High Court Karnataka High Court

Tirunakar @ Kencha vs The State Of Karnataka on 26 March, 2008

Karnataka High Court
Tirunakar @ Kencha vs The State Of Karnataka on 26 March, 2008
Author: N.Ananda


1

IN THE HIGH mum’ or KARNATAKA V
DATED THIS THE 25:3» T:

THE HON’BLE MR;;:i;§sr1c§}: ‘1¢..IV_!.lVu’:;:’*..”.*réfl51″».’«,:V’VV

CR}MiNAL~P1?fTfi’ii’)iH’VL–:?§i.£IVV);_t§;7_£§_[_%’AV’V

BETWEEN: ‘

Twunalcar’
S10
Agaodaboutafl. ..

R/at 13% Mai13,’—-.

(By s e; Adm.)

-Re1r- by
Stafinn House Ofiioer,
mmya mace Station.

Rcspomlcnt

x V’ Anand K. Nava%atla, HOG?)

Tl1ispeti1:ionisfiiedunderSac1ian439Cr.P.C. praying
to rclease the pelitionar on bail in Cr.No. 190/200′? of Peenya
Police Station, Banglore Dist, which is Ingistcmd liar the
oflcncc pfufa. 396 of!PC, which is pending on the file ofthc

Fast Track Court-IX, Bangploie s:.C;N a,1%~139%1’212Q7’V

This petition coming ;,1r.m; %

made the following:

The 110.3 in Crime
No. 1901 4r@ pum” “””ahabk-. under soc:uon’

395 bf; In all there me test:

£1.15 is taken up for henna” g learned

has brought to my native learned

‘ has gmntcd bail toaccused noal, 2. 831369

;aluabk: properties were recovered on the

‘V furnished by accused 110.1. The lcmned

S¢$sio11s Judge has gmted bail to accused no.1. As far as

this accused is concerned. it ‘m stated by learned

GovemmcntAdvooats,alongwasrecovemdfiomhia

possession. The other accused from whose possession

av c£m.pm<1l%-~.

Thcreftm: um petitioner is a33c)4__cnti§iit.~;§”i:) * .

of parity.

” execute a bond for a sum of
shall oficr two sumties for the

V the satisfaction ofeommittal court.

petitioner shall not @per with or

prosecution witnesses.

3, . pctitioncr shafl Iegulafly attend the Court.
~ 4;: The petitioner shall mark his attendance in
Pecnya Police Station between 9 am. and 3 Inn.

on every Wednesday and Sunday until further
orders.

Sd/-‘J:

Iudgé