High Court Karnataka High Court

Imran S/O Shabir Pasha, vs State Of Karnataka on 1 September, 2009

Karnataka High Court
Imran S/O Shabir Pasha, vs State Of Karnataka on 1 September, 2009
Author: Subhash B.Adi
Wm WW. W mmmmm mm mwum  :<%..Mamgmm.£m mm mm? 0? mmmmm mm; gscmm W mid"

Mfi£§"flaW»% Héfifi fl

.331».-11:3 mare Pncsscmm.

I

IN term HIE-I coum or mnmrnm AT   

nacmn ms THE 01'' DAY or sEP'rmmEa..M%2, §-asif 

BEFORE

mm Hownm: 1'!R.JUSTICE'  3 A13: f 1  

cm PETITIOH NC’$”;’f§:§34/Zéfit? 9:”

BEIVEEEN:

mm sxo SI-I?kBJI_1.¥.«’aEé?1i.’~£-‘xlihi,
AGED ABOUT 19 .

R/A LAKSI-R42 B5UII;_x’1’Ii’3fS§.. M.
NC’). 101, HOUSEV..VN€3;’.;__14,_v ~

c . V. 7:3 . G1; mama,
smsamnm? .–

_ V _» _ _ . Pmxwxonzn
(By 8123′. ‘ AnmcATE;

Am} :

mm% o2 . mm
H.’P;mU.’R’- _3′:’DIa’ICi£_ V.

mmsmmb L
. . . nxsmnmzer

%{13_y%%A.fsri%”‘a.v. RA:-cazmfi ace?)

arms c:1u:..p FILE!) U/9.439 c:z.p.c BY ‘mm

5-on arm pg-rmzrcmm mnyrxe ‘.1’HA’I’ 1’1-as

£3???’ K&E%N&”WM& WQH Q

2

HON’!-31.3 czomrr my 33 pmasxn we
wrn. on BAIL m cnamo: ssoxzooa
yonxcz: smrxou, mnmm ‘rALv_z:,. ‘
FILE or xunsxrr JUDGE AND
mm orrmczs P/U/S 395 O!_xpc*. x_ * = A

‘1″!-{I8 cnmnmz. _9z1’I1f1oi§»-%%Ia_ ‘div FOR
onmns ms nay, ‘1’:E “js*:<_)'0'1_u';_ firm ronwwzus:

fiqcfiaad No.2 in Crime
Na.:53%6TI’2a#i;’§a 21-2.1-zoos for the

offe; n¢§’- aectioa 395 cf 19¢.

A :,.,’1’he..&a1i§§&£Vion against the petitioner is

with others had hatched a plan

3
§
3
§
@
2
&
§
%

%
3
m
Q
9
E
§
3
3
§
3
%
§
%&
EQ
§
m
Q
:3
a
$3
m
§
3
E

take it to an xwnote plam and

c:o:ma.j,__i& murder at the taxi driver and further
dccoity. with this modus aparandi, the
” __5accus=ad had taken a taxi and murdezred the

drivn: of thfl taxi.

~ » «mam»-wumn mews; ::\:-“~’e=-:*’-=:=’:§:9’°3’«»§ir£1Wa§W-agfl 3″?”-:f5′?”§ :w..’:”-