IN THE HIGH COURT OF KARNATAKA AT
BANGALORE
DATED THIS THE 01" DAY OE DECEMBER I %
BEFORE
THE HON'BLE MR. JUSTICE fi~UL:iJVADI;G'.R.t§M"£1S%{_A
CRIMINAL PETITION NO.'sR34 IO1:*L2G09
BETWEEN: Vk % L
RANI
W/O MURTHYHA/A 2AR.sj-. A I
R/A GIDENAHA.L_LI, IIGANI 1~IO'BL~Ix I "
ANEKALTQ; LM%L'AL : CLW
BANGALORE-"RURAL D'i'S'T'R.1:CT"--._ .-.. EETITIONER
(By SViIi"éH'E~'.f}AN'«
AND : 'A Z 1
TIIEETATE OE'I<1ARI«IA'TAKA
BY'"BAi§ENERGATT.LAPOLICE
f EOAIAIOIALORE RURAL DISTRICT RESPONDENT
._(‘E-.ySki’:B~A’.TE}AL13;KRiSHNA, HCGP)
TEI’s’°CRL.R Is FILED U/3439 CR.P.C BY THE
ADVOCATE EOR THE PETITIONER PRAYING THAT
“‘”i”HInS HON’BLE COURT MAY BE PLEASED TO RELEASE
THE PETITIONER ON BAIL IN CRIME No.36/09 OE
BANNERGATTA POLICE STATION ON THE FILE OF
~.—ADDL.C3 (JRDN) AND IMEC AT ANEKAL, EOR THE
tx)
OFFENCE P/U/S.498(A), 304(8), 302 R/W 149 OF IPC. uh
*nns cRmnNAL mnTn0N CONHNQ an ?0R.
ORDERS THfi§ DAY,’Ufl3 COURT sham; ?HE~
FOLLOWING:–
ORDEfiLhi
Petitioner has sought f0rg.r.aint._of..bai1 in connection with
cnmenossmncwsamgqgmaaanmafgi~_
2. The rnaffiage, :ufi:1Vg”« _
conditions:
(1) Petitioner shad} make “A:he1~:se*n° aiV:1ii’3l§1c::V’ L
investigating ager1fiy:iasV_andiWh_e11 rVeiq;L_1ii’:a;d’.”‘
(ii) She shall not ta-i1″ip.e’:L_1′.i’W,i_th pfosecuticin
witnesses.
Bkp