l._._&
C.§%°L.P.N0. §4~?'6,".32.{}G'L4-
EN 'ma HEGH CGURT OF KARNATAKA PEI' 8AN£%;'§'I.1CI_>'§VEvVA'
DATES mzs THE'; 17th DAY cw APRIL.A'2§§§' -
BEFORE, M 'V . V 1'
THE HQWBLE Dr. JUSTICE
CREMINAL PET;=T';_gr§ Nof.;4'%6; "
BEfifiEEN: K 2 R I
1.
Syed Asgar,
S/c:>.Syed Ameexjafl, ._
Aged absent 45 years, _ ‘
2. Syed Khadir .
S] 0. Syeil vjéirffiit _ __
Aged 3.b{)I1’i..v.(31._§5éf:§i.I”S’, ‘
Both aréxrj o_.”v«;11ag;e,
Ho3ak0te'”Z.’a1t1k, — V ”
Bartzgalore ::was:.~ V . V .,.PETiTiOE\éE,R’S
(B3: S1′;-;V. Ra3heed A£’§.¥.}
S”:;até’._e{‘
Rep. SE13’-‘isfiséfiector of Felice,
V V’ _ Vemagal .'[_”‘<i£§«::t:' Station,
Sfemagal, '
R::§3.; by SE-'P,
* »Ad3:oz;Ea.tc Germral Office,
' , H'igii~C»O11I't Builclésrlgy
"'~BaE;§1ga10re. e..E?;§3SPSN[3ENT
" S:'i.&,V.Ramak:is};1:aa, HCQP)
This Criminai Pefition is filed undsr Sectien 439 of Cr.P.C.,
praying to 9312356 the petitioner on bail in Crime N0. 109/' 2608 of
xx;
CRLP. No. l§:__’f’t3/200%
Vezznagal Felice Station, and S.C.Nc3. 165/2008 pe;1dmgf;;uf”:2§évv..f:}e
of Principal Dist. 8:. Sessions Judge at K0131, f<)i*""t;h;¢
p/u/ s.272, 2733, 3:34 of we r/W32, 34, 33 gr K.E.Ac t'
This Criminai Petition coming o:u;""fm: '€)IYi61'$.' Vday, 'the' j
Cfiourt made (ha fo}}owti:1:1g:-
@Rbg§..
The pefifionersfaccusagi PV§E3,._1{}8/«2{}{38″VV%)f Vemagai
Police Station are before this $C;é’Lirt.Vi£}:£:da’f 43% :31″ Cir. R (1.,
sacking bail far thc Lsfiancs ‘.;Z?’;’, 2?3 and 304 of {PC
read with Kainataka Excise Act.
2. thfj”: -‘petitioners have been anlargad
on bail in {me %Nes’;v.1£3{é; 2(f)’0s§’a7;1d 195/ 2093 of the same Police
Station. j ‘tinder $u<:f1VCi1'ci1msta;1ces, then: is 13% impediment to
mi€'as¢: ""i:§1e:""}§aet3'£§QI:ers in thfi present case alas. it is for {ha
pr<5se<:ufié11.{'t:2..vits case in the trial.
I;1V"'v1;'r1£é4 resuZ{, {I16 petition is aiiowed. The Cemmittal
is ti' cted to {£16336 the }_I}€ffitiQE1€I'3 on bail
I» s?g:b3;"<:~~§:*£t%t3: fulfiihsaant sf th fcxflgwing cmzditionsz
b3:1v*
iv}
CRLxP.§'*€G. _1_.4?6;'QSO§
that the petitioners shall axecute a perse;;13,é.i .f3: 3
sum of Rs.i2.(‘),O(}O/~ each with two
sum is the sa;ti$factio11 of the Ceurt;-~» .– ._
that the petitioners shall t}1$ “= ”
Cancexned Police: Staijgyn between Q.€}0’a;ziz., a:{1d VLQQGQ
$1.31., on r:’v&r§; Seco1?i€£V Saturda:;_OfTe*3e:’§; xfibntla 113313}
disposal of th.<:=_r3ase.,-~~— _ "
that the petf£Vi@i§e39s tamper with the
prosecjiition Wit1ies~s§t:S . _
fiifit ma tilfiuzflr '{'€g1fl8.{'1}-';
S§f'*
Iuéfie