IN THE HIGH comm' op KARNATAKA AT 3ArqGALi§;éT3'=*;%~ "
DATED THIS THE 09TH DAY (}E*'A»JANU:§f§'Y V'4
BEFORE '
THE HOWBLE MR.JiJ$*:?;cE N-.
CRIMINAL pETrr1oN%ji§-c.5593/'goa3%%
&
Sadiq Sharifl'
S/0. Late Abbas Sharilf . '
Agecia'bout62 ye.~=u_i§_'. L _. f'
R/a: No.2875, 3:5! Cmsgmafidi Mohana
Mysozt. ' -. ...Petitioner
(By Sri Advocatcs)
State by Vfijaya Station
Mysore, rcp.*b_y the 'Star; Public Prosccutor
High of Karnaiaka
V. « High Buildings. _____ .. »
" angaloré; ...Rcspo1:1dcnt
By sxi Add}. SPP)
A V'i'his. is fiied unéer section 439 Cr.P.C., praying to
. enlarge the " 'petitioner on bail in S.C.No.8I/200'?' (Crime
'No.365/2066) of vijayanagar Police Station, Myaare City, pending
_or;. the file' of HI Acidi. Sessions Judge at Mysore, registered for
" ' '~.¢)ffenér2$ punishable under sections 307, 3332 r/w 34 IPC, for
' , offences ptmishable under sections 25{d), 25(3)(1--a}, 525(4)(1~b),
'~~'25{4)(fl, 27(2) and 28 of the Indian Arms Act and also for an
gaffénoe punishable under section 14 of the Foreigners Act 8:. etc.
This petition coming an for orders this day, the Court made
u the foilowing:
Jhé'ri,_$_[_9, Abdul Azeez, 24 yams, ma: Tamk
V. Manthem, Hazar Division, Pakistan, flow
" 43* Cross. 2"' Stage, Rajeevnagar,
V .V 3. Saiiiq Fantda S/0. Late Abbas sham; 52 years,
Fiat 110.2875, Sade Road, std Cross, Mandi Mohalla. Mysom,
' Lax M
enema Q
The: petitioner is arrayed as accused
s.c:.No.81/2007, pending on the file of 11 V
Judge at Mysore. ' V V
2. The learned Sessions ' J31d$ ' h_§s L.
1, Uma M.G., B.c:on;;.,V'TL1,.if3;_;V {Ir District and
Sessions Judge, M3{$nrc,{do 'you the accused-
1.
Fahad @ vI{cr_v§; s/o. Abdul Haj @
Abdul Koya, 2.4 ‘fl>0’vI{lv(:§l%$”yF mock, North Nazimabad,
iif)iv_’1’cSi:lcnf’V’6f 1510.186, «vi: Cross, 21:4
Stage, Rajcevuagai Mysom. [UTP No.’7″768].
2. Mohamafl @ Khasim. @ Afghan @
[UTP No.7759]
V. Z “[Bh.arathceyara Hagar], A.E.Koya1 Sheet,
N¢vv.,Was}1¢11fi an__Pet, Chem1ai[U’I’P M77271.
V _ Koy$”:s-:~.nd’ No.2 Mohammad Ali Hussein S/o. Lam
mlammca Dastagi’ being the Pakistani Nationals and being
belonging to banned organization by nzamc, ‘AI-
— had contact with one Khaiiti Ram who is the head (Sf
thé ‘A1–B.-adar’ banned axgaaaization and also accused No.12
Lulcman Bhai, A-13 Abdul Majid, A14 Kurshid Ahamcd, Alfi,
4. K Nanjappa S/o. Kumar, 36 years, R/at.
Colony, Basavanaguéi Road, Metagalli Post; [my ” ~ V. ‘
No.7683] ”
S. Gopal, S/o. Ayya,_ 29 R’f’a,.””‘H.No,»’7?>,A
Colony. Koppalur, J.P.Nagara, [UTP. _No..’_”7.68§-i]
6. Ismail, Sfo. Mohamn§_é’d,, LIG-2,
2nd Stage, Rajcevnagar, Lifiifi?
7. Rafiq Ahmc<i;'««5 $]o. Latc:.v~':Daé§£§iégi1 -,V:V,f'49 years, R/at.
No.1388, Cii;sé;V- Silanthinagar, Mysom.
_ "
3. Moniadcen VS[.O.’ Abdul Kutti, 55 years, R/a.
idavallipurath » ” J Paiayipala, J .A.Oo11ege,
Guruv9_yurap’f)a._ (‘Jc1;.3ag£5] éélicut, Kcmla-673014 and No. 1,
% * No.1 Fahad @ Nmluthanni @ Muhammad
Mohammad abdul Hamid, A-16 Mohammad Khasim”
A17. Meeraj, A18. Abdul Jabbar, A19 Yakoob _
Suleman, who are all absoonding had 1;§;§ehed:VA_e.0ti’t a _
conspiracy to gain may into India fmm V
and with the help of A-9 Abdul K1iada:;’f’eame».to.
stay and in order to spread the aaetivitiz-eof e
to do terrorist act collected mone}1rV:Vf;’om the
and distributed the amoungehf mei1’1br_:rs_.’§ of the
orga11ization and by accused No.2
who is well trained in the Mysore and
he along with eubstances and
arms and may ‘axiaefimian National got
forged false heip Ezocused No.3 to 9 and
in 3 accused No.1 and 2
and thereby committed the
ofiences iJ.i1d:.ei”*–. 120(8) of IPC within my
_ V’ i2]3’A’Fhait.¢you N<3.1 and 2 be1ng' the Pakistani
IfIati{)i1aI' h_;:–w.i:ng'g=;ained entry iznte india illegally and havmg
eaniact No.10 Khalid Rwoom who is the head
of -Termrist otganizafion and with the help of
'accuseél2 Lakuman Bhai, A-13 Abdul Maid, A-14
e.j;{m~smd Ahamed; A-15 Mohammad Abdul Hamid; A16
mhanamed Wasim Bhar, A-17 Meeraj, A—l8 Abqui Jabbaa', ;
_ the imdcr section 121 as 12l(A) of IPC
“witbV’1’n.1ri}%’Aedgn¢ :’zance’.W
_ H ‘4 assembly with a common object of termarizzing the
V oi’Mysore and South lndia and in prosecution of their
_ _ <;afiz:n..en object. you accused No. 1 and 2 on 2611012006 on
K Vfiayanaga.ra~Ring Road at abeut 10.00 pm. when CW1
.4 }:£.HI{.Suresh, Inspector ofPo1ioe was on duty at about 11.45
" p.m. you accused 1 and 2 moving on a Hero Puch Vehicle g
[
A–19 Yakoob Kashmiri, A-20 Suleman, A-11 " 4_
Shoab brother of Ad {absconding 2}}. u k
and A1 and A2 While staying in the
docaments like Driving License .027 u
Chennai with the help of .. rzo.s'and ..f_urihAe1¥i__'w-.i.th 'Ethe » "
heip of accused No.9 got the alegng with
accused No.3 to 7 and tigefieifijé was
absconding from Kashnfir' himself in the
terrorist activitiesat Arms
and Explosive" e A: L:iVe~.-.C}=«|1txidgcs, A.K.47
Rifllcs, 9 phone connection,
decided .to._ Vikasa Soudha mt!
Mysore the photos of the said
buikiiugeaafid Disc of the Laptop and
thereby against India and thus had
' {§'A3]'vv?t_23:i__ 1 85 2 along with abseonding accused
a:ed»._;he No.3 to 8 have fbrmcd youxsehres into an
i\.é . C! /x/-x»«£"V~» '
"\.,../"
undgrgséctien 1Go fVtVheE.ct?
mg-mstgang tcrmrist organization which is invoivcd in
_ jsection..2 O:ofthe Act within my cognizance.
_ V. You accused No.1 and 2 being the members of a
_ banned association or terrorist association were in
/ .. Pgsscgsion of the Arms Withcut license and thereby
V I ‘{I\,,
had involved yourselves in a terrorist act to wit V.
the unity, integrity, sectuity or sevcmmty of_–u’ii1<:li<:a'A': ' =
strike termr in people or any section cf the :I'iiIv:iia_b5,t: "
staying at Mysoxe by using
explosive substances or firs)
namely A.K.47 or othcr
such bodily injury to cw: A.K;%V%%'s§m:sh-Ifispgcthr Police
and damaged the jeep héis.67 my
[7] You” .:N:o;-1:? 2: being the members of
continued to be
membcfi of took part in the meetings of
such afiétadiafidn being declared as ‘banned
associatiofi’ the offence pun1shab’ lc
~ .V ‘{8} :_V’i’9u.::Vé’1a(_:_used No.1 md 2 being the members of a
the tg:V1’x0x-.’.st ‘ and thereby liable to be punished under
Q/W2»
N ,
committed the offences under section 25(D)(1)(B}
also Scc.25(D)(I)(B)(F) of Indiana Arms Act- ..my_f ..
cognizance.
[10] You accused No.1
possession of Arms, used the fof
and thcmby committed oflcpcog .1_11is_l er H2) and
28 of Indian Arms Act- ‘
[11] You citizens of
North Nazimab§V1£’1,A I-Iazara
flivision, to stay at Mysore,
of the period of the
passpof; the oflbnocs punishable
under scofion %14;A)’o;j.g {“s}~«tIae Foreigners Act of 1946 and
having to V ‘rcg’s.to1=…’~*»Lyourselves as ‘foreigner’ have
_ ofiéngxs under section 5 of Foreigners
1939 withm’ my ‘ cc.
No.1 and 2 being the Pakistani
_ Natioital entered into India have committed the
‘ofi’cncc”u;_1§icr section 3 of the Entry into India Regulations of
‘ my ‘ oe.
éofiplosivc Substances like Dynamite Gelatiac and other
[13] You accused No.1 and 2 being in poosion of
substances have committed the ofiimccs punishablcw
sctctions 12 85 1S{A) 65 (B) of Explosive ~ V.
within my .
[14] You accused No.1 and 2
India finm Paldsfan approached
the case for getting the passport-who W911 ;
A.1 and A2 are the Pakistani to a
banned organization by me A1;B§;dr”a;;d kziowmgtbat A1
and A2 are terrorist nc1pe;a%A;kj%VVggd A2 in gctiing
domicile/msidcnfial 61 as 59 by
furnishing tliéfi-;_by’A’;1,’vA2 and A6 have
forged the do¢;ii1;1€§it’;’.t0 itva and thereby
commitmi aaa%%%¢1:m9c 471 r/w sec. 34 of
[151 fully wall that aecuscd.
No.2 is _a and that he belong to banned
helped hm: m getting Address
V CW 29 by giving faise information and by
t§jc_A_13}:iQt;}jeDf some other pcrsea by name ‘Asif K’ md
. ‘the document md thereby thc
-V ofienées under sections 465 as 471 of IPC? You
::§aic4;:1;1sct:1. “$46.3 knowhlg fimy well that accused No.2 is a
_ _ % National and that he is a member of the banner}
by name A1-Badr had assisted him in gcfimg thz:
}
N.
“~”-../fix’ “”
E .
fl-\/
K.Na;ujappa appeared before CW 53
of Mysore City Corporation and Iatcr
V VV _ acciiscd V-No.1″ Fahad and sworn the theta mt} got cmamd
‘false ddctfincnts by getting an order from the Court of JMFC
“WI Mysore by giving your SELC ocrtificatc and mmtby
. an ofiencc under secfion 419 as 455 of IPC withsm
11
13(1(B) 85 13(2) of Unlawful Activities (prevcmsigonj. *
1967 within my cognizance. ” ”
[18] You accused No.5 have tiflc
to be used it as genuine documpnt ..
and A2 to do térrorist act ‘V
punishable under scctign 13(A1).€lV3}’.v._1’3(2) bf ‘ thc
Activities (Prevention)
[19] You bf Mohammad
knowing fully mi: §§’o.. I’£3é1’1:’1—‘2 are the Pakistani
National 1…-;….g%-.fi…;*%A¢… called A1«–Bad.r
and they.a,¢fmi15s~;sr, y§u. in” Grdcrfito make unlawfizl gain
intcn1id1fga11§,r.t:§V’Lg’s;r:;t-A.;;>i§.m:eax’_3}” -document rcgarding the birth of
accused “l'<!9.1 the name of accused No.1
as Mc3}1am'I:'3-::i:l.v of Fahati and signed as
Mohafilincwi K. you along with accused No.1 Fahad
as Mohammad K. In the place of
refusal of bail depends upon existence or
prima facie case.
9. The learned Counsei for >
submit that for ofiences Vi3{ 13(2) 01′
Unlawful Activities 967, Vvetexishlncnt
provided are impfisonmeeet’-fee; extend to
seven years anfd’ yeers petifioner is in
custody for entitled to bail.
This sub1:Vmis§§c:’V1i: the petitioner is
charged oflenoes punishable
under “r;§,§} sections 149 85 114. 121,
V’-1V.2″1(A) swzdiarrm.
the petition is dismissed.
Sd/-A-E
Iudg’é’