. IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 9"' day of September, 2099 Before V THE HON'BLE MR JUSTICE SUBHASH no * 5;; Q' 1: . Crimimzi Petition 4317"; 2009 , ~ - V' V' Between: H' l Mr Narendra Sharma, 38 yrs S/o K P Nageshachar, R/o # 53 Venkatappa Extension, Hosakerehalli it = .. _ Bangalore 560 085 K ' «--Petitioner (By Sril S Pramod Chandra, _ V " State of Karnataka Girinagar Police, Eanga_1ore» City H V Respondent (By Sri A V:'Rari:;i_krisli1ne,:"V"C*;1:5)»e. " h This Criminal V'Petit'i-oniis fileti under S/£39 of the Crl.PC praying to enlarge the petitioner on bail in Crime No.140l2009 of Girinagar Police. ,1 the offence punishable under 3.342, 32}, 506, 420 Il.5'C r/W V' -'--el§§s76f nvc. g; 3 ins _ « Ci'inii_nii1_.Petition coming on for Orders this day, the Couit made the i:"o1Eowii1g:_ * ORDER
AA eaise registered against the petitioner in Crime No.140f2009 on
2
Complainant alleges that since 2004 when the victim was a minor, this
accused had fell in love with her and had promised that he would mart)/epher.
However, he did not marry but, continued the relation with her.pV…l_t_ll’i’::;lVl:
out of the wedlock, she had got children also. H i ll
It appears, according to the complaint;sphehtqasl
accused for a long time and when the alle-gel}. prornisc.ot’mVar1i_yi1iglV l1e1*’did not i’ ‘ it
materialise, she lodged a complaint.
Considering the same, I that t-hclhaccasedi petitioner could be
enlarged on bail subject to C0nditiQ.i1S,:.__
Accordingly. petitpiorilistallowed Petitioner is enlarged on bail subject
to following conditions}
‘ Reltitioher shall execute a personal bond for Rs.25,()0()/– with one surety
it for lthe.l’i’3<:_e to the satisfaction of the court.
F Petitioner shall not tamper with the prosecution witnesses or the
material evidence.
45 _ ll –..Vl’?etitioner shall appear before the court regularly.
An
Petitioner shall mark attendance once in fifteen days befoife the
jurisdictional poiice between 10.00 am. and 2.00 p.m., p:e’fefabIy– on
Sunday.
In the event of default in appearing beforeethe Co:_-zrit’of”x€iio1ation”of anyu 0′
of the baii conditions, prosecution is liberty to us;eeli<_f'o'-r. eaneellaijovi
ofbaii.