-2- Section 34 of IPC. Now pending on the file of Chief Metropoiitan Magistrate, Bangalore. This Petition coming on for orders this V. made the foiiowing:-- __ o_ruu=._3. i The respondent registered
the offences punishabie under Q0″, #68, 471
r/w. Section 34 of IPc.te.f;
2. The caseiof the..~,w,~rose:ch.i,;Ao’n the petitioners
have registeredrespedive shares of
the |andv__rrieasti:rir§g:v_ $§r.i\io.64/4 of i<.G.Kavai
viiiage sketch and forging the
signatures'-of the con'i:er.n"ed:"oi'ficiais.
itSrivfiéivijayashekar Gowda, the iearned
_(':otih*s=ei*vv__;"a,i1iiii§a.ring for the petitioner and Sri
A;V,_i£emai<riish.rie, the iearned Government Pleader for the
K__responderit.V
it The survey sketch in Form No.11—E does not bear
_the signatures of the petitioners; on the other hand it
' bears the signature of their father,Sri Nanjappa. Petitioner
No.3 is an empioyee of the Indian Veternan; Research
68414.
Institute and petitioner No.1 is the Director of Ayuryedic
Medical College, Bangalore. Considering thatji-«..tlisVe
petitioners have firm roots in society and
survey sketch in Form l\io.11–E noes
signatures of the petitioners, I deem zit j:ust»to~’
relief of anticipatory bail to ‘:’he–~..petition:ers_ byhisubjectline
them to stringent terms:
5. The petitioners’__s~h_all Surren.r3eri”themselyes before
the today. On
their ‘shall be released on
bail subject’ tfhje. ‘coni;iVi’ti’oV§ns:
I) Each: shall execute a bond for
V V ~.sumiojf Rs;50;000/- with two sureties for the
like the satisfaction of the Investigating
_ rrIyl0’5F°r-
shall make themselves available for
interrogation as and when required by the
A Investigating Officer.
iii) They shall not tamper with or allure or
intimidate the prosecution witness.
iv) They shall keep marking their presence
between 10.00 am. and 2.00 pm. before the
HE!-!.
_ 4 _
Station House Officer of Yelahanka New Town
{Police Station till the investigation is co;j’:§iet.e
and the charge sheet is filed.
6. This order shall be in f0lfCe”f0f fir fqur’._, “VV
weeks within which the petitioner s”nVa!I:’.A_ép}3l§
of regular bail.
7. Anticipatory :..;ph’ditionaviv|’§)*.VAvv
sax»
R35.