High Court Karnataka High Court

Fairoz Khan vs The State Of Karnataka on 16 April, 2008

Karnataka High Court
Fairoz Khan vs The State Of Karnataka on 16 April, 2008
Author: N.Ananda
in THE HIGH coum' OF KARNATAKA AT  V'
DATED THIS THE 1611* DAY 02:' APRfi# 9@  "    AL
BEF'0RE"'"J%         
THE HOBPBLE MR.Jus?fxg:i§i.A_N;TA1im1§iD§A«. " 
CRIMINAL PE*rfr1 §a Ne§'1z.,1sg_2_§__3;o_g;*:..f"'  
BETWEEN:  ' 
S10. Sameeulla Khan @    __ 
Occ:  . 1 ' A  1 AV "
No.99, M.G. 

 'V  ._ "  C

' V '  Petitinner
(By sfi  3  85  Adwe.-5)

The stem;  Kaznavv V ' ._ 

  H ..... ..  Respondent

‘5=’ Hoe?»

‘ ‘1*i;i§%% awn» pntition in filed under section 439 Cr.P.C.,,

to arilarge the petitioner on bail in Crime No.18?/12005 of

Rural Pbiioe Station, now pending in C.C.No.3I4/2006 an
the file ?of the JMFC, Mandya; which is registered for offences

V ‘ ‘A punishable under sections 86 and 8’? of the Karnataka Fbrmt Act
section 379 IPC and etc.

This petition coming on for orders this day, the Court made

.. the following:

aocuaed No.1[pe1a’tioner herein, mm: be in
those czimumatmzcea, it cannot be said u if’.
grounds to hold petitioner
Therefme. petthtme-‘ ‘ risentitlad ,1, % J . ‘

4. The cmnma1′ ‘
bc Ieleased mg ml, subject

1. The far a sum of
R$. $0,00{)]’¥– aunties for the
V committal court.

_.IL. not tamper with or
V ‘

I«Ii;__’_ attend the Court regularly.