-1-
IN THE HIGH COURT OF KARRATAKA AT BANGALORE
DATED THIS THE 29"' DAY OF JUNE, 2009
BEFORE %
THE HON'I3LE MRJUSTICE SUBHASH I-3.ABI. ' "
CRIMINAL PETITION NO.g578[20Q9 "'--.:. 1%
BETWEEN:
AZAM @ BRIGADE AZAM
s/o ANSAR,
AGED 37 YEARS,
OCCUPATION: BUSINESS
R/AT. NO.'?8,M.M. ROAD, A .
FRAZER TOWN, BANGALORE. '. 5
~ 1. r .. P'E'T'I'I'iONER
(Byfiri. MA£io"Ul}¥ATii«AB_§§;P;§VQ}"
AND:
STATE BY rsufiséfiisz ' A'
POLICE s'm'1o1~z."V'V_--V --. ~ -
'-- V * " .. RESPONDENT
* {B""s}£.ASATiS»H'R (31231, HCGP)
mzs cam 9': ,.V1§:-V9 Li./SL439 cmac BY THE ADVOCATE ma
THE PEfij1T10NER 'i>RmN<:,; THAT THIS HONBLE comm MAY BE
";_PL.EASED 'iifo KEEHLARGE me: on BAIL, {N s.c.No.941/2008
PgN;:at§iG_ '=_N '.,""v1'i~'1*..::. FILE 0?' THE ms'? TRACK COURT-X,
8AN<.;M,0Ris;'_r?0Ie:T,*1'*t-IE OFFENCE P/U/S 143,12o(B1, 300, 511 R/W
149 N COMING 0»: FOR ORDERS 'I'H1S my, THE
CCU'??? MADE THE FOLLOWING:
ORDER
Petitioner is accused No.2 in Crime No.6?/2008 mg’stcrcd
by Cubbon Park police, on 20.4.2008 for an offence
under Sections 143, 12013 1*/W Sections 3 ad 25 o£7A..i5l_’41j§’2V.’:I.;i;-r’?5;ZV§i11V.
Arms Act; 1959 further I’/’W Section 149 of IPC.
2. Police on definite infoxmafioifi tiig’
Airlines Hotel and found
Airlines Hotel in a car bean’ng”V’N.£i;’i{A 93′ M’CVi-131’*:j9.VV’ Police V
stopped thy: vehicle, and §11._ L’fofund accused
were possessing deadly brag with an
intention
3. insfifiay as is concerned, it is alleged that,
_ he a révgiflrer and six bullets without any permission
._ for the petitioner submits that, other
V VV hcfiré biéen enlarged on bail. Only allegation agam st this
H H ” ‘pfififioger is; he was making pmparation to commit an ofihnce.
Hbvsfézve-rf, except recovery, nothing has been alleged against the
fipsfifioner. He submitted that, since other accused have been
on bail. petitioner be enlarged on bail. Even fimn
accused No.3 recovery was revolver and bullets.