High Court Karnataka High Court

Mr Sathnam Singh S/O Najir Singh vs State Of Karnataka on 25 October, 2010

Karnataka High Court
Mr Sathnam Singh S/O Najir Singh vs State Of Karnataka on 25 October, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25?" DAY OF OCTOBER 
BEFORE  V

THE HON'BLE MR.JUST1CE_N.ANAN'L3§A»  "

CRIMINAL PETITION NO/i~715/'201fOO'/W'~4_88S,?

CRL.P.NO.4715/2010
BETWEEN:

Mzzsathnam Singh

S/O Najir Singh

Aged about 51 Years A _ _   ' 

Proprietor, l7'uv11.i§5ii3i_ Dejfba Hctal  ' --  .«

R/a Ballekatée       
Chitradurga'Ta.}VLi'1i"¥3; Di_§«trict."*_   ...PETITIONER

{By Srj;'B"."'1';'1'./IO1TaTT§3:;V 'Aciv~..):'-
AND: V L V' % A

State Of Kaj*112;tak.é; {Bhfifémasagara Poiice Station)
By 1'ir._s State Public Prosecutor

 'V V"  .Hig"h {CQurt"-- Buiidiligflé
 .B;aI.1.ga!._Ore%  001. ...RESPONDENT

 Majage, HCGP)

cRI;;'i>,1\':o.4é3f88/2010

  

' _ 'M'r--.S.urjeeth Singh
 _ '  0 Gopai Singh
  .../Aged about 32 Years, Agriculturist
 R/a Beeravara Village

Chitradurga District. ...PETITION'ER

(By Sri.B.'I'.MOhan, Adv.)

2039 



AND:

State of Karnataka
By its State Public Prosecutor
High Court Buildings

Bangalore -- 560 001.   " 

(By Sri.Vijayakumar Majage, HCGP) of

These Cr1.P's are filedftinyderf"Section?:43;9"'CrlP.C if V

praying to enlarge the 'petitioner--- t_ on bail in
Cr.No.335/2010 of _.Bhararn--a.s"agara Police ./Station,
Chitradurga district,  register'ed_ v._g"for an offence
punishable under sectior1515'iof'»I§:'DPS_z'Xct,

These petitions coming ongfo_r orders this day, the
Court made the following?  '   

Thevvpletiitieneréiixili"£391.13 4715/10 and 4888/10 are

arrayed has acmisieci l'Jo.1 and 2 in Crime No.335/10

  the offences punishable under Sec.15 of

the'f.E\l they have sought for bail.

As per the investigation records, the

  gV.'in*.r.estigating Officer on receipt of credible information

  _p_15oceecied to the house--cumwDaba of the first accused

 along with the Taluk Executive Magistrate and both of

them searched the house of first petitioner/acc sed and

W.  ez=»~~£5i«



found 1Kg. of Opium/ poppy powder contained in plastic
covers and in the ragi haystack behind the house'
accused, they found 3 bags containing 11   

poppy powder. The contraband :w'as"SeizeAd._.V."   

3. The accused No.1}   
statement made by accused  dhadivnaliefged that
accused No.2 was  in seiling
Opium. The entire   from the
possession.'     No.2 has been
implicated    statement made by
accused -_I\To.id'.7xff.Ei"'he"whilivesitigating Officer has not

collected  material that accused No.2 was in

 possession of o'p--§.u;n_por he had assisted accused No.1 to

 »se1} opiui;n..'«.,_  ._

dismissed.

A  4.V__I11.tI%1e result, I pass the foliowing:
ORDER

CrE.P 4715/2010 filed by accused No.1 is
(\;-\,__c§§~p~,v¢Q.~ .

4

Cr1.P 4888/2010 filed by accused No.2 is
accepted. Accused No.2 is released on bail, subject to

following conditions:

1) Accused No.2 shall execute a bond N.

Rs.1,00,000/- and offers,

iikesum to the satisfaction the

2) Accused No.2 inhtimidatcj

with the prosecution”Wit§ies’s.es.

3) Accused No.2’Nshall’ndt;:’1esfi7ef’_tht:jurisdiction of

the permission of the
2 may

.. cA~AccusedV:No.2 shall reguiarly attend the Court.

Sd/4

Iudgé