.':'
fifiSUE.RQEfl, EgHfi&L@REAab"V *.*
AEGAR _ 4;v_ _ '-_ 'W
A532 A£m§r Ea ¥E3RSa ,'a
33¢ RBDUL,BK$$3N " "*

ER}

EAT N9 2s;iaEan 331A MUSLIM CEKETERY
mnsufizgsmn, 23fi%Aac§E < "

v ‘– ‘_’,<."; ~»"… pzwzrzamsns

ifiy Mf3.E N's§B3AMA§I;&»a3socIATEs – Anv3.:

:

‘.V £$3wg’mr_xi3wArAKa

-1 av EgEQK& REGfiRA PfiLICE swawxcw

32.:-2f?§€3}f.;% frsa:§$;x:’«:7a–; Emaanwna
‘ 1’ RESPGNDENT

TE “QRL.§-ETLED uxs.439 CR.P.C B? THE AQVOGE
T133… FETITIQNKR PR}-KYING THIFKT T1513 HON’BL§

» =£a$R? xx? 32 ELERSEQ Tfl ERLARGE THE yswzwzonsa mg

.:L gzm :R,&0.150/as my KSHGA flnsnka 3.5”

7§n§eAcaRE PESBEEG as was FILE 9? THE X: ASMH Aw

3fifiE3;3{§:GRE,. EEHIKSH IS REGISTERED FOR THE 0F?E!’fi

‘ f=9;§;5,394 my 19:.

uum U?” wswmnmaw www KJUUW” f(1E*E’2%fimRWfl'”€”AKfi i”-E3634 cmzw WW mwmmm Hififi COURY OE’ WRNAYAKA fiéfifi azmsm Q? KARMAYAKA Hififi Cflflfig

“§”‘r§’Z;.’§ PETIITECPN CUMINQ G153 ?E3R. ORBERS THIS RAY,
TEEE KXELERT 33.353 THE FBia£z€_3Bi’I!*3G:

M””

GRBER

ma petiticners have scaught *e:’::.1*L”
bail}. in Qsrazmection, with C1;,:’,r;;e

Eashcskza E-i’a.gar& Felice V’-._f«::s:=..:’ dffafiha

gumiakzable under s:er;ti’:;if«1*;.._V.;39*3–“-1&3.

2. In the ect::Lr::1pla:i7r’i’§:” ;i1.*;: ‘~1.5:~’a ai»le§i’éd that
thrm parsarm hav eV and rabhed
his cenzzera; “»:T.V §i:;.£§.Ee;e£xt: ’41.xé:i.ja,,’ i§,f’inobile P33-913-35:

credit Vane brawn leather:

~…..w«..n um amwmawmmmhmm x-mmwms muufll gmnxwflamma Wiwfl LZQQJRI U? K&RN£i’«TAKA HSGH COURT 0? KFKKNKSWKR H565′! COURT OF KA%Nfl’W¥KA EH33 flfiflfi?

bag’ in-;i’iii§iz1:g.};’. _ . LESCSI5-ifig 13′: thfi

getitianfié-£3.wéxr3’=§$ria§j{:’:9§– later.

” uHee.r:éi~.._ t::i*xa ileazzned szcnunsal. for the

‘~§ it,:§wz1§: is ‘ ‘ Varxd the la armed Gevernmem:

§E3. ?m~,<':L's.V.%z*:xV"A ..

4. ‘dzéa 3.3 the submissien -at the learned

£233: the petitioners that there is
VV—.’;:]g:;r.fi:;ts*e:r§,r af awhile phane frets. accused N-::a.1..

“*~._4§$’:r.2thizag has been xeaavared frcsm theae

gatit:-mnars who are arrayed ass am-rsused Nos.2

V