Karnataka High Court
Shakeel vs State Of Karnataka By on 10 December, 2010
1
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 101% DAY OF DECEMBER 2010
BEFORE "t'u'
THEHoNBu3MRJUsHcENANA&oA§o
mmmmupmHKwNoEm&gfioT_7E
BETWEEN: V t '
Shakeel
S/o Israr Ahmed,
Aged about 35 years, A_ _ _ V , .
No.63, Sarai Talewali, ' * }
Nathor, Dharmpur, H " ._
mmnmmmf,:*"gtg_¥gmmWmMm
(By E '
AND:7
State of '
Dudda Po1ie'eV_Station". ...RESPONDENT
V. 'A{By"r$rii--Vi_1agrakurfiéirttfiéajage, HCGP}
Vt - is filed under Section 439 Cr.P.C
enlarge the petitioner on bail in
IVCrJfiLI29/QOO5 (fl' Dudds Izsu Hassan Dhfifiet
uxtAéétliregistered for offences punishable under sections 394,
t,t397¢30711zc.
This petition Coming on for orders this clay, the
V' Court made the following:
oeoee
The petitioner is arrayed as aceused No.1 in Crime
No. 129/ 05 registered for offences punishabl.e"'--lund*eur
Sections 394, 397 and 307 l.P.C. . p
2. The other two accused_narnely;'JaljldarllAhrnevd K'
{accused No.2) and Varun Vyasy
tried and acquitted in
Sessions Judge couldnot against
this accused as this custody in
S.C.No.1157/.f'2..0;:V(J1l_ l'S'eslsions Judge at
Bombay. : He ivas"4co»n*vic'ted by the Sessions Court. In
cnatnoaxmatfiéegecmuntfidumanum,Bmnmw
.~ . p_ has 5acquitted.lti'1€. yE:1__C_C~'used.
already stated, accused No.2 and 3 accused
naineiylglabljiazrfidlmed and Varun Vyas were tried and
acq'uitte"d S.C.No. 163/2005. As the petitioner
{accused No.1) was in judicial custody in
l"'$l.C.No.1157/2001, he could not appear before the
'"Sessions Court. Considering the acquittal of accused
No.2 and 3 petitioner is enlarged on bail. g
< I . .\".\M 5:31 V_ '
3
In the result. E pass the following:
ORDER
Petition is accepted. Petitioner is released«jonf”liai,l,
subject to following conditions:
1] Petitioner shall executeva »-bond of’
Rs.l,O0,000/~ and ofi€:.r s1jire,]ty–~’.
likesurn to the satié*f.actio.r1′.. of,T_j’urisdiCtiona1it
Court.
lPletniti5oner’fVlshélljnot _intimidate or tamper with
A ‘ «the proeseejutionlt’witnesses.
3]P”Petiti.o’ner_§_lfiall regularly attend the Court.
C” ,5
a..}°’ If ‘”
I ”