High Court Karnataka High Court

Jaleel S/O Abdul Hameed Mullah vs The State Of Karnataka on 21 August, 2008

Karnataka High Court
Jaleel S/O Abdul Hameed Mullah vs The State Of Karnataka on 21 August, 2008
Author: V Jagannathan
%&A&§§%% T

{N THE HIGH COURT OF K%NA'}"Ai{A

CERCUIT BENCH, GULBARGA

DATED: THIS THE 2 1% {MY OF AUGUST----2®V3%i"%   

BEFORE   %

THE HONBLE MRJUSTICE 

cm. PETI’rI0N 1$ra,8583 kgc:osL
BETWEEN: v% M

Jaleei

S/0 AbduI:.I~”iéméed’;’–Mu§1ai;.._
Occ: Patty. Bt:sir1é:~§;:~:4_ __
R/0 Isvla1na_baf1_..Qo§s:3n3%, _ —
Gulbarxga; ~ *

. . . . . FETITIQNER

(By 4S1′-i.5.sa%1au~};ia’,” .’.Ad~.s%.)

A

Tia-zimgh Mgbiagaem RS.

RES?G§§ENT

A ” “‘S.:*+i.3i1ar%msappa K. ‘Babshetty, ECG?)

This pefitien is flied 11/3 439 ef Cr.P.C praying in

Hérzlfie thfi petitioner cm bai} in Cr.E’§0.?8/Q6 of

M fi 13.8. registered fer the ofihncs guxlishable
under Swtian 399 (sf IPC.

This petition coming cm for orders this da:y}.>£he

court mada the fellowingz

GRDER

Eieard the iearned counsel for 4′ * «V

2. Bait} is smzght on tiie

petitioner was reieaseé on V”€:3:;’}-is-r ceigiflzwfion with
the case régistsred Several others in
Cr.Nc:.7S/O6 fc_:r– me :(}fi’t:Ii§:{if:v”.11I}de£’ Section

399 sf IPC, faiied to ap§ear
befere the couifi on fixed, the trial ceurt

aanseglied to custody.

Thé’ aiibfitfisaién 9:’ the is/armed (3013I}S(’11 for the

T’ = §étii’io11ef*is absencfi sf thf: petitjansr before the

” .. :€.3(.’*}l1’ft was an accoumi cf the may at’ the

being fixed an 27′.1.{)8 and it was in

. ” eehzzection the petitionar couid not attfifid the

and thfirefore baii be granted.

2%-

‘ !

4. Having regard to the aforesaid submiéésion

mafia and all the Gther accused persans

cm 1331}, thia petitioner was also an bail taaafliézr, ‘ zéf”

the View that the petitioner

impcsing conditians.

5. The petition “f§’f%§e..pefiflt{i{3;1&;°’:§sha}i be
released an bail on bend fer
Rs.50,000/- iike sum, out of
Wham one”; to the satisfactien
of ii afiéfitiyztha (mutt on every date
of hea fifig’ ‘ fl’1£: triai court is at liberty to

canpéi shail not tamper witlx the

‘i:1:i<§§:<1«_evide;?i£5@ in any manger and shaii not leave

,A'31'J%i'§Z§1fi11'i the permissirsn cf the jurisdicticinal

¥~4a–gis€;i'7atr§;' 'Vieiafion Gf any cf 6:16 above €:0i"1C§ifi0i"iS

n iigafi is canceilatiar; 9%' bail.

ad?"

iiége

Dvr: