High Court Karnataka High Court

Shobha vs State Of Karnataka on 4 June, 2008

Karnataka High Court
Shobha vs State Of Karnataka on 4 June, 2008
Author: Huluvadi G.Ramesh
.. .. .... .  ......... .. .............w. nu.-Jr: wmu or mums-ram men COURT or KARNATAKA HIGH coma

Is»: THE HIGH Comm' 0? K;wR:»m'A1mm.2Asmm"A:=rA-:{z;..,'¢  . . . pwrxwzousns

my s.r.-i ':»--..3" ;c'€:1=3r»:ic§.*z*;a -~'REnnv, ADV 3

A .. _ 3fI*,m'&i es_ rwzzmrmm
 V3"t'»..V_C£fIf3T}?-.XI PGBICE

 s;»:{:i:= 'éanmmzsunn, mg?)

n  "~.,m'~aL.P mama u,«'s.4:39 CR.F.C av -ms ADVOCATE

_V  "'zn?.5:1"'$*2-s"s PETITIONERS pnmms 'rH;a=.:r ms Humans
_,V_E.'.i'1E3}i1'}' MAY 33 Manama we RELEASE was PKTRS. on

BFLIL IE3 CR.fvIQ.fi§;"U7 CHIPITRRE ¥S., RIDER D131'...
WEEIUH IS I-JG? PENDING BN '1'!-it FILE OF SP'L.JUDGE S:

)(&Q)_,»/



P1=:{..sJ., Ewan IN sPz..:::.:::.r«:o.4..«'0s, HHICIHI S
REGISTERED Fara THE G?FEb3CE P.r'U.e'S.2D(B 
:«:.n.?.s. Am.   L" "

ms earrwzou enemas :>M"i*'c'R"qn:;E3s TVT';1:$v"-fiat:

was cam-r MADE THE FG{:LOh'IHG£=   
0 Jr. §._,g%3

The patitiontaffi  for grant: cf

bail in connection #itfi fih£7§fiimé No.69f200?

afi     the offence

punishable t;::n:;1é::.*v:"';3a;ye;§'¢_i§$¥fi{.'2§§f4B  the N993 Act.

2. Pscccer§:ii,z§.rgrM   prcaecution, on

26-12-2963

. ag¢gga 9.3¢%a.m. near 3onakna1 bum

‘a;::_:;::u5ad persons were found in

pczfi’z3:_e’23¥’aiA<:§fi=.:"'*~::§»§€ Kga of ganja in 5 bags worth

E5 . 28,,"i:'!£7£3;"-4 Aand they were transpaztting

fxam findhra Fzzadesh to Maharashtra

At that time, the police have

—y-.—.3′ <3. …-1… u–…–uu— 5:31-III -..v-urn wu l\.l"Il\l1l"|ll'\l\l'\ ruvn HUME! ur RMKIVHEHISH HIUH LUUKI UI' KAKNATAKA HJGH COUR

Qgtrgxeihendad them and seized. ganja, which was

9' iii: their pasa aaaicn.

/

Y?

Eegaart depiats the presence :33?
there ia prima facia case again:§ :§fia$a

patitionars.

6. Tha allaged in.ciziantV ‘..1:ias tfikéix A’

during Dacaher 203?. “z§&xem¢f in§w$ti§atianV

is amid to charge

sheet 31% filed. ” VA .’/_§?.;;§.res5ing any

c-pinion on; regard ta: the
facts case, it would
bar petitioners ta go
for The coxxcamzed

c:::uxt:_ _tc:.: éi*:L:_§;:.;85-3 the name expeditioualy.

…. . ……..m. an nnnnnsnnu I-nun LUUKI U!’ IUIKNAIAKA HIGH COURT OF KARNATAKA i-IIGH COUH

tiié””p*§titien is disposed at.

Sd/-L}
Iudgé

~ Dzrrpsk/-*