High Court Karnataka High Court

Kasim vs The State Of Karnataka on 22 October, 2009

Karnataka High Court
Kasim vs The State Of Karnataka on 22 October, 2009
Author: Huluvadi G.Ramesh
{...._:

CRL.P.No.5253/2009
IN THE HEGH COURT OF KARNATAKA AT BANGALORE

DATED TPHS THE ZZND DAY OF OCTOBER 2009 

BEFORE

THE HONBLE Mr. JUSTICE HULUVAD1 G.  "' O  =  O'

CRIMINAL P}E3'I"I'1'ION No.5253*/«2ooa9 _; . O  L
BE'}.'WEEN: O O O 'O 1

I. Kasim,

S/o.Kareem Sab,
Aged about 80 years,
Occ: Agriculture,
R/o.Madhyadaker"1,
Donabhagatta, V
Bhadravathi Talukf  _  _  ~ 
Shimoga Dist.        

2. Rafiq @ Bvhagawaand Rafiq » V
@ Mohammad Rslfiq. 
S/o.Jala1'Sab,' '  AA  
Aged about«47--years,"  "
Occ: Ag1'icu1f'u<_r"i"stV, V' _ do
R/o.Mad.hyadaKe_ri, » _ 
__Donab1}1agatta, '  V
 'Ehadraiia'£,h.i'FaEuk,  """ 
'~._Shin1oga _DisL,'  ...PE'I'ITEO1\§ERS

(Novsfin';iadi?cvi5;;~vQ1,i§t5dy}

V   (By Sri.RI'B.B--ésh;§ande, Adv.)

W   .. ?

~, .2  Osfate  Kamataka,
f 'Ruréai Police Station,
O Bhadravathi. ...RESPONDENT

  {B5} Sri.Honnappa, HCGP}

xx/'



CRL.P.N0.5253/2009

This Criminal Petition is filed under Section 439 of Cr.P.C.,
praying to release the petitioners on bail in Crime No.l65/2909 of
Bhadravathi Rural Police Station for the offence p/u/s.3.Q4.{A}.V_of
IPC & 3 <3: 4 of Explosive Substance Act, £908. ,  --  -.

This Criminal Petition coming on for orders,  

Court made the following:-- _-- ~  .-- ..

ORDER

Govt. Pleader is directed to tal§evp4’i1oticeA’for_

2. Heard. ‘ ‘ it ‘ “C ‘

3. In connection with’ death of-«.aV,pe.rson due to use of
explosives, the petitioners andflother ‘been implicated.

Petitioners irrherein the explosives were
being carried’for”remo\ral.jfotipttiefiranite and the incident said to
have taker1~Q1ace_’ V V

of the learned counsel except that

thelVt”he:~~land owners, there is no overt act attributed

against At’h_emg_ = ~

5._lfIav1″r-Lg regard to the facts and circumstances of the case,

is allowed. The petitioners be released on bail in

cjorznecition with Crime No.165/2009 of Rural Police Station,

xv

CRL.P.N0.5253/2009

Bhadravathi, subject to petitioners executing a personal bond for a
sum of Rs.50.000/– each and a surety for said sum subject to

following conditions:

i) The petitioners shall make themseives a\zaila1§:i:e*. ~

investigating agency as and when requ;i1’*cd.:;.:’~..

ii) They shail not tamper with the pifosevcuition

iii) They shall move for reg_1fi~ar baj1.__withi’n “:nont.’n”‘

from the date of their arrest’-and_pre1ease._ _ VF

Govt. Pleader is permitted to appearance within

four weeks. ‘V .

sa/.:

bnv*