wmwwrmsa W» I'-l'EW6\I'¢l"hfll""&l'AJ'Q. mew!" NMRQVMERRR TQIWJFQ Mvfidwmi 'Jr fiflfiwflgmfifi
CRL.P..Ka.3£55jO3
xi"
IN THE HIGH COURT GE' KfiLRI'l'A'l'AEA AT Baf£HG£.LORE
DATED 'THIS THE 21" DAY GP FEBRUARY 2009
BEFORE
THE HOBPBLE Dr. JUSHGE K. Baaxmmvnméia § /L :
cmtrmz. PE'1'I'l'I0!'? Na.52.$5"GF.:1Q_{j§ %= A
BE'l'WEEN:
1.Aa1am Q Hitayi Adm
81:: Ifiuddin,
Aged 40 years, One:
Bnaineu. Rfat No. 1315,
5"' Grass, Hothinagar,
R31'. Hagar Post,
Bmgalare.
ihhyuh Kha.n@ Ta1wa3~.:x*':%;f1 i;h 2;
Sic: Iqbal Khan, A_ ~ «
Yaars,{}cc: R)' as-.tg
Ho. 12} 4, 3
liuhm PI.1I'&3I1;,' 'B11aI;rat;3':ti '7}
Na.aar.B~anaI1?rB-_ -- '
(BY SRI.C.R.
. ..PETITIGNER8
.....
B'Y(3UBBO§_P..-P;RK_' m1.1cE.
...amPom:>Em
_ ' Crh11;&1aI Psfifim in am undw 8-eciziun 439 of <)r.P.C.,
«:pra'y~.i.:jzg '£i£)'w,m3£1'3¢ he puawanm on bait in sc.IIa.941/2003
file ofthe Fast Track Caurt--X', Bangalore afcuhhon
'Pgrltfiiniipefot the ofimce pin]: I43. 120(3). 300,, 511, Rfw Sec.
and 3, 25, 27 aim-ma Act.
criminal Petition coming on for mam, this day. the
C'§:rurtmadathafiol1ow5ng-
amwmnm Mr nnmmnamna nawn hwmfli ,M,?' mnxmmammm Hiwfl muwx: vi" QCAKNAIAKA MIWH h'€fiJR"I Q!' KARNATAKA H!GH CQUX? Q? KQRNRXEWKR HWEH CQUW
CRI..P.Hc:.525.5j.9B
ORDER
1. The paizitinnxsf uccuusd-1 and .5 m1%e%:;z§¢,}941;2otraLk§a%’
tha ii]: of the Fast T1-ask C.ourt–X
com undw section 439 oft}:-.P.C L
2. Lava:-nezi aounsal for
the putifinn £33. so for as the amp. 1 .
3. Hard the pertitimm-.. filawuwd-Sis 4 % 1 % 4. the peiice have we mute the petitions" under
sacnizm us, .12o(B j;; nfw. :4§*aIi’ and 3. 25, 27 ofhrmshct ma
the aficer has
511 EC by way of filing at mmo. He
xrth. at on seized’ from tha prrenuzt accused was
– and the prosucution has not made out at
‘j E’;-filfl for the above said ofiauoavs.
‘V V Lamed Gevt. Piaaziar submit: that me mate camplnfit
twinned by the palice and the cacnteatian that the wmpon
seizad fi-om the prenmt pditionufaecused-5 wan not in working
7
.»u-mu.
* -*~”-“”xf* nu-mmnmmmm nswzfl %…UUKl U? KARNATAKA HIGH Cfliifi?’ G? KARNATAKA HEGH COUR?’ OF i(ARNA”¥’AKfi4 Hl$H CQUR
cnL.p.xa.525s;;:a
condition holds no water and than is no good
thepdzflimmonhafl.
the case of praaecutian that culprits
murder the rowtiy «hum Ttmnvar. VI’z§§s%no ‘V
7. The bail petitian offifiiiz3:£1aavEV”§o;1L’V5.§g.:di3;n£usad as not
pruned. flail Pam”. ‘V the same is
rgeeted. ‘ P
kvrl