ANDA *I’*
BY V’I.3A'{APURA POLICE smrzow.
1 Cr£.P.;310:2/09
IN THE HIGH CDURT or-‘ KARNATAKA AT BANGALORE’;
DATED ‘THIS THE 30*” DAY or-‘ JULY 2009 E ;;Lf f
BEFORE
THE HC)N’BLE MR..}£JSTICE SUE:ii_jEA$HénF3
CRIMINAL PE”I’I”¥”ION No_’._;_m2 oa;;% E
BETWEEN?»
SHASHIKUMAR @ SHASHI,
s/o MUNIYAPPA,
Ac-2&9 ABOUT 19YVEARi$, ‘ ..
R/AT NO.138′,’ EWA ff)’ CR¥e1″:SS~,.,4″*-
VRUSHABAVATHINMEEARIR, ' KAMAKSHIPALYA, A V E BANGALORE. ..PE"¥'"ITIONER
Sn4)5;s+§ir;;1HARA;EAdv.,)
SA’m’¥’Ev._{‘}’F-.i§(3;13{EF{NATAi(I5\,
..RESPONDE¥\lT
{“3¥%*’sr:’.Ea -EAIAKRISHNAPPA, HCG?)
THIS CRLP FILED UNDER SECTICW 43$ C%”.?.C. BY
E ‘fHE”A’DVOCATE FOR THE PETITIONER PRAYING THAT THIS
‘EE,__fH_€}N’3LE cmmr MAY 35 92.31559 TO ENLARGE THE
3 Cri.P.3102i{}§
Censidering the circumstances and aiso grant of baiis’:-“i’n.
respect of accused N033 8: 3.0, petitioner is also eni«e–rge’__oni
baii subject to certain conditions.
3. Accordingiy, the petition is a|;¥iewe:i;’tV
is enlarged on bail subject to the»f.el’iVewini§” :oii€3iti>oV_nAs.i;:;v…
a) The petitioner shei¥”~-exetiziute v’§e_i’sVen.ai bond for
a sum of Rs.25,000/I-.’lwtithj’ene__soif«.ren_t surety
for the iikesurn e’rno’ur§§: satiefactior: of
the’ iS”ees§ij:>ns”‘it:o–i:r’§;-.._f=
b) The _p”etitieVn’eii’~s’iiei’i’~. net tamper with the
Vptoseéutionfiitnessee and the evidence.
. _t§}– p’etitione%'”e¥*iaii appear before the Court
V V ” without faii.
Ad-}_VTn_e~:§eftitVioner shall mark his attendance ence
ie 3.15 days te the jisrisdictionai poiice between
‘*-.__1€IV,’.’O(} a.m. am 5.00 pm. preferably on
“Sunday.
Sd/’*
Judge
dirt