13.3
The petifinnar in this case is asc1.medHfi’§”.’3.be&m tlm
trial cam This Court vide erder in
Criminal Fetitinn 1io.5o15;2po7
ms and the relevant poru:or;%:ea;a§*TaaFTT g J 2
“2. ‘That
Kc.2!U5 afimce
puniahame 392, 114-, 1-49 of
Imam; 27 and 29 oi
cmnplaizxt of the
Farms dweaned has alleged
FFbad&«s. at the deceased and ma
mt idmtify the assailants.
M atataemeut af Cw-2 came to be:
u and he, in his further amnnamt has
. that he found accused No.2 and 3 present
F’ time of cnmfiinn of aflence and at the
EOURT OF KARNATAKA HIGH COUIF. KARNATAKA i-HGH COURT OF KARNATAKA HKGH COURT OF KARNATAKA FRGH COURY OF KARNATAKA HIGH COURT
1, W holding fife arms. The mama-ial on record
raveala that cw-2 had smampanied the
oomplainammandappatothahoapitalandhcwaa
%1tir1thc2mspi£alwhea1tIt1;apamrtemwas
aornducbcd an the dad body of the clwacad. If
th:iaheaa,hawnuldhavai?n1yrevan1aadthe
identn’%ya£accuuedNc.2nzad3wmnhehad
> x5”?
lodged a oamplaffiit. and thy: same would haw ‘men
rellwtecl in the aomplaint. The the
same reveals that tim an
implicamd in the case.
wfi hava tn be ap§:::’e¢iate:14
the case. At thk stage; “
emitled for folbwing order: V V' 3; Pemmzméi-a on bail an fist". 2: sum of
_ fl:_$;25;,¥J0SL,F.4: one surety for
…. regularly appear
2. with tm rea.sm’1ing ofthe learned
order wed to above and for the
the petifinner in this case is warm
HIS?! COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF i(A£NA’I’Al(A HIGH C1
Hanoe. this following-
9.5923
11 Tnepetmmis allowed.
£1] The pefitianaw ‘3 enlargael cm. bail an
amarmting a bond for 3 sum of
Es.25,€X3DI~ with surety fiat the Elm
311$.-
WM
1 _
,_ Judge,
4..
Thu: petitiomn’ shall regularly appear
before the trial Court. Ordered
JHI
MMDOU $6.1 §<»<zuS_ no .5300 30.: S.<»<zuS_ mo 5.300 30.: (¥¢H<2u<x ".0 #8300 $0…. S.<..,<z._S_ Know 20.: $.<»<zE3. mm. 3.39