High Court Karnataka High Court

Shri Mohammed Ibrahim Mohammed … vs State Of Karnataka on 21 April, 2009

Karnataka High Court
Shri Mohammed Ibrahim Mohammed … vs State Of Karnataka on 21 April, 2009
Author: H.N.Nagamohan Das
i
ii'! THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 21ST DAY OF APRI11.:,l'_:i.>%()<'}:fv,1A%:-J:    .

BEFORJEW _

THE HON'BLE MR. JuS*r1cE:=.R.N,AARASARIAORAN'jRAS;_7

CRIMINAL RS'rmQN R"o.?39S/2'cd9.:SSA :2
3 BEN:   ',  A A

1.

SHRI MoHAMMRD«– IBRAH£M”MQP§AMMED ZAHEE
AGE:38 YEARS, 000: BUfS1»NESS”, —
R/O BHIVAR91,RHAR1vAR’ ” ”
RASOOLBAT ‘ ‘ .

_–

2. SHE} MEHMOOfIA__Li«ABBASALI ZAFARI
AGE-.:_438_YEARS, BUSINESS
A 4, R10 PA_RLY,”VAiJANATH
SHIVAJl’NAGAR, TQ: PARLY
‘ mS*s*:.. BID, MAHARASHTRA.

— :jSHRi’L{M;ARKHAN S/O SAVARKHAN

~ AC¥E3.:_61?;”YEARS, occ: BUSINESS

R/. 0″ AJANTA COMPOUND
NEAR PAYAL TALKIES

*~ BHIVANDI, DIST: Rm
MAHARASHTRA.

PETITIONERS

(BY SR! : R.G. PATIL RAM S R.P.G1~IoRPAI)E, ADV)

‘:

AND

STATE OF’ KARNATAKA

BY MAL MARUTI POLICE
BELGAUM %
REP BY THE STATE PUBLIC PROSECUTOR 3
HIGH COURT BUILDING V 1 A ”

DHARWAB. ” ._ _ ”

‘EQESPQNDENT *

THIS CRL.P FILED U/S. 4:39 .91: cR..P,C PRAYING TO
ENLARGE THE PETI’I’!V’O..I_’IER.=(3N’BAIII-WHO ISVACCUSED IN
CRIMENO231/2008 av” MAL%.j_MARtjm*%PoLICE STATION,
BELGAUM, FOR THE oFs«~Ez~:’cE:’Pu.:§’is:aA;:sLE U/SEQ399,
400 OFIPC. – 1 . ”

:”*1’*§{I’isT% .f:RL.f3’§,4’Cr.§1~i:NG 51% FOR ORDERS THIS DAY,
THE tsoumiM;a:>_3’m%E_FoL1.0w1NG:

}§kDER

” “File Juiisfiitftiofimi Police registered a case in Crime

” 23 the petitioners herein and one another

punishabic under Section 399 and 400 of

. The investigation is completed and the charge sheet

fnea. A11 the accused filed a petition in Crimixiai

VA V. ._.§vfisc.I\}o.102/2{)O9 before the II Additionai Sessions Judge,

Belgaum under Section 439 of Cr.P,C. for grant of bail.

3. The Sessions Judge Vida otder

granted bail in favour of accuacd No.1 .V d

as petitioners herein mainly on

not produced any material’ pxia.-)f”of théixf. ‘V ”

address and that they are si<fe'~ of

the Court.

4. BefQ1~c_ m.§ proof of their
address. pmsecution is that
they may of the Court is to be
x*c1nr):izcd’–Mby “petitioners to furnish suretics from
the 1*c*’.=>.i1:¥.;’=;11ts¢’ Sessions Judge ‘at
V ‘V V’ V
V masons stated above, the following:

V’ » ” ORDER
is hereby allowed.

a V”P;etitionez*s. are to be enlarged on bail subject to the

follcwing conditions:

1) Each of the petitioners shall execute a self bond of

Rs.50,000j~ anti two solvent surcties for Iikcsum

N.”

:7’v””‘