High Court Karnataka High Court

Ismail S/O Abdul Munafsab … vs The State Of Karnataka on 10 June, 2009

Karnataka High Court
Ismail S/O Abdul Munafsab … vs The State Of Karnataka on 10 June, 2009
Author: N.Ananda
IN THE HIGH COURT or KARNATAEJ; ' ' ' f [T *' 
cmcurr amen A:r_pa1_mwaJ:: * 1 Ii   V 'V
nxmn mzs THE 10*!» DA: K 
mmgg  ._   .  
THE Horrnm mmfisficg 
cmmmu.  N
BETWEEN: T  é'   'V

Esmail, S] 0. AEjci11i1.%Fai11n%xfsstb" 'Noé1*sabIxawzar
Aged abOHf_.4'i3"j{6é;£_'S':'. "       . -
Gee: Emp1oj:ae,ui"_,Nchzu  1

Hubii, R]g.V  Gfid 'H--=.113V1iV 

I~Ii1bIi.   I; '  _

  V  = _   ' ...PE'!'ITIONER
(By Sri S. 9.. Hosn.aa:;:§,_ A«d__v";}, 

_1L"1..E.3..£._

 '~  The ':'E§'§.a?£V. of__Ka::11xs§1 

Rapztrseixted by State Public Prosecutor

    Karnataka

'{'2fi1*$_"-jwiéi: I3é13,:;Ia,.V:iL)1;ia11=s?a{i.

...REamnnEm if 63
 ,,---"-5

.. " * ._'i'hViss Criminal Pctitior: is rum under Section: 432 of
= j '*"j',z*.P.€; graying to set aside the order 31" the I Midi. Dist. as
--  Sessions Judge, Dhaxwad, sittixxg at Hubli in Crl. Misc.

VNQ631/2008 dt.25.3£{).2{)()8 and extend the tinm for the

 'f)eti'tioner to apply for reguiar bail before the JMFC 11} Court,
' Hubii and to pass such other Cutler/orders as this H0:<:1'b1e

A. Caurt may deem fit.

.5 Qzmy



This pefifion coming on for admission    
Court made the following;  v  T' -.

Heard.

2. This petition   Iti;§:_ anticipatozy bail
ganted to pefitioner in   / 2008 dated

30.09.2008

.

3. _'EV1.j1j    imposed in the said
order,    to appear before the

Invcstigafiiag V. ‘7 days from 30.09.2008.

Thercfafimg, (iays he haé to move zegular baii

“”appficm:+fi écfgm t1:§ ju;~;sdictiona1 Magistrate. The order

Misc. Nvv~6€~~–»

certificate that he was sufiering fiom viral ”

06.10.2008 to 09. 10.22008.

4. As per the submission
wtitioztzer had appeared before; V.I’I:vc:.$t:ig;a tiz1€gf’_: sfnn
03.10.2003. Thezeforc? };§eti1:ig1’1E:f.. hs;1§’§-.,,giéEd bail
application on 11. before the
htxvestigating is had no
amenity in on 11.10.2003.

Instead, r:,~::li1A<3Scfi:1AvVVVVtV:_}Ino\re this appiication

for cxtcn;€;ion_ to é

S,’ The ‘ifasvons; by petitiemir for not filing the

‘ hail :a¢f”e’re—–«–:1:c Juzisdicfional Magistlatc within

“:5: cannot be accepted. Thcxefore, there are

no g;.*a*_;:i;1¥1da§’t<§ i;'tV1.1.~i:i'1'erc with the impugned ordain,

Acémfiiingxy, pfifition is dismissed. __
sci!

3131363