V BangaEjore.eA. ~ H
M}-
m THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 16'?" DAY OF SEPTEMBER, 20.03
BEFORE «
THE HONBLE MRJUSTICE SUBHASH"§:AE")'§:V.: " t
CRIMINAL PETITION ixt-o;'4'525«_¢eo(§'é§fAI M
BETWEEN: A I
Sudhakar Aehar,
S/0 Uppenclra Achar,
Aged about 35 years,
Hosabailu Mane,
Kenanjar, Adyar,
Mangalore.
.. . PETITION ER
"'{13Y:1.°.b§ri.S.Kfish1.yaj'iti'ifShetty, and
Sii ~N_.K;f$hetty, PDVS.)
State of ./
Represented State. P'ub~1ie"'_Prosecut0r,
High Court Buiidiiigs; '
_ n;:1§3y..sri.A.v.Ramakr1shna, HCGP.)
._""ii'I«'1is Petition is filed U/S439 of Cr.P.C. praying
'to releaeeuthe petitioner on bail in Crime No.165/2009 of
_. ,e'/iii."--.Mangalore*RuraI police station, for the offence P/U/S.3, 25 and
V' of Indian Arms Act.
This petition coming on for orders this day, the Court
it 'tnade the foiiowing:
_____ .. 4 RESPONDENT
-2-
ORDER
Petitioner is accused in Crime No.185/2009 registered on
5.8.2009 for the offence punishable under Sections.g.3_’;: 27
of the Indian Arms Act.
2. Police on definite information stopipedghthe’-motor ‘eyele ‘
bearing No.KA.19 W244 andffound that,
possessing pistol worth of Rs.10:Gf)_jC),’; and’–fi_tre flivefgcartridges.
In this regard, police arrested ém.gi.§:as¢ is registered. It is
alleged that, there are otherthreev_caVses”against the petitioner.
3. Learrie;d.’__ fo’1*V.._th.e ijetitioner submits that, all
cases end.etcli_n”racqiiiittal.all it
4. petitioner belongs to Hindu
Organization.'”*No’ other ‘*inc’riminating material or statement is
made the vcomplaint:’Considering the same, petitioner could
Vbe venlarged ictahgaiig.
Accordingly, the petition is allowed. The petitioner is
H H ” enlarged bail subject to following conditions:
it aj The petitioner shall execute personal bond for
V Rs.25,000/~ with one surety for the likesum
amount to the satisfaction of the Court.
b] The petitioner shall not tamper with the
prosecution witnesses or the material evidence;
C) The petitioner shail appear before the Court
regularly.
Sd/__~
=1.-AP/_