IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2"" DAY OF JULY, BEFORE THE HON'BLE MRJUSTICE SUBHASH B.Aij1' ' 5;}: f _ 2009 7; 'VI T _ T % BETWEEN: Sri.ESAAK KHAN @ ESAAK AHMED' S/O, AHMED KHAN, AGED ABOUT 25 YEARS, RESHDENT OF THANISANDRA GR RACHEENAHALLE ROAD, ' BANGALORE. Am, (35: P§;'é.HA_, AW.) AND: STATE BY HENNGR POL1cI~:.--~- _ (By &?g'iASATISH R GERJI, HCGP.) E2maR'G;: TH2:V'Ti:e.=2:?i'1TIoNER ON BAIL OF HENNUR PE'l'I'I'10NER RESPONDENT
.._T’E;H£S:V”f§fRi#;P.j?3iLED 1:13.439 cmvzc BY PRAYiNG THAT To
POLICE STATION,
V .BANGAi.ORE cm IN CRIME 310.155/2009,o1~z THE FELE 05′ THE 1»
T.»-V’44.p.m.T.c.,”VVEANGALORE. FOR ‘THE OFFENCE P/U/S 5 OF THE
r:’.;xP;.o’s!vE SUBSTANCES ACT.
” rm, PETITION COMING on FOR ORDERS THIS my’, THE
‘I: ‘C-QUZRT MADE THE FOLLOWING:
ORDER.
Petitioner is accused No.2 in Crime No.15S_V;f.§.’!O{)9
negistereci by Henna: police, Bangalore City on 25.4.20®–:$m
offence punishable under Section 5 of the Explosivéé V.
Act, 1908.
2. This petitioner is cleanest pf Afiehicle,
driver of the vehicle, this Court b’_V,Fi:1VV::S»oIt1er’ in V’
Criminal Petition No.2313]:2′;(}09_«iieiEs”VA aééuseti No.1 on
bail, considering that he W*ae_ ammonium
nitzate and the to one. Abi
Traders .[ k’
3. Vieefifioner is also entitled for
bail on the A ‘Cefidifions; ie.
a); The fiasfiamér execute personal bond for
two sureties for the likesum
” » the satisfaction of the Court.
.’ ‘ ‘geitfifioner shall not tamper with the
” .pi*9secution witnesses or the material evidence;
r The petifioner shall appear before the Court
regularly.
Sd/-S
Iudgé
*API –