CrE.§' No.491f2009 This Petition coming on for Orders this day, the Court made the following: ORDER
The petitioner/ accused No.6 in Crime of if
Cottonpet Police Station, Bangalore City, is Zbieifore .thi_s
Section 438 of the Code of Criminal Procedure,_
bail for the offence under Sections 3,4 of AVrms’A,ct;.:
2. Learned Counsel for the peti_ti’o.ner,_p submits that the
petitioner has been by his voluntary
statement and there 2 made out by the
prosecution andzftheifpetttionerfiisjiapprehending arrest by the Police
and therefore the petiti.oner_se’el~:si ‘anitic,ipatory bail.
._,i.«ear’ne’d2,Gov<ernment'"'?lVeacfer submits that the Police suo
moto rai2;le'dVT_tl1e of the respondent No.1 and seized two
country made pistols and the accused No.1 has given voluntary
s.5t'_.=i,fe171,e13t stating' that he used to sell country made pistols to various
V' ~–.,_"persons":ii"including the present petitioner and therefore the
Officer has to arrest the present petitioner and
interrogate and seize the Weapons from the petitioner and if the
l
L
(iii)
(iv)
Crl.P No.49]/2009
that the petitioner shall appear before the
Investigating Officer, as and when require.r.iV,i_i~-.for_
the purpose of investigation and :.-
that the petitioner shall mark attexidajncveiiti the if
concerned Police Station=:A:betiiié§.yiii’9500 ‘a.rn it .0
10.00 am. every c,1.ay_ for aperiod
from the date of hisiaitrest2byiitheilnvesitigating
Officer; 0 V if
that the petitioner_ with the
prosectttion or documents;
and _ ‘
{thief}theipetitioiner siiaiiiiiimove for reguiar bail,
‘withina.’i’inonti?i’—.frorn the date of his arrest by
the I’r1Ve$–tiga:tingi Officer, and in that event, this
2 a.nticiipa”‘o-rf;”bai1 order shall be in force until the
baii petition is disposed of. E
35/?
Judge