Karnataka High Court
Sri A B Mohan Kumar vs State Of Karnataka on 15 December, 2008
a) The petitioner shall execute a bond for ..
two suretitis for fht’: fikfi sum }:3::a.l”T;’:_§f’E?:f’£V’1″iZ3’§Z1i.{.§Z’E1-,,
jmisdictional (201111. V ‘
£3) He shall not intimidate his On the
othcr hand, he shafl _Ic0k i:;4::r_ ‘ta ‘bbthe best of his
abilities,
:2) He shall hue Court.
6) The pc:§:£t’iiéné:r : in keeping with the
latter cf filed today,
5. Bail i$ ‘granted: co§1ciifiofi=aHy.
Sd/-
Iudqé