¥N THE HIGH COURT OF' KARNATAKA»
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 1 1TH DAY 01:' :»(:A_:§(:i~:_;;-
BEFORE ' V V ' '
THE HOWBLE MiK5=,3JUS*Fl'§RAMZ%;NN_A"=
CRL.I~". No. 856__ 1_;_g)F 2&9 3
BETWEEN: 'V V V' M M
SRLDILIP, 4 ._ % _ V
3/0 MADI~iUKAR'F*A,O e;ufp:qoe:e.,,u _
AGED ABOUT 45 YEARS-,1 1' ~
RESIDENTOF D;EC§LG§)R;
. ...PE'I'IT§ONEZR.
K' ADV.)
ANI33 *
1 'TEE sTz3mf:§7mR:«3uGH
I~;1AR1<§:T P.S.""B'IDAR. RESPONDENT.
_ {E§ S.ii.SEARANABASAPPA K.BABASHET’i’Y, HCGP}
asjivcwate for the petitioner praying that this Hon’b1e Court
..may be pleased to grant anticipatory bail to the petitioner in
x I police station, which is nzgistcrcci for the ofiénces punishable
under Sectian 347 of E. C.Act I955.
« (3rI.P. filed under Section 438 cf Cr. RC. by the
C::::–‘.No.69/2008 in the event of his arrest by the rcsspondent
This petiiiion is coming on for orders, this day, the
Court made the following:
3;
0 R. D E R.
The petitioner has come up with
Section 438 Cr.P.(Z’. seeking for
Crime No.69] 2098 of Mark:;t}x51ie¢,aiieg§«i__
the ofiences punishalile flies
Essential Commoditiesi 1 ” V V’ i M V
2. Admittedgf, he Vigqiiagistaered in the
aft:-msaid crime on the cximplaint of
compiagnagmg V_’t:1i’a’L:x}:it’: seized 100 quintal of
Whcgzt’ :’p1_1biip::«’V_’d’isiiiiiufion which was being
._b’cai’ing Regn. No. AP 23 V 1299. The
pétit:ioi3.¢rV”‘is .”‘p144oVp1ietor of Janhavi Enterprises. The
‘.”a}.iegati<"m._ V1'fiad<§ against the petitioner is that he was
the wheat meant for public distribution. Of
were eye witness to the afleged seizure and the
have aiready filed charge; sheet in the matter.
3. According, to petitioner he purchased the entire
food gmins under valici licence from the market yard and
that he had ali the dc>r:m:uents pcrtaiiiing to the vehicle and
J .
,_e .’1’he shall mark his attendance before the
A will be for a limited period of {me month, if
; W JUDGE
the goods eoncemed. Petitiorxer has producecl Court
copies of some receipts before this court he
purchased the said fooci grains .1: «
C011si<:ie;ring the offence aflegedieagainet {Eye f
View of the facts and cixtuzeetanees '(If theguust
proper to allow this anticipefi2r__§' bail
4. Acco:ding:;;§,’~~x1us bail pamon filed by
the petitioner is aflowedj ‘V » ‘
i. The “‘vxe:’:%)e)ndc.1jfijF’a>_1iL%e ‘lie V_=:iireeted to release the
petifiejuer im ‘ the’ event of his arrest in
V_§}r.’N.();i3§?:_,!v_;2VVOO{)’ .__o£ ‘ «Market Police, Bidar on his
‘ exec1:.%t_iI1g1”;a’ pereonai 13031:! for Rs.25,000/ — with two
s<}1vefi't.31;1t1?1;ie':*s__ for the fikesum to the satisfaction of
' _ A aaxesiijng «
ii. _ IeIe"sha§3 with the prosecution witnesses.
V’MarJget police, Bidet, once in a week i.e., every tifiunday
-V iaeiweezit. 10.00 am to 12.00 noon until the trial is
the respondent police fail to arrest the petitioner
” _ that gaerioti, he shall appear before trial court
” and apply for regular bail
Sd/–