High Court Karnataka High Court

Gaibusab vs The State on 25 August, 2008

Karnataka High Court
Gaibusab vs The State on 25 August, 2008
Author: V Jagannathan
ms THE HEGH mum' SF KAR:§€&ff,§fi{;5§V'  

CIRCUYF BENCH, ~'  %
Dated the 2591 day at;    A
:9E§§gE}  %k 
TI-IE HGN mg hgi:i2.,§}USTI(.';§:':: 1V.QA('}}§NNAfi:HAN
CRIMINAL 32008
BETWEEN :     M  V x

1.

Gaibusaffi .

S /0 was ”

33 ycars, Ot:=i:;–«4,§Lg’iCu_it2Ir:.: I
R/0 _

Tq: Baséivanabhégswédié

1323:; Bijéi§.¥u1′.. _ ”

“””

fifsfcs _M9u1 3.sab floddanmni
20 ‘

% .

V Dist. fifiapm”.

R;/6

Tq: Basafianabagewadi

. . .P€t3*tiQner*s

— Ighwaraj S, Shewéapmz Adv.)

grantsd baii. At: this stage, the prima facie casé:

‘sham for the ofiences gaunishahie under

nut

can— be said ‘:0 have been made…o;;t agid’ as -the» K

/\
‘1 «–J’9uJ»’o~

common : is concemed} Ea :1:aittcii*1vT.:0f

evidence. Hence, the ‘is éfiflewsé to f.h€

foliewing aandifions:

‘i{‘}:1e petitioners an bail on each of

them executiiggfg $0,000/~ with two

Siérétiéfi out ofiff -s_1_”:a1l be the solvent aurety for the
iiksum the trial court and 313.31% not

tampgéf with t’l’18.’_V:)fV[‘()§’slf.i{3′{J.1Zi’¥i)I1 evidenca in any’ mariner and

V. threat to ‘€316 pmsecuticn witnesses directly

€32? shali mark thfiir aitenelance at the

V. cenéerneéfi ” ‘ fp<3}i<:& statien an eszazry Wefinasday and

at any T3136 bretwean 8.3% am. and 5&8 gm and

120% leave their plase Witiiout permissian 0? the

3?

gurisdictienai fiéagstrate and if there is vioiatiém ‘:.if1é ‘_”‘ ‘

above conditions, the baii will be cangsfled, H ‘

Bkm.