IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1373 DAY OF JULY, 2009
BEFORE
THE 1-fON'BLE MR.JL¥S'1'ICE SUBHASH BIADI '
CRIMiNAL PETITION NO.I2??38]2(@ ' I 4'
:
I IMRAN S/O. SHABIR' PAS:-IA" _
AGED ABOUT 19 YEARS, "
R/A LAKSHME BUILDING,
Nc>.IoI, HOUSE No.14, »
c: V RAMAN NAGAR, E .;3"?AL'I*A 3- I . "
BANGALORE. = " .
;, .. PETITIONER
(By I-314 «:.T.,:}:~IAI~£5.N.Jg%:' KuI§IA?Rv.K,.,,VV;mv.3
I STATE OF K;:«.Ie.NIa1'AI<ABIIVSIILIEELE POLICE
HOSKOTE' .
{REPRESENTEDV B?_j'LEA--RN{%.D
STATE PIJBLIC PRO£~}'EC,U"1'OFE 3
'I . RESPONDENT
[By $ii;-i-3.--BALAKRiSHNA. Heep.)
I I ;'c9L.?,_§*IpI3§"v:.I/53.439 CR.P.C BY THE} ADVOCATE FOR mp:
PE'1*I'I§Io;1j--_IE'I"<-I iPI2A-mtzj THAT THIS HONBLE coum' MAY 95
. ~,__pI,EASE.1?T0V,§'.I§I'I;;IRGE THE PETITIONER ON BAIL IN THE EVENT
OF IIIS ARREST 'IN CR.NG.€}1/2009 OF SULIBELE POLICE STATION,
w'IIicI~I Is PENDING IN Ci.C.NO,39'7/2009 ON THE FILE
QFI'-??E%E1§5€3E_¥'AL CIVIL JUDGE, (JR.DN} 85 JMFC, HOSKOTE FOR' THE
<:~.Ié*.m~gcE P/U/S399, 402 OF IPC.
THIS PETITION COMING ON FOR ORDERS THIS BAY, THE
Coum MABE TIII: FOLLOWENG:
ORDER
One Basavara} S] o Thimmarayappa filed a complaint on
2.1.2009 interalia alleging that, Whfle they were working
iagud. the students who were grazing the
informed that, the dead body is lying near their VJ_1ae1i u
Went and saw they found the dead bédy”hitt£:n
with multiple injuries. Based on
under Section 302 of the we by “poixfce, Taiuk
against unknown persons. .
2. The entire’ case is based on
cimumstantial Tiaere; as against
this petitioneri’ the gavity of the
oflence the police and charge
sheet havieig iaeeh ..’ihéL this petitioner could be
enlarged Q11 ” _
AeE§%§:»iing1y, the petition is aflowed. The pefitioner is
sijbject to following conditions:
.é1}~~..__Ther ‘pe¥:ii:ioner shall execute personal bond for
2 V R~sv.25,0{}{)/– with one surety for the Iikesum
” ., A’ ‘ gameunt to the satisfaction of the Court.
;l:3) The petitioner shall not tamper with the
prosecution Witnesses or the maxeria} evidence;
C) The patitioner shall appear before the Court
rcglxlariy.
Sd/ Y 7″i V V
Iuégei
*AP/ –