High Court Karnataka High Court

Kum Lucy Belho D/O Late Neele Belho vs State Of Karnataka on 6 March, 2009

Karnataka High Court
Kum Lucy Belho D/O Late Neele Belho vs State Of Karnataka on 6 March, 2009
Author: K.Bhakthavatsala

, ,

c12>L:A.§.’:$i<5:ei'(}–<_'z):20o9

the alieged ofiences. I see no good ground'

petition.

6. In the msult, the pc1itiQ3:1_ is

directed to release the petitioners;-‘0:«1.L$ubj<§ci'vt,o filifillmcnt of

the foiiowing conditions:

i) that tcfel personal bond for a
smzi %;_fV taro ioca} sureties for like
V __ gatisfaéfion. 1116 Trial Court;

ii) that not tamper with prosecution

witnesses; . ”

iii? 2 “*’£hat tiié shall attend the Court regularly;

‘ .» ii»}V 1 the petitioners shall mark attendance in
V on every third Sunday between 9.00 a.m.,
a.1n., until disposal of the’ case.

Sd/-.

Judge