Karnataka High Court
Asif @ Afroz Pasha @ Babu vs State Of Karnataka By Banaswadi Ps on 17 March, 2009
IN THE HIGH COURT OF KARNATAKA AT I3ANGALORE: TW
DATED THIS THE 17th DAY OF MARCH 2009 I
BEFORE
THE I-iON'BLE MR. P.D. D1NA1{ARAN, C3143?
CRL.P.No.727
BETWEEN:
1.
‘ V . A . ,Banga1pre-550 ‘ea-«T
ASIF @ AFROZ PASHA @ BABU,
S/0 Khasim Sab, ‘ V ;
Aged about 33 years, V A
R/at No. 1257, 99* Crbsvs, ‘ ‘
Hegde Nagar,
‘ V.
SHABBIR AHMED ‘E§JIOHA;MIV1’ft3D”S-HA14?I;”
S/o MunavarA–PaSh:_=1, _ ‘ ‘
Aged Abouz: 30 yeafav, _ .
R / at No. 213,] 10,” Near ‘Masjeidfidinplex
Saitpalya, Li11garajpeL1Vranj1,._ ”
Banga1ore~56O”Q_8=3;-,v V’ A’ ‘
.NAYEEM}.’PASHA, ‘ ~
S/’O. Sardér iPasha,
Aged a%:>out_ 24 years,
R/” 9V7’6_Q,é3?’1A.CfQss, Oil Mill Road,
Saitpaiya, Lingalfajpuram,
..PETETIONERS
Ramsvin¢gh,Adv)
4
Breach of any one of the above conditions will
entitle the prosecution to move this Court for
cancellation of the bail granted.
tghiei Iu.sti§33: e