High Court Karnataka High Court

Parvez S/O H K Ubaidulla vs The State-Through The Police Sub … on 11 February, 2010

Karnataka High Court
Parvez S/O H K Ubaidulla vs The State-Through The Police Sub … on 11 February, 2010
Author: A.S.Pachhapure


voluntary statement of one of the accused, the name of the
petitioner is revealed. Prima facie, looking”. Vin:to_V the

aliegation made in the complaint, it appears-«i..’_’t-hiactwfhye

petitioner apprehends arrest for a non-baiw!-ahjleié in

the circumstances, I am of my :opin.i.onithat..it”–is”af-sfit’~:.caAse ”

where the anticipatory baii .couJdV.|;’é grasi”i’te,d,,¢_for

period. Hence, I answer point”i-nflajffirvmative and
proceed to pass the foi_ioiNin’c; fg.;.rtraeic’»..o’rder:

The1p,eti£,tié’;n ai4i.o’iw’ied,:””i’ V

V”T_he is,4’_%g~r.a’nfed anticipatory bail for a period

of 15 daysafromii the event of his arrest in Crime

_in VP’ana._m.t;-ur Poiice Station, Mangaiore for the

‘ offenc-e,s’~pu.n’is–hab!e under Section 379 IPC, the petitioner

‘sh’a’!i beireieased on bail on his executing personai bond in a

sum oiéi3sV.425,OO0/– with one surety for the iikesum to the

it satisfaction of the arresting authority with the further

toliowing conditions: §<