Karnataka High Court
Suleman Babusab Kukanur vs The State Of Karnataka on 23 April, 2009
IN THE HIGH coum' OF KARNATA{{A " .
CIRCUIT BENCH AT DHAR\V.§I3-..:: A M
DATED THIS THE 23% 129$' 49:? .A9R1;L,:A2m§v V
B!E'._F()RV'4E;~._A
'THE HOWBLE MR. JUS"¥'i€.TgE.H.NV.. i'*éAG1AEiC5ViiI:KN'{3AS " V
cRiM1Nz§u;.. 1=mi*ri0is:' %:~:;;.%-2452'; 2:305
BETWEEN:
SULEMAN;B1§;BL_"ESAB_ K¥_.JK.AN«UR' '
AGE:32.YEARS;_QCC;COOLIE ;, '
R 10 SMVANAG' NAGAR, VBETAGERI.
V .... 3 «-- PETITIGNER
(BY SR1 ': --N};.D.GmeDE.,'ADv)' V
AN13. % ._
ms Siam of ._KA.RN$i1'AKA
l3E*l'AGERI'POLICE STATION
_ !L_R~E,;3.;_ BY ITS VSTAEIE PUBLIC PROSECUTOR
«. 3 SHARWAD. RESPONDENT
{ .i1§Es£:AND K NAVALGIMATH, HCGP)
~ THIS CRLP FILED U/S. 439 OF CR.P.C PRAYING T0
~ . _GRAN*r BAIL TO THE ABOVE PETITIONER IN BETAGERI
. 'Rs. CRIME No.12/2009 DA'l'ED.Q3.3.2009.
THIS CRLP COMING ON FOR ORDERS THIS DAY,
THE COURT MADE THE FOLLOWING:
OI' _\{;'\\;L,
2
ORDER
The Juzisdictionafi Police mgistcrcd “pass
against the petitioner in Crime No. 112/ 2009
punishable under Section 489-8 and C of
under investigation. At this smge, ‘ n_<V51:
entitled for grant af bail. Ho»w:ever, A pétifioncr :15 a't
move the Court for i{iCI}t.';lt'EV;"3l1 ".It31i€:f' .c_)V_1:'1'v jéorfipiéfion of V
investigation. If such '"a._ petiEi'<$i1" theiéfthii Sessions
Judge shall consider 'V with law
wimo;:t'§beiaig 'ifif£V1iefi€:c*§{' by-A it§ "earner order in Criminal
I Ordered acconiizzgly.
_; ‘ thé ptffition is hereby rejected.
Sd/-I3
Iudgé
~ §Ii<i-5