High Court Karnataka High Court

Sri.Thomas S/O Sri Jayaraj vs State Of Karnataka on 7 October, 2009

Karnataka High Court
Sri.Thomas S/O Sri Jayaraj vs State Of Karnataka on 7 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 07TH DAY OF OCTOBER 2009
BEFORE

THE HON 'BLE MR. J USTICE HULUVADI.G.RAMESH
CRIMINAL PETITION N 0.4849 OF 2009

BETWEEN:

Sri.Thomas,

S/o Sri.3ayaraj,

Aged about 26 years,

R/0 No.30, Old Cement Lane,

Austin Town,

Banga1ore--560{}47. ...PETITIONER

(By M/s.Am.ar Correa Associates, Advs.)

AND:

State of Karnataka,

By Ashokanagar Poiice Station,

Represented by

the State Public Prosecutor,

High Court of Karnataka,

Bangalore. ...RESPONDENT

(By Sriflonnappa, HCGP)
Egvw

>:'§%=



|\.)

This Criminai Petition is fiied under Section 439(2) of
Cr.P.C. praying to set aside/modify foiiowing part of the order
and conditions in order dated 17.9.09 passed by the Additionai
Sessions Judge & P.O., FTC--HI, Bangalore in
Cr1.Misc.No.258G9/09.

This Criminai Petition coming on for orders this day, the
Court made the fo£1owiiig:--

ORDER

Petitioner has sought for modification of the bait
condition granted by the Addi. Sessions Judge & P.0., FTC–HI,

Mayo Hall, Bangaiore in CrE.Misc.No.25809/09.

2. The teamed Fast Track Judge has granted bait to the
petitioner by order dated 17.9.09 wherein petitioner is accused

No.3.

3. Having heard the Couiisei for the petitioner, in

modification of the bait conditions imposed, condition No.2

are

imposed to deposit cash security of Rs.25,000/– is deleted.

Other baii conditions remain intact.

4. Accordingly, petition is disposed of.

Bkp.