High Court Karnataka High Court

Dr Mohammed Akbar @ Shakeel Ahmed vs The State By Harihar Town Police … on 18 August, 2010

Karnataka High Court
Dr Mohammed Akbar @ Shakeel Ahmed vs The State By Harihar Town Police … on 18 August, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA, BANGALORE..___

DATED THIS THE 3.8T" DAY OF AUGUST 2010f~v:"f"%;<--.:"'».T
BEFORE 3   % K A 

THE HON'BLE MR3usTIc.E~N._ANAAiDA"j: 7;  
CRIMINAL PETITION N0;'.'4v0€'~.'_'2'/é0iG  Q   

BETWEEN: % 'A V'  

1.

DRMOHAMMED AKBAR @
SHAKEEL AHMED _
AGED ABOUT 42 YEARS _ 3 ,, _
s/0 LATE AZIZ AHMED ~

2. SMT.KHURSH:1:DUNNiISA:b
AGED ABO__uT TEARS’
w/o LATE Azxzv-A;MME[;.___VL

3. MQ.H..AM_M”E.D ASE;H_AI2._
(MIVENTIOENED AS:.AJc.:4ARA IN —
FIR,Ne.66;/2’o::;je.,)’ < ' '
AGED ABOUTSO _YEA'F2S"

S/O LATEAZIA AHMED’).

4. 4Mo+2AMMVED,u’MER V”

– AGED ABOUT 26~¥EARS
* *’E/o”LjATEA~.AzIz AHMED

.._I-ALL..A’RTEV RESIDING AT NO.-461/1
I I2?” MAIA, 3″ CROSS, M M LAYOUT
»._R T NA<3A.~R POST, KAVALBYRASANDRA
BA'N'GALORE ~– 560 032
" . 1 PETITIONERS

(:!3:I'.StiI~;_.MANzooR PASHA, ADV)

AND:

THE STATE BY HARIHAR TOWN POLICE STATION
DAVANGERE DIST
REsPo.r$iDE’i*ei’»o.

(BY SRI.B RAEASUBRAMANYA BHAT, HCGP)

CRL.P FILED U/5.438 CR.P.C. PRAYJNG T4o”‘éi\i:Ar2.t’;e’.’TiiE.,o it

PETITIONERS ON BAIL IN THE EVENT THEIR’ ‘A_RRE’3T 1_N_’
CR.NO.66/203.0 OF HARIHARA TOWN”»P.S;3_.,T’DAVANAGERE DIST;-.

WHICH IS REGD FOR THE OFFENCE in/Ogs2:98/x,T3.::3,”5o4,’j5oT7

R/W 34 OF IPC. A _

CRi…P IS COMING ON i=Oii”~.OR.oERs’,” This f3AY THE
COURT MADE THE FOLLOMNG; .

Petitioners_:”h_ave:_”‘sVo’u§j:t’it_:’ani:iVC’ioatory baii in
Cr.No.66/2Q.1’i3:”‘ ‘ofFe’i1Ces punishabie under

Sections 4%9i$3A;ir.ts3r2s1,oi% 5oT4gso5 read with 34 of IPC by

Harihara ‘Town PoTi.iCe:.’Stati«.ori’.

i-?etitiAone.rs..vhave not approached the District

.Ses.sion’sfi”}u_dge at Davangere. Petitioners Cannot

ap’proacn thiojsi Court without exhausting remedy before the

jiearned. lfiiistrict and Sessions iudge at Davangere.

._..’«.é\/ith these observations, criminal petition is

_’ msmrssed. W1 (3/g’_Q,W¢Q;,t« ,

Petitioners are at iiberty to make:appiication…__g;nder
Section 438 of. Cr.P.C. before the iearned {3Esft:r’«E’r.:t.V[:;’:v.r;d

Sessions Judge at Davangere.

.’V A

ikbgn/_