Z ' _{:f"L'fii§1al.§_7I'OL¥C§ii1'€, garaying to eniarge the petitioner on bail in Crime
i3[1f--.2(V)O8?of Sidciapura Poiice Station, Somwarpet Taiuk, Kodagu
Di$f;jict,''1ii<ih is mgistemfi for the offence punishablc under Sections
CAP N0.313?2009
IN THE mew COURT OF' KARNATAKA AT BANGALORE:
DATED THIS THE mm DAY OF' MARCH 2009
BEFORE H H
ms Horrnm DR. JUSTICE K. nHAK1*IiAvATi3AI§1'£f
CRXMINAL PE'I'iTION {$0.313/$2399-_TV_
BETWEEN:
Sri Abilash,
S/0 N P Ramachandra, h _
Age: 25yea1~s, _
R/0 Nellihudikeri Vi11ag_.€;' _ T " ' 1. .
Neliihudikeri Post, 1 _ '
Siddapura, V .... " "
Sc-mWarpet"I'a1uk, V 'A '1' _ _
Kodagu District. -. ' V " _ ' - Petitioner
(By Sri Harish Ganégafhy, .P§d\.r; ,'
AND:
The Stégts of
Represented by 3i_dtia_p:1z"*a'i}o§icc,
Kgsdagu [)is1:1i_ir:ti,_ « -« Respondent.
(By,$fii’;1_ V HCGP, for mspoment)
Pefitioa is filed under Secticm 438 cf the Code of
3
C11? No.3} 3,960?
4. In the result, the Petifion is allowed. The lnvcstigaiiizilg GiI3;§€:–t
in Crime No. 131/2008 of Siddapura Police Station at . K
District, is directeé to release the petitioner] accused No.2 WV ‘
the event of his aI’IZt”:St, subject to fulfill1neTj.it”‘
conditiens:
(i) that thgz a pemouai bond for like sum
{(3 4′ 351″ lzvlveétigatinlg Officer;
(ii) ” appear before the
_ or befcrc 3 1.3.2009;
(iii) % {hafi xifigfier shall appear hefore the
Vi lnvesliga&n_g«Ofiicer, as and when required for
of investigation and izcxtemogattion;
H petifienez’ shall not tamper with the
“‘v.’Vpf<f§ssecuti<)n Witnesses, evidence or documents;
'and
l that thc petitioner shall move for regular bail,
V Within a month from the date 91' his ants': by
title Investigating Ofliccr, and in that event, this
CIEP No.3}3z'29:_3§ L f 'T ' _
anticipatozy bail order shallbhe .f{5'I"€;':('i':._'§1¥'IVl".t'Lf.1 "i'}T1v<.'. " "
rsguiar baii petition is dispoécd {;»t +. 3 é