Abéfi:
........................-......
The State of Karnataka,
Represented by PSI,
Brucepet PS, Bellary.
Also rep. by Public Pmfzzeeutor,
High Court: of Iiaxnataka,
Dhaxwar.
V 'I§és»p€:«z::%:i::*:';i
(By SI".i.P. H. GOtkhjfftdi, §{§3G§):'--
This Ci'it31i1}8l,...p«3I3l1i;iO33 is' under Section
439(1){b) rt:a:i"w*ithi;Sec._%%:824 °ef'_--..C;:'.F:.«Ci. praying to set«--
aside fioz1A:1e.:*is arid the iearned Gavemnnsm Péeader
2 ~ appeefimg for the State
2. It appears the petiticmers while oppofing
certain iilegalities were invalved in that aiieged agitation,
xikiff/'
and they traspassed into the office 01' gijd
abused the complainant and 0t1*ze_:'__"v:"c;§:i.§i::éig.:2;.3V€s; %
threatened them of their 3 T
Cr.§€o.198/2008 came to 13¢ reg§s1;§1':=:d £I*1<=:':}§11 '::'.tV1}i1
they applied for bail
3. The by ozrder datfid
24.10.2098
, g}i’a;:1te(§ V¥5é;i1’~vt0 pétit;icsi1£:;”:§ ilnpesillg tzertain
conditicms; petitioners sought fer
(:anc:t;eflafi_.é:?:.5’v_ofV _r:_z:=s.4 and 6 imposed in the
bail :(§3:;1é::r_ on ” m%% %gm1¢ ma: they violate their
fmgci-a:n617;i:a-:3: A’ rightfi; v’1’he learned Sessions Judge by
. .Qifd e2’2″ {iai7c:i._ 30. whiia rejecting the petitian fer
‘(saute-3.Iatf{o:i’~.0f Condition 110.4, has medified cmaditisn
;iT”i{‘:~6. Be-s%:§:g aggrieved by the said oréar, the: petiticsners
Ezava ‘pfefe3rred this petition for canctaiiation af condiiican
‘2_fi’:;:.;’:;’,4 and COI1fii'{1iOfi 330.6.
4. The ieamesd Couflsel fer the: patitionars
gubmittcd thai new the investigation is complete and
WM
tihfirefara, cerzdéticrz $103.4» and 6 may Er;
View of said submissiori, conditjmz. 4:10.564 is ‘dc23]r;f:te ci.T;
Enscfagz’ as cszmciitiorz I10. ékiis :CflflC€flR€d; téaen
Sessians Judge has n10di1″i.§i~. .(;f01″1§f1V’:zii’,c§r:-:ic§_,§”‘i§§}*”%1i$ arciér
dated 3€3,12.2008. {£3 “:h€’ Efacts and
CiI’CU.IIiSf£i}j1C€$ 0f 110.6 is also
deleted. §fv{_g,s;§,%cxger,;:”_g3.ij§}”V§*ié§Iation of iaw and
Ciffiéff by .501′ the {aw enforciizg
azitfzfirifiéfi s§.§:11ation and taka
E1€Cfi;V;S.$:Eii”§%’ with iaw. Rccctxzfiingiy
c013§iitiet§”:”««%1c;’;6V§.§1E3’~:i1Gréi’if§ed Corlditien 133.6 are daietéd.
}§§:c;o i*ding1}’, criminal petition i$ aliewsd.
Sd/3%
Iudqé
Sub*