.O.... .. ....-uuuunnn mun Af..,n.v§.au: ur RAXNAIAKA HIGH COURT OF KARNIWAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATRKA HIGH C
IN THE' HIGH" CCFURT SF KARIHFATAFA AT .B$£h'$ALC?;"£.é'€{
BATES wars THE 23" may ar.M%RcH'£§§§OfOIOw
BEIFQRE
max flGN'BLE 9R.Jw$TIcE Ky3Efixm53vAT$&L5:=3 O:
Crl.P.Nb.3S08/éfifléi
BETWEEN:
1.
5233 ASGRR 5 ASQAR
S/0 SEED aHEERJAH_}_ _
AGEB ABQUT 45 YEARS ‘
2. 3225 xHAfi:ROQaKH$b:§;¥._~,»u j
s/0 SEED JREEfi£.SAB, ‘,;V’ “”
aoTH~A3E_F£si§EmTs=aF ”
BzLawARAsa?fi3*v1L3LQE.; ~
HOSAKOTE rALax_=.’*_’_
2AuGALQRE%D£sTRI:T.O* m PE?I?IQNERS
* _£B&~S:i°R33HEE§ KHAR, ADv.,:
zO ,_’i_ ., …. H
~.’qsT&éEO§EjKARmATAKA
K REFREEENTED HY
‘QUE lES?EfiTOR.QF PGLICE
__?EMaG£L EDL$EE_STETIGH
,
=.,,*gga2§REsENEED:3¥ S.P.P.
O”~_’AEGCATE GENERAI:UEFICE
‘~.j HmGg~a¢vR£ BUILBEM3
vfEARGALORE … EEQPGNDENT
(ESE 53:1 P: ‘J ma, Hi?-$3
__ –_ w —-_- _’___ ‘_.-. V. .-…..r’.r’.u–q gqzyup \¢\a\Jl\| 9| ‘\p\|\|’.|-1|:-|l\,]§, (755511 gfijuflj [Jr MKNA|AKA C
u
M
I
TE-IIS CEEL . I? EKLEE UEQ 439 CR. E .{‘fi . ?§3~’.A:’.”:}JE’
TC} RELEASE 33-{E PE’3.’I’I’IQNERE3 GI»? E3′-5.3;’ >132′
c.c.Nc:.s?4,:’z3s, EEZ<IDI}~3G 0}: mm FILE can
KQLPE, my; '£'E~£E i3FEEI'-K235 €533 2'22, 2'33,
lam-I sEr::.:u2§ C115' IPC szzm $333.15, 32 3.9=,.__ :3'?–=_'
A, 3% cw; Khmsawmia :5-xczaa .?a.£'1'T. T':-E_~??.§..:§*..Z5I3TA.,.__
& s.J. KGLBER HAS 7J.'€S1*§I'3SEZ;{-'THE';«.$353.fiL_ EE'IZTE"Ef;3I~?
cm 31.7'.2c3i:a m cR.L.rz:sc.r:m.=.,;1é9-«Tit: é..§.':»1'.,e"2:',ar;':z1:[j:.__
Tms PETITI.'{3N <:::~2«m:r3~.___ v31».a* V3%_r;i}: 9.313%
BAY, THE CZQLTRT 3~L3*£sE TEE Fvsf:a1i;.V*:.;;".3z-.zI2~:G;' "
fin
iv.)
E-'
:3
Tha petitimnsgafécfiqaefi, N¢E;2
Vema§a1~~a£é";béi@rea tfiis" Court under Sactian
439 5£aP;C.:'"5§#k£fiQ hail far thfi Qffenmea
punishah1é,fimfiéx Savtiana 2?2, 2?3, 25%, 3
(3:
3%
~,;fwg§§¢Eimn 14% #5 IPC ané Semtians 15, 32,
g34;”*35;_K3Tf&i_ & 39 of tha Karnataka. Excise
‘”A 2;g;The case sf the praaecutimn is that
aj£he.pEe5ent petitianars purchaaad liquar fram
“»acinsed Nm.é and acid it ta accused Na.i and
«an aceaunt af cansumptian of illicit liquor,
many Qarsona died,
L
H __….. .. ….n……-umu-n mun ‘\A..,_!..{l’Jlll ur IBAKNAIAIEA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNKYAKA HIGH C
3. Learned Caunsel far tha pétiti¢fl%r3
submits that the petitioners are inna¢§$tGf&rx
the affiencas alleged againat them.
4. Learnaci z-ace? su1sz§=aA;Lt»:;-AAGA.?é;m~_1:”
petitionera axe zeleasafi an baii; théyggomld
tamar with the prasacfitifimu witnéasefi anfl
alas it is far tfi%,@;cse§uti¢n fig prove ita
ease in the triaz, Efsee me géfifl greumd tn
reject the_§§t$tifin:A€O£
5-‘”$fi_GtEé* “”” £&ault}**%he petitian is
allmwafig like Hfiria§V{Cgfirt is fiirectad ta
release tha §3titiQn$£s an bail, aubject to,
“vfulfiiilmémi of tha»fallawing canditicns:-
if ,Gtha£aJ fihé’ yetitionars shall execute
‘,pers§fi§if bond. fimz a. sum cf Ra.20;60Qf”
ea¢h_with twm aureties for the likesum to
“*»§héNaatiafaction ef*the trial Csurt;
‘”gGHiii that the pgtitioners shall mat tamper
with the §:&secution witneaaazi
iii} that the patitianers shall attend the
Caurt ragulariy.
\_/
– — — — – —————– — -7.—- — –w—r–n –u —-nu vu -v-n-nnnmm mun uvunu ur I\nlu1Huuu-\ mun guugu Of |(A|uqA7AxA HIGH C
iv}
in
that tha petitifinera final: mark thairw.
attandanca in the Vemagal Police Etatian; z =
‘-femagal betwearz § an ., ts 19
every’ Secmmfi Saturday” Qf av5rym_mQnt§~4
until diayeaai sf the fl%B$g m