-1- IN THE HIGH coum' ore' KARNATAKA A1' BANGALORE DATED THIS THE 27TH ms: OF MAY 2009 VA BEFORE %M V THE HON'BLE MR.JUS'I'ICE SUBE§ASH B=.A]f$.I:: % T' V 1' CRIMINAL PETITION _ Farooq Khan 53] o.Munna Khann, Aged about 30 years, R/at:No.280, 15* Cmss, Kaverinagar Main Road, V _ Bangalore. I ' ' .. PETITIONER (By Sri. Tanvbe1'_Pa§1'1'a_, Adv.._ £22.17 ' M] s.Lim1'a LaW':»Az'é§ts.; Ad1};v):_' ._ M' AND; The State «of "*-- é ' Wilson Gaxden. Polipc Sfitafioh, Bangzélore. " 3 V' Rep their PubiiCv---Prosecutor, Bemqgajorxt, "RESPONDENT
A ‘(3y«.Tsxi.s§§t.=.g’hV jr;.c;;m.. HCGP)
” Tiiis Petition is filfid under Section 439 of C;1’.P.C.
cnlaxge the petr. one bail in Cr.No.30/()8 of Wilson
‘ V. ‘~Ga:’ti«e::n 13.8., which is pending on the fiic of the VI Add],CMM.,
‘- _ ‘ Bangalors in C.C.No.2683/2009.
This Petition conaing on for Orders this day. the Court made
” » Wthe following:
-3-
ORIIER
Bases} on the complaint flied by the injured, a case was
rematcrcd in Crime No.30! 20()8 on 5.3.2008 by Wflsaa”-Garden
Police for an ofience punishable under Sections_.f%?i’1;”»
with Sccfion 34 IPC.
2. Baseci on the compiaint, POHQE: arxagétad, Vpétitiiogi wifazfin ”
22.11.2008. During the céuzae iif._
statement of the complainant isV’VL’a1*agViot§1ed ” in he mveals
that, one Sycd Babji @ stab” on his
abdomen. No specific ‘ against the
Defitioner.
3. b of judicia} custody and also the
allegations ‘e:ofi.p1aint and the further statefliient of
” Vibe’ ‘Other witnesses, petitioner coulé be
‘_.
‘}’Xcc<:5:1"i(1i1iigly, the petition is aiiowed. The petitioner is
'H " Ga bail subject to the following conditions:
The petitioner shall execute persona} bond for
Rs.25,0{}/ ~ with one solvent surety for the equal
sum, to the satisfaction of Wilson Garden Police,
Bangalom;
2) The petitioner shall apgzear before the court
regularly;
3) The petitioner shall not tamper with
prosccufion matcitial and Witnesses.
KNM]-