– 1 –
12′! THE HIGH COURT Q? KARNATAKA AT BASSGALORE
DATED THIS THE 5215? D2′??? C11?’ JULY, ‘Z2009
BEFGRE
T}-IE HONBLE MR.J¥5S’£’ICE; SUBHASH 8.5317
Qggrvigmi. PETITIQN 33.3-gas:-g002″A«’:_:'”
BETWEEN: –
2 B. MALLESHA
AGREE! TVGENT’? ONE; ‘mags _
$/<3 8A$AV:%.L.I1's£CxAPPA
Rfisfi' <::;c::< smrqaprg
:}.1-:w1s2, .MEENAKSH§NFxG§~.R .
BANGALCDRE; – ”
. . . ?E’TIT’EC)NE.R
(By Sri: Pggsgn-bzggifimfig.-‘E;
2
km»
€39′
1 ‘r;{Ef%T.§~:if”E’.::{:«*1i;z<;£2_r~:A.f:*p,;§:a"
s.J.,m2;<: 'PCEJCE:VS'I'A'1"'i{}f-J _
13AN:;;AL.©2:n3:g– = _ '
REPE Ba: é':?A'I*E-t:%L:'£é'L:§j "§?!éO§§tCU'i'0R
HIGH cozsm :33:-:.13;_Nc; .~
Bg:4<::AL::A’1’F: FQR WE;
s}E:*:’:*r:€§’:~JE:::’ P;3;5a;:’;:~:<;r 'THAT 'TEES HGNBLE comm MAY 32
"'~'1i'i,»-V"4§;-msam '-":*:3*Er»1:,Am€ HEM 05: BM, EN cmmg zwvigaaa on THE
F~i£_'.;:<':: 'op: S.$.P$RK §<3L:c:E STATEON, B:XI\EGAL€3RE, mm THE
.'_Qg_FF'tE§N'£;E :3/ugg 392, 26: 0;? I290.
'T'E~1£S PETITION COMING ON FOR ORBERS TI~iiS BAY, 'THE;
A COURT M£'«3.DE THE FCELLCSWENG;
6. This 21ccusee:i has been arrested 01:: 29.1.2088, SiI1<3£'
than he has been in juciicial custody. Ci0ns:iée1*ing' 13:16: same, i
find that, the fjetitionar cmjld be enlarged can bail.
7. Accordingly, the pratiiion is aiiwwed. *i’h¢..§.j.éti:&egmj:~ .
aniarged an hail subjsct to faliowing c0}J§§iti0ns:_~ ~~ , ‘:1. b .
3} The pé:titi<:)m=:r shall executfi pt::r:§§)}.1:;i1» « .«
R$.25,0{}{3f" with (}I1€',~i'_;13I"-°3'~3;°'-. f¢f}I' '
amozuxt :9 the safisfacfionL'¥:}f_Athe C§c»1:u*i,_
b} The pefiiiiomzr ;}'i'(3t ii7i'th" the
gresecution W:itneé§:.~;-;::s– or 'sngidence;
C) The pctifiéjqéér the Court
sdl-%L
Iudqe
//j%Ap;?