Karnataka High Court
Ismail S/O Mohammed Haneef Sab vs State Of Karnataka By Paper Town Ps on 22 April, 2008
...-cu. ---up... w. .--._.._.---..._-. ..-~--.A."~.'-,---------.-- ----- ---- ----------------.---- ---.-------- ------..---- ----.- ---- ------------------- ---------- -_---~---..- ---- ---..----'..-...--1. ..._y.. --q--.-... u'. . 1..-...--..-gr. um'...
arm mun: 1.:-ram: nnuunun an ---nu-nun-nlnrn nun nnunnnvnunu
1.3 in I'I-I-|l'l'I MUUIIL UH nnunnsnnn J11 fl.l'|ufl|%.l.I\llI-B
' i iiifi "? fifi 35
was H0l'IhI nn.auIw:cI_n.§, n51t*ff.°f'
cm. .9 .lo .:.u23gaiaou T .. 3
anruuau: »'- V7 '
Ismail, 2'3' years
(:1... ll...'I..._...._..........l I':r........._£' zn....L..
{if U - Mfilflfllflmflu DGHBEI nay',
Rfat Gudi Village, aé §_v~,V «_
Bhadravathz , Shxmaga fix.-.'st*.A ' , _ ' __"§T':I'.'T;TfJiii
(my g:¢,!.g;§hi§m§r§gga; §&&j
state at Karnafiaiéa '
Ev Egn-mi' ":9 =
J l'.' " A. '. vi
EHADRAN@flEH_--V *,« V vfi"w"' : m ansrolnluw
" ..g£ir:l. ;:fli§1Ea§ifiga1ah, Hear}
'*,Av*w£1$: us;.P{""ié riled under Section 439
"€:r..-1'5."a.._f-agisJ._arge the petitioner on bail in
s{c{fiq.2fd$1a§i$ing out of' Cr.No.26/OT cf Eager
Tmm"-.._?.Ef.',' . .§:§i!1Mi.t'fl.'J'fl"l2«i.'lii pending on the "ills of
we 3.-:E.,":. Sb..*..mega, which is registered Inr the
"'§r£en¢¢ §unishab1e under 8ectinn.395 of IPC read
w:t~i_:h'--Shc.36 of x:.r.Act.
Thia petitivn coming on for orders this day,
'" J--'h..1 i"|:u-nal--- nnmanal -F-"Inn 'A1 1 rm.-1-4 1-I..n-I ¥
inf}! HHUJH Lu P3-§?EluI L113' -In KJJ-JIM}-'JnIl§ I \
)L
[<3
ETHII
5II?IIl--Eu
The petitioner is arraigned as accusafi-rig",
S.C.Ho.2f08 and ha is charged with the fi££fifir§#fVr*
punishabla under Section 395 IEC__anfi""SEr{3§V Q; W4"
xnrnataka Forest Art.
2. Arcusad Nos.3, 4 °rrd_u5 ag§ifisrflgwham
similar alleqatians '$re u@rgt Eqfi§".g1rerdfx been
qrantad bail. V Dn th9 rgr§fi§d=*rriQr§rity, the
laarnad counagi"§§r tfiaagriitififihrrfiéfiks bail for
the patitiofi#rfl§%§§;.:rTr " V
a.*r 1_: rinqjVrrh§£r_ the allegations made
against tug patirifihfirrénfi the accused Has.3, 4
and'5;arq aifiifigug 'This, the petitioner is also
'EV§nfiifi1rdV£arzgranr Bf bail.
aW.'§r "5fian¢§; the £allawing:«
l'IflI"\Il.'I
Illvllfllluln
(a:Tha criminal petition is
allowad.
bail on the sama conditiqns imposed
vi _4v-- --- ---- ---------------- ------ -------- ------------ -y- -u-------':1-r1u:c~' up-cg-nuguyynu 3. .1;-|.'[',p-'g;-u]-gr' .'||'v["'l
Ia!
wuile granting psi te aa-
---------
Nos.3.4 and. 5 in Cr1.E.Ho.4355/U?
disposed nf on 12.12.2007.
*g;b!~.