an COURT OF KARNATAKA RN51-I OF KARNATAKA HIGH COURT OF KARNATAKA 1-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA H168 CC
: 1:
IN 33% H333 CQLTRT G13' KARNATAKA AT
aarsm TEES may 13" nAr'ar APRIL g6a§;@OQru
EE.§'!:'}R£a'
Tax RUfi'B££ nR.Jv5?IcE.x,B53gm&3¢2§$3§aO",O?
cz1.p.mb,2521x:sé9
BEEWEEE
smn saxmnm
3/0 SYEDA$HEED,M_f.'
AGE: s9_2EAR3; A , _-:._"»
afar HQ a:;VHa;nEs'RQaB"*w*
FRAZER ?Q&£fi1'.,av_=_*;,g
BaHGALnRE:569'aa5'."" '; ... PETITIQNER
{Ey:$ri fifi§IM37Nfiifi{_33gIoR coUNsEL FOR Smt
" '_ '¥1&ETfi& R SEEK, Efl?.,}
«_'"THE's?gm3 GE xganawaxa
;."«§@BEQUGHaFRAZER mean
A9 ycnzgsjswarzafl}
A "nayamsmfimmn BY :15
'asratziyunnzc PROSECUTOR
HIGH canny EUILBIHGS
H13 caunm GE Kannamaxa
'*x_OW3ANGALcRE ... RESBQHDERT
(Ear Sri Pi ':7 Ifi}&; IWGF}
CR1"? FILED 373.433 CR.9.C BY TI-E
P;D'3'0CATE FOR THE PETITIGNER FRAYINS THE!' THIS
HGIWBLE CUKIRT HAY BE PLERSED TD ENLe'~"§.RGE TIE
FETITIDNER 014' 33111; IN TEE EVENT DE HIS RRREST
E'? FCR I'¥CI.lé3.:"2Q(3"?; CRIME NQ.3:"2QE}3 CITE' ER.PsZER
TGW POLICE STPATIOR, BAN%LOE.E FOR 'ITE GE§E'E!'3'CE
.,.. \¢\I\Jl\l VII' M."-m.nm ruur: :.u§.ae:_s ur uumnmm men COURT or KARNATAKA men COURT or KARNATAKA men COURT or KARNATAKA HIGH cc
Em/2.420, 455, 471 RH? 34 <35' m::.
AI)BL.SESSI€3NS JHDGE, 5-1'1:-xxx, MAYO
BANGALORE I-ms nrmxsszn THE BML AP.E%I;'ICf:'Z§Z;€aZ§
m f.2B.L.I{ISC.}IE}.2i610'N200B Gr: 15.1.2-mg; *
Tms PETITIGH ccmm cw ma V'
BAY; THE COURT MADE THE
.*<?_--'%.m
The petétionéffaccugcfigccfia,2 in PCR
130.143/200
‘? c3n_ the_£.i:i:2:, cm-I, Mayo
Hall at Bafigégcte is Bcfczc this Court under
Seczticen 423,3; Anticipatory
Bail in Ciim$cfifi,3{f0Q9.cf Erase: Town Eolice
Statian§,Baagalcfic fiifiy far the offences under
sect;;¢r.a 4.éon,_’z:c6’5,M”4’%1 read with Section 34 of
c 2. Acézf Ravi E Haik, Laaxnafi Senicr
=_uc;¢ansci}fcx the yetitimnar auhite that the
A5é@fifiagd ma.1 appearégbcfara the trial Court
he has been enlarged cs: bail. samezeaa the
4 =yreacnt patitianarfaccused N¢.2 waved for
anticipatory bail before the Faat Gaunt Nc.III
at Bangalore, but the Court erred in rejecting
the antiaipatary hail patiticn. He further
um KJJIJKI DI’ IsA§<NATAi<.A HIGH OF KARNATAKA HIGH COURT OF KARNATAKA I-ISGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH CC
hi
Bilhmitfi that the garment patitic:n9rfa§;<;?a:.§é;e:3.
1~$t:a.2 ia inncacent af the offences_;""al§.§%_§;éeg?1'
against him, wart frat that tha….;§4a§;'i:i1f.:i:an9OO;9"
has tic: celebrate the :L2ar:iée;;g'e:.::zffjv
Syada Shaagufta with V£*._.;ad <53
19.4.2909 and in that i§§§xdf fag fiéfiixioner
has to difit£ibutV€;:py_c:~f :S:i:,§§:3uced along
with the 53:1 figtitisfi; fig fine fieticiang: is
arrested the ahave said
mffenctqmt in nature, the
patitifiiaaari’ metnbmrs wculd put: ta
hardz;3h’i.rg an:::ZV”‘in¢onvenienc&. Therefmta, he
the OOOOO “petitioner may has granted
aubj act ta conditions.
‘$423 nearnad HUG? submits that as the
A C}°’:.:iffi§zacas alleged against ‘thzfi paatitisner are
aericrzza, the petitioner is required fax
uiginvestigatian anti if the petitiarmr: i3
released an bail, it wcsulci came in the way «sf
investigatinn and themftzzre the petitioner is
rmt entitled far anticipatary hail.
‘%
K