IN THE HIGH coma’ OF KAR’éATAKA_AT
BANGALORE
l)A’1’ED THIS THE 03*” my OF J1:i;.§?’ Y
BEFORE n T T
THE I~I()N’BLE MR. .ms’rI(,9E
CRIMINAL PE’I”iT§0E\f”M}..256,’§v:i)’E%’.’2§T§§§T;
BETWE’EN:
gmwx
Vasaniha
S/0 N.L;aks’i:.§niné;;aya;m, ‘ ‘
Aged abQVm’.’_2§Vycm.S>’ ..
Re1:i’ée;:tT. (,3)? Soiifziexzéizaili,
Bé1;ga_I3rc45tT:{}Qf§EM. – I MPETITIONER
(By sm_pm;mg-fig],Adv.)
‘ * StatsL%6f’Karnataka by Tavarekere
uSI.*1ii:):a, Represented by the
Stafi{)f’i Ef¥(}{iS€¥ Officer. …RESPONBENT
E’+;ri;Baiakrishna, HCGP)
link!!!
Thifi Criminal Petition is flied under Section 439 (If
Cr.P.C. praying to enlarge the petitioner on bail in Cr.No.9{)!08
of Tavarekere P.S., which is registered far the effencc
P/U:’S.307 ofIPC. ‘
)8″
bail on his executing a pxssrscmal bend far Rs.25,{}{}§:} and a
surety for the said 3%}!!! tn the satisfaction
Couri in cnnncctimi with Crime
{allowing cenditic:-113: ‘ ” ‘ V
(i) Pctitiuner she-1l 1 ‘~_fi§1n$elf
investi ggfing ‘ask Afefgiaired.
(ii) He shaI1″mfiat– tfis: -witiacsscs.