IN THE HIGH COURT OF KARNRTAK?» EAHHQDRE
mmrmn THIS THE 23"" may 05 JULY 2369 f 4
BEFORE
THE HON'BLE MR. JUSTICE suaAsH"a;An:a '%
CRL.? No 3412'6F"2oo§ ,4H
sswwasw :T V
HUNIRAJU 3 sALLAIAH,*, , <
son OF ANJANAPPA, 36AYEARS, =
RESIDING as NQ.57, ~ f-.'»
NEW CHINNAMANGALAg L
I NDI RANAGAR PC3551'-, '
BANGALORE. ,_ . ~ ;zV'Q<_»
= 5W*J«'gh1;45§m1$mmm
{fly sax fizngsfi KUHAR a 33¢, Abvf Fe
saz.n,a,nEsHpfi5n$}.3Dv§cATE;
THE STATE 0? KRRNATAKA B?
RAMAMURTEYNAGAR'9¢LIc3"sTATIoN
BANGALORE." AA"' 7
., ' RESPONDENT_
11§Y=S:i; B:BAEfiKRI§Hfifi}VHCGP)
9¢RL;9xFi;E$”uX$,439 CR.P.C PRAYING TO ENLARGE
:fa_THE PfiTITi0&$a’p”oN BAIb IN ssssrons CASE
‘3 fid.s28/zaea joy. THE FILE of THE paxncryan CITY
~ QIV11; ANS _f3EssIows JUGE, ERNGALQRE {CRIME
é«fNfi;2$0}2CQO? os RAHAMURTHYNAGAR pouzcs STATION}
Vf keg TH$”0FFENcE PUNISHABLE UNDER SE¢TION 302, 30?
“Era 34 ow IFC.
THIS PETITION IS COMING ON FGR ORDERS THIS
VERY, THE CCURT MADE THE FOLLOWING:-
” “””” “‘””‘ “””” “””””‘ “”‘ “”””””””””””* “”4″”! ‘-V’-3|” VI’ KHKNAIAKA HIGH COURT OF KARNATAKA H36″ C’
é. Considering the circumstances, since the
charge sheet has been filed, ivi tha
patitianariaccused is in judicial cus£¢$yif£rqm
31.1.2008, as the incident is withi régérd”i§¢7u
petty quarrel, the petitififiéf’c9uld«§éie3iér§edi
on bail.
5. Petitian i3 %li§w§d.2″-:Pétifiioner is
enlarged on bail’§&bjedtZfiéifiailqwingAéfinditions;
i) that the pefiitiqfigfi shali execute a
perséna§gVbafid ifér ‘S, Sfim- sf Rs.25,000/-
with ¢n€”$u:étyif§:R#ha likesum ta the
V_$ati3£aé;i¢nib£ithamQ¢firt:
iiiii ‘tha£f,he_”3fiéil’ not tamper with the
prosacutiéjiwitnéssas or material;
a iii) Hthét ‘he shall appear befara the
. ;¢9fi£§ regularly and shall ce–operate with
x”Li”fihé”pdlice for investigation.
Sd/~
Judge
Msu