High Court Karnataka High Court

B.K.Raju S/O Keemya Naik vs State Of Karnataka on 15 April, 2009

Karnataka High Court
B.K.Raju S/O Keemya Naik vs State Of Karnataka on 15 April, 2009
Author: Dr.K.Bhakthavatsala


FOR THE OFFENCES P7ifis’.13,15(a)AND 38(3) OF
KARNATAKA EXCISE ACT. i
THIS pen-new COMING ON FOR ORDERS THIS

DAY, THE COURT MADE THE FOLLOWING:-

The petitioner’:’accu_Set1:’ .i:§ge.ekin§jVV”afiticipatory
bail for the offencee Sections 13,
15(3), 35.’fV(éi’.i)”A:.1′{:Iii’°_ .KiF.f}l’§:’1;.3f:a}.(:_”a.::V E)”<ci–s§e Act in Crime
Ne.3o/2009 afgehéraghésagair, imitradurga.

* Keeping in view the

nature sift-he' eh'-eh'i:e'~e~ileged against the petitioner, it

;the..i'proeecutian to prove its case in the trial, I

eeieine-viijeedtigfound te reject the petition.

In the result, the Petition is aiiowed. The

investigating Of'ficeLirL(Eime No.30/2009 is directed

_ 3 _
to release the petitioner on bail in the event of his

arrest subject to fulfillment of following conditions:

1) The petitioner shall appear be’forieg:”‘the

Investigating Officer on or

2) The petitiorierAshai:.i’ personal bond
for a sum of 4Rs,__10,Q30/逥w.it.lti;a”s’uret3i’.for the likesum

to the of;::tiei..Inves_tigating Officer.

sniall appear before the
Investigaétingi “and when required for the

purposes of”‘I.n§iesti§;iation and Interrogation.

petitioner shall not tamper with the

ptosecutfirijwitnesses.

‘i’e<_:§.'uIariy.

” The petitioner shall attend the court

\,.,i

6) “The petitioner shaii move for a regular baii
within one rnenth from the date of his arrest by the

Investigating Officer and in that event, this bei’i]erfder

shat! be in force untii the reguiar baii__;”p*etiti.§ié

ciispesed of.

rsk