High Court Karnataka High Court

Manjunath @ Mark Manja vs State Of Karnataka By Varthur … on 23 July, 2009

Karnataka High Court
Manjunath @ Mark Manja vs State Of Karnataka By Varthur … on 23 July, 2009
Author: Subhash B.Adi
1 Cri.P.3()15/09

IN THE HIGH comm' OF KARNATAKA AT  T % _  

DATED THIS THE 23% DAY%%0FJJLULY_2*3G9 "   'k 

BEFORE % A 'V
THE HONBLE MR.JUSTICIB:SI_IBHASH'iE§'Ali3§

CRIMINAL :9E'r:'1>10r~::'r~:':j.;;;; 1.532009  

MANJUNA'I'_H  *;y1ARi:f:i :<»m<IJ;ta  A

3/0 CHIKKA MUN1¥A?}'AA  }

AGE®~%LA3_01UT''3%5LYEARs,  "

R/AT sULI:2{Lr1sm2: v:LL.A<3rE,

DOMMA.SANI31§Pa.PO;ST,,   

VAi?I'I~I.UR. HGBEE," BANGALORE EAST 'I'Q.,

BANGALORE? .~ 5635025
  " _   "'  PETFPIQNER

%%%;3y  H  Adv.,)

'-  ~ S3f'j_Z'ATE OF' KARNATAKA

 ,BY';vAR*m"UR POLICE
 BANGALORE :)1s'rR1cT.
i  RESPONDENT

l(By Sri. B BALAKRISHNA, HCGP)

THIS C-RL.P FELED U/8.439 CiR.P.C BY THE’
ADVOCATE FOR THE PETFFIONER PKAYING THAT THIS
H<'3N'BLE COURT MAY BE PLEASED TO RELEASE THE

3 Cri.P.3015/09

submits that the iearned Sessions Judge.

S.C.Ne.291/2008 has enlarged the accused N952 —

Learned Government Pleader submits. that K V'

was enlarged an bai} for a period :j3_.'§)1ifl1S'~of;_.§1aeCi§'§a;}a, 1.:

gounds and the same was tiil

now he is in judicial custpdy.

2. The allegation Neal 8; 2

appears ixiefigated accused N054 to
9 1:0 eommif. accused No.2 has been

en1a;rged__v0I1 by t1*;e ‘iea1*nec1 Sessions Judge, the

‘gjetitioiier ,a§s§:) on eimiiar circumstance,

the petition is allowed.

fieeifioner is enlarged on bail subject to

‘ e jv ‘ feiinwirzg “c.e:§1ditioI1s:

a) The petitiener shall execute personal bond
T for a sum of Rs.25,000/– with one soivent
surety for the iikesum ammmt to the

satisfaetien ef the Sessions Court.

réael

<1h*

4 Ct'i.P.3015}09

E3) The petitionei' shall mat tamper 3-

prosecution witnesses mad the 6Vi(3.Cf].(3 € ;'*v. ' '

c) The petitioner shall appea1;’».1befo1*-5%’

regularly without fail.

d) The petitioner -shall -:att;:nd§§;r1c:T¢ o:;§§e
in 15 days bef’0r._éf theé ggxzisdgctianal police
between 10.00 p.m.

pI*eferab1y’ <S;1_ ' " : '