High Court Karnataka High Court

Jafar Pasha vs State Of Karnataka on 4 February, 2010

Karnataka High Court
Jafar Pasha vs State Of Karnataka on 4 February, 2010
Author: A.S.Pachhapure
IN THE HIGH COURT OF KARNATAKA AT BANGALOREVI
DATED THIS THE 4" DAY OF FEBRUARY, 201GIvfl,Ia
BEFORE:

THE HON'BLE MR. JUSTICE A S _PACfifia§U§E ".s
CRIMINAL PETITION No.6462Ig§ gggg_t"°

BETWEEN:

Jafar Pasha,

S/o. Anwar Pasha,

Aged about 28 years, W"

Employee of a Shoe_Shop} ~; _ 3.' ,
R/at No.21, 5"VCf@$s, E i " "y'«'«--
K.K.Lane, Cottonpetgi" " '" I
Bangalore. ' .V '2 PETITIONER/S

{By M/s; KfM;Eura£i Mans: & Q kamesh, Advs.]

AND:

.....--.--m..

State cfwxgrnatakayi

_Represefited by J{J;Nagar
EPoii¢e*Statioh,

Eangalore,'ay,_V_ m RESPONDENT/S

{By.§Ei;hSatisn”R.Girji, HCGP.}
iii’

Wnwhié Crl.P. is filed u/Section 439 Cr.P.C. by

‘%,:he Advocate for the petitioner praying to enlarge

the_ petitioner on bail in Crime No.119/2009 of
J J.Nagar P.S., for the offences p/u/S. 457 and 380

oy”IPC pending on the file of III ACMM., Bangalore
‘~City.

This Crl.P. coming on for Orders on this day,
the Court made the following:

the Court would consider the question of ,hail

whenever bail petition is filed in those teases,

Taking into consideration these circumstancesLVlwam;~

of the opinion that it is a fit case fiherein”the l

bail could be granted with icertainlaconditionsfs

Hence I proceed to pass theflfolloninfi:

ommfii–

The petition is alloeedil 1lhee’petitioner is
ordered to be released on bail on his executing a
Personal bond” for: % “s#”{“9§; fis.35l600–OO with one
solvent surety lag the likesem to the satisfaction
of thesp trial7ri¢ourt:Twwith further following

Conditions:*pl

ill pihe petitioner shall attend the
_vCourt, concerned regularly on all
[M hearing” days, if he is not in

jfidicial custody.

fl.Aii) Vfle shall not cause any threat,
force, coercion or influence to

any of the prosecution witnesses.

Sal’-

Ksm*