High Court Karnataka High Court

Kumar vs The State Of Karnataka on 20 June, 2008

Karnataka High Court
Kumar vs The State Of Karnataka on 20 June, 2008
Author: Huluvadi G.Ramesh
 Q  'Ne._3f03 9i"--.Kagwad P.S., Belgaum District, pending on the file
   Er}; Sessions Judge, Belgaum, which is registered for the
  ¢f3V[f"f'e3ttTv.:e E-'V,.v'Iv,?..--"~S.8, 20(b)(1) efNDPS Act.

IN THE HIGH COURT OF KARNATAKA AT

BANGALORE  

DATED THIS THE 20"' DAY or  e 

THE HONBLE MR. JUSTICE H:r'1'eU=vADLG.ez§4§mSH= 

CRIMINAL PE'l_"iI k:o:vN0.924oE%2en9§ J

Kumar,  ~

SE0 Dhanpal Kallol, _ .  * 

Age: 40 year_s; Qcc: ¢"{'g"riczi:}.*ure,t'>._ 

R/o Kagwad Vi!-i3£e;~. =i    

Taiuk: A*tz%&fii;A::DiVStfV !3e1g2.nm.;'  H V ...PE'I'ITI(}NER

(By Sri.Sha1anap;:}a  .,  -'
AND: V' % 'V 2 n

The Sta'te_£)f I(§.L1 r'§%1aEfz;eiV'ls:a:,V%_ ' A'   ..... <4 .
By Kagwad Pgfliee' ;'é}i;;gtt_ii§n,V ...RESPON DENT

(By S:i.B§!'ak'rig;§n"a; 

tit

  Crimihaf' Petition is filed under Section 439 of
Cr.P~;C; graying.' to release the petitioner on bail in Crime

W,'



This Criminai Petition coming on far oréelfs the
Court made the fel}0wing:- '   

ORDER

Petitioner has sought i~’s:§r * ”

connection with Crime iii’ Bclgaiirn
District for the offenge puriis}*.iiI§!ei under iSé:c::in11ssi 8, 20(b){1) of

NDPS Act.

iii”-.iii””éI_Iéigég}–.,:iti:2;f”i_Qii:.; 11.08, the PSI Kagwad an

ra:i:aiVi1ig’.’infotmafion that a Tata Sumo vehicle

beaifiiigi’ proceeding from Bidar to Pane is

” _§:ré1iSp0rfin’g.. ‘Hand on informing the same to the Taluka

ii Magistrate and afier securing panchas, the vehicle

accused N03} to: 3 were apprehended and about

.iif(}uii.g1itii1y bags of ganja leaves weighting 108 kgs. was seized

i i from the said vehicle. Petitioner is said to be one of the accused

who was prescmt in the vehicle.

E}/,

.3. Heard.

4. It is the submission cf the

petitioner that he is in no way ai1eLge.d’n

offence. He is a native of ancihe ‘lies the

said Sumo without imowieagegust 1i5s1;n:a:…aw;;.:li}:s;§z the place
where the vehicle was is 0:11}? ‘a”pa’ssenger-

5. In li:l*;ef’cire;E:mstaiice’s,Aiiieicitianilis allowed. Petitioner be

released. 1 fexec.u1:ing a personal bond for

Rs.5lO;OQ0!’– and for the said sun: in eoiinection with

No.i3;’Q8ViV’toA:the satisfaction of the concerned Court

A * –. izsilltiie’ following conditions:

ifii§l’etitiener shall make himself available to the
investigating agency as and when requires}.

(ii) He shall not tamper with the prcisecntion

witnesses.

)$/L_./

(iii) He shall mark his attendance t§c¢fi§’ra?;”‘-Kagwad

police once in fortnight prefémhig ’51’:

bctwccn 10.00 am: »–.-méd fiiitii

orders.