High Court Karnataka High Court

Ashraf S/O Lt Abbas vs The State Of Karnataka By Kadaba … on 27 October, 2009

Karnataka High Court
Ashraf S/O Lt Abbas vs The State Of Karnataka By Kadaba … on 27 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT___
BANGALORE  *

DATED THIS THE 27?" DAY OF OCT0'}g;TER"2i®:§:9V.  

BEFORE... 

THE HON'BLE MR. JUSTICE HULU'I7AI}I,V'G-;R.»§1§}I'ES'}i.

CRIMINAL FETI'lI'gQN. N0;53sI DI"; 2t§09I  
BETWEEN: I   I I

ASHRAF s/0 LATE ABBAS     I I
AGED 28 YEARS  - I I 
R/0 JANATIIA 'QCELONY: H0U«sj3  A 

BAREPPADY, KI_lI;\MAR '\{ILI;;AfGE .
PUTTUR  "  '  ';'..PET1T10NER

(By S\Ti HARi:S--H2f§V.Ci«i:AfivYAKA; ADV)
AND: I  I I I
THE' STATS OF I<ARr--IATAI<A

 -  BYKADABA POLICE
 ] RIBY S'§§A.3"E._VPUBLIC PROSECUTOR
  HI_G'Hf€3QURT QF KARNATAKA BLDNG
I ~BA.NGAI.;Q_R£II"V  RESPONDENT

(Dy 3;-D1IA’\%I RAMAKRISHNA, IICGP)

THIS CRL.P IS FILED U/S.439(‘l)(b) CR.P.C BY THE
‘A-‘ADVOCATE FOR THE PETITIONER PRAYING THAT

THIS HON’BLE COURT MAY BE PLEASED TO MODIFY

.~.–{AND RELAX THE CONDITION THAT “THE PETITIONER

>é<'"

SHALL DEPOSET A SUM OF RS.50,000/– ALONG WITH
TWO SOLVENT SURETIES” IMPOSED TN THE
IMPUGNED ORDER DATED 9.10.2009 ON THE FILE OF
THE PAST TRACK COURT , PUTTUR, D.K..

THIS CRIMINAL PETITION COMINC}””D0AN:~::
ORDERS THIS BAY, THE COURT MA.jDVE”‘ THE’»

FOLLOWING» _ ” b

2. Heard. A

PeOtAitiO’r}e;”:’haci«._Been.g.1’anted bail by the Fast Track
Court, Pu§t’1D31’R, by’–iI19i1LiAOf;i:rig.Rwcondition to extend cash security

Of,,l§?:é,.DV50,000/4″ i’Iv}..D:£1i§iCT.i{1:i0I1 to executing a bond for Rs.50,000/~

‘ Lari-d_£O.V_e«xte.1_iCiv {W0 soivent safeties. However, the condition

A the cash security of Rs.50,000/– is refaxed.

Bkp.

4. Accordingly, petition is aliowed.