petifioncz’ in Crl.P.No.5226/2008 is the mugs; s is:i:sVV:é1′”‘ Q
accused No. 1.
5. Considering the mlatio1_:;ship >
having regard to nature of aliéggifinns ‘ the
petitioners, I pass the foIA§di»S?i31g’iA¥’ j. H H
Cum’ amt, ‘f3::_t:i¢io11i=.’ and Crnn’ m’ a]
Petition V
Th: Pefition No.52%/2008 are
released <2-'1':zV.._b'éu31, Snbjééit oonditi0ns:-
I. ';i'}1-e-. execute bonds for a sum of
V V'~ and shall oflcr a surety each for the
the satisfaction' of the jurmd1c' ' fional
T3i1r: pctii:ioncIs shail appear before the jurisdictional
' . for the pmjpase of invcstiganion Whcncvcr caflcd
upon to do so.
V _ ‘4 ” :11}. The petitioners shall regularly atteznci the Court.
N\&w:2v~«%~
The petitioner in Criminai Petition
gamed anticipatoiy hail, subject
I. If the petitioner is A’
Police in co”nnectisix1«–v§’ith 1~m,%o2s2M;%zr;o3;
she shall be Ielcasc & bail 5;; bond
for a sum of Rs.25,00€}[ – ar,:d”s3i_é§l1VV6fi’¢r a
for the like sum. ” . ” _
II. The pciitionelffor the. of
shall appc?.x*’ub§:foré:__ .. Police
Station “Vdo__-so.
:11. The pctiv1:§:)Ii§:f1’V.;_:$ha¥fll_’ or tamper
. V
W. This1′<)rcic:1* for a pcxtiod of two
mont}is"–f1:0m such time, pcfitioncr
shail. appt;a$. bef:3iB jimgdicfienaz com and seek
an event, the icamrd
_ » 'P-J§xgi,s;t1*aievA:Vé}3a1i consider the application without
I 'b%g:i1ig~:V4i*;:i V1uéLf'V1v1-:";;*i:d by the observations made in
AT
Judge