High Court Karnataka High Court

Sri Zameer Ahamed Khan vs State Of Karnataka on 2 June, 2011

Karnataka High Court
Sri Zameer Ahamed Khan vs State Of Karnataka on 2 June, 2011
Author: V.Jagannathan


weukii Imti cthemgge them 3116, would pi’€}d1,3.Ct3 th_€€’sé:;:i’eu

before the trial <:<3::u't as and when he :55 .:fe*q;3.eie:fe':i" : "

{£0 30. I _

Having thug he.:a;*d {heApe€eit;i;’Ts ‘C{3ur”:se}

and the triai (tourt haV*ii1g”‘e»3*eieaS’ed”*;:>é11*t7_of the
jewefleries earlier eéuflgerlve’-._Qeeasie:’n”V to the

petitioner, in my View, ‘the ‘j’ev;?e}le_rie’s~iwihieh are new

sought to Vfeieexsegd are taken in

P.F.Nos.8{§;*’:_>9ijs?’3e_,z5c>9j;.: 2~~:>.5″;%G’e4 3.11:1 97/as mu have
to the.’§1’fie::iri’:vVe.:{et0dy of the petitioner
subje<f:_t 'ige Cfi¥"f'£:1f,i§2_:{?i!;;i{ii{iOi1$ to safeguard the interest

of the pIi:rsxee.t;tio_nAaé well.

. themfesult, the pet/men is afiewed and

which are subject matter ef the

&i"é'}1'€?}i§'i€Et:7iV'{f;'E'(}1"1f':(i PEI :1umbe:"s, shall be releaseé fie

the "i.::%eerim dy ef {he pe’:i:ie:1e:* Subject, {:0

” ‘v£7:;1_i:e:vei::g e:e:<}:'1<iiii():':e:~;:

L 'Rae, §3{;':'§fiiifi{)11fZ?3"' sshafi f':2:*:'::i:+;h §:'EC§€fi}I}i§}f bezzii

fey '::he3 vzzhggea (:25 the §€3Xif€’§§%;i:>§”‘:€¢§*%§ %i’:{?>’iif’§a$€i3 33:6 gzzggéiéi Eféiféiéi? ‘ —

ifs a:v’s}2:::::§ §g?§<§f:$ ;'sfA:é§'§':;%::§::*~§:§":3:*5: fa;a2i é:}i:<*:'

ssééfi é§§§ii{}'£_3§§{ §3";:V<i€::{:§:§5:i_ "§3§::::% " :::7e%::;3§§. 'Ei§€t* V'

§:_sL:*::§$%;:+:€i&

$26: %g2é:%,%§:§<3§:$1:f__ géfiaii s§:i::;fL' $33153' $§j::£:§€_. E336:
j:§'f'%i?'f:§€E§"§€Ef§ i:;": 322$}; éiéiep
éifzszgg §I}f"§§7{§:(3€:'
135:

__ {:;:;~:£i£:{§” ségsgzg §::;:’1:;%.§:§ ‘ 53$}; .. V

‘7%”‘i7§:s .§%;i.A§f§::i.:f§’:2si:2?’~ghai ‘3:a:;§ g§%€:2a§,<i iiéa gbsizs
§€:§5i::?§E§::*§§;:; ":32; §fZ,=éi}£€;::::' {sf aéifgaézzsi ééairézzg i:%:{:

{jg}: 23*?

§L?;’E§; W. Q
35

an
N’:

«W
W9
kw-M

3)
9′

iii:

aat
(“Y2

‘J;i:€<:2"§{§é§ga~.§: 2, :27; f V

j; Ȣ
EEEEQE

V '-E3232":