IN THE HIGH comm' OF KARNATAKA AT .
DATED THIS THE 12TH DAY QB' JAm;A"Rj¥2be9 V ~
BEFORE, '
TI-IE HoN'1:--:LE MR.,J{11$T1Crs*,.:$I;'ANA:;i5;g; 1.
g_1_ggM1NAL PET:TroNNQ.5356
BETWEEN:
1.
Aiizif
',1.
" 'L'-CHECE{B'A{fLAPi}R DISTRICT
YERRAEACHAPPA @ YERRAR Au
S/0 cHiK1cATH1MM,.aP:>AV.'4 4 =
AGED AB(;m',4T5 YEARS V
R/AT MARIHALLIWLZAGE,
BASE-IE§'I*I'IE«i'A.IJi;;'i'fiOBI.gf--_ ._ .
sHIDLAQ:~1A.'P:';x 'mLt5I~:-.' '. " ;.
CH.E{3KBAL,LAPU:R.DESfl''RIC'I'
cH_ALAPATHi='j"-..a * ~
S/o--.NARAYAr¢A?1=:A
AGED50 YEARS " , V .
R/A'I' MARIPIALLI v:.L1.;s;GE,
.?3Fx8HE'I'TIHALL£ HOBLI
~ 'a2HID'LAeHA'rrA TALUK
PETITIONERS
§;*':s.{ 1€Am;AJ, ADVOCATE)
9i'I1E$TATE ore' KARNATAKA
THROUGH SHIDLAGI»-m*m TOWN 2301302
., AA ' BY ITS STATE PUBLIC ?ROSECUTOR
* , HIGH COURT BUILDING
'BANGALORE 560 G0} RESPONDENT
(By Sri.P.M.NAWAZ, ADDL. SPF}
CRL.P FILED U/3.439 CR.P.C PRAYING TO ENLARGE THE
PETRS. ON BAIL IN CR.NO.7i/O8 OF SHIDIAGHATPA POLICE
STATION, WHICH IS REGD. FOR’ THE OFFENCE P/U/S.20-‘A 85
B O? NDPS ACT.
This petition, coming on for orders, V.
Court, made the followmg:
The petitioners w?e§:aueged. toiheve os):ii111iitte(i~~.aun,.
offence under Section 20A ot”‘tIie ” it
for short). A . V L .
2. 1 have for peeeanexs
and learned Ad§ii1.SPR%.f.O::_ \\
3. The v”ii’oiApetitione1s has made
the it _ E
from the possession
of aoousetxi (petitioners 1 and 2) is little
= The investigating oflicetr has
contemplated under proviso
to the Act, there is no material on record
‘ to show’ that petitioners were in conscious possession
4. The learned Government Pleader would
» submit, in View of the serious nature of offence alleged
against petitioners they are not entitled to bail.
IV ctfiw