IN 'mg may ceum' 0:2' KARNATAK;§m ":
CERCUIT BENCH AT DI-IARWAI3
I}s¥{'ED THIS THE 39% DAY c>12*"':"2:"3<:E§.§B§§§ écésv V'
BEE-f€)RE '
THE I"-iON'BLE MRV.JIj'S'I'ICE.V'N..AE~Ifi§N'E)A~. "'
CRL. P. Nc).7S?6l2{}_08 (:1w-fiir~2L.m«:o.?s??./03% czw
BETWEEN:
Krishxxa
SI 0. P1?3b3.1'ida§'331:$1§I5'i1Tfi13 " "
Age: 40 years_,7.O<:cr§'f B*.1$i..*1éss _
R] 0. $50. 4_843;,V '§5;"x1"i;¥ir __¥:'.x1;11.
New De'?h.i.. * n . Petitioner in all}
Petitions.
(By; S1~§_NI.B;G»3;;:ééiW§t'1e,T Advocate for Sri Sadashiv S.Pa1:3'1,
.....
Staté of
(By Si:’if’.i~i.Go’£i§hix1di, HCGP}
Rep. b§?’3tat€ Public Pznsecuter .,.Rc:spo11de};1t in all
” V Petitions.
V’ v Thesa petitions are 51:25. under section 482 (33:.P.C.,
praying ta medify and reiax the portion of bail conditions
A’ “passed in {1r1.Misc.N0.531/200?, 532/97 5:5 533/{)’? datsd
20. 12.2%? fit. (rte.
The petitions eeming on for admission, _
court made the following common order: * ‘ – M .
eReeR?_
Heard.
The pefitioner was. granied en the’ Veg? E Afidl.
District fir. Sessions Hubii. The
petitioner was ‘1″eIeasee:'{ .VCri:h§isc.N0s,531/O7,
5325317 6:» .§o11g3\«¢{i.:1’jg efijéeclitioxzez
gs’ vjijetitioner Krishna Murari
is.’-,’$hexa*n as accused 110.6 in
C’.'{§§.N.e.1OS9[2’0(3{) t;I;”$336 file 01″ the learned JMFGII
Co1ift,_4~I~§ubVli,_ :is..0’rc1:?ered to be released on bail on hie
4; ‘exeeufing .}_:_ieré.o1ia}_ bond in a sum of Rs,25,Q()0/ ~ with
‘ S'{1;i”6tiCS’f{‘1i?’tVh€ likesmn to the satisfaction cf the
TA1;:g:~g,¢e:’;51x4Fe~1I Court, Hubii, subject to the follewing
The petitioner shail deposit cash seeurity of
Rs.;’5€)O{)/~13ef<)ret11et1'ia}Co1.u*t.
$2. The petitioner shall produce authenticated
address proof document issued by the
competent authority in CC. 1059/ 2006, (and in
{}.C.N0.1(}:'S-7/{)0 and C.C.No.1958/00). 5; M
W "W
3' Tbs petitioner shali appear befora V.
Itgulafiy 011 33.1 dates cf hearing $:=*:i:}jjcc.t -7 '
pmvisians tmdsr Sec.31V'?m{}r,P.C; " = ..
4. The petitionfir shad}. not» §i*f;th’x&*i *.§3:;r:;*»§§é*$€.”
k I ‘ ~
2. The pefztionsr is a–.;’€:~$_1{i€:nt” of ‘
is iodged in Tihar Jail. The ;:: e1£”$.’umV:’A'<:-1:3_.e'1".. "gs fife: ggcsauon ta
ofiitr sureties. Thcréih;c;,. ;i:':.§: this court in
Cr1.P.?25 1:03,' 'e;t;j1.1D.f2*.g;:s;é–,ij¢§3 * /08. This
court by idifectcd the petitiensr
to appmaC1i'»f£}"2;¢:;"«:£gia1 bf: recourss to Sec.,44:"3 of
Cr. P. u '
_'i'h€:Lf"e*af:r:r,V 'V{§ié~._p1d6=ibit;ioner moved the learned I Add},
agd §:esVa:1r:s:1s Judge, Sharwad, for deletion mi
"cg)tLditis3i1:é;'A'17;.a:ae}3', flifilifihiflg hm} sureties for the iika sum
a1._é§§v'V'%§:iiducfi9n of auihantisated document in pmof sf
addz1:f $'a§ df pefitionar. The lsarnrzd Sessions Judge éismisssfi
" cziminai misccliafieous petition by holding that the
petifiener is bouné ta produce the autherxticatsci dcxzument
in pmef of his adéress.
3. When the matters are faken up for homing,
ioarneé Counsel for petitioner would submit t?t;:$3′;?_ ‘of:ho
petitioner is ready to produce authenticated
proof of address of petitioner issued
authority. Tharefom, there is 31o neod. ‘to ‘:oo£1Sidi:r étofmif
impugned order as it relates to ooutfition. . A. V’ 1
4. As already’, .$tatedo_…tuEA’o.._pofpitiooor is Now
Delhi. Therefore, it xiéoiild ‘bug: to extend the
bmzefit avafla¥31¢A’a_g,der-fiéctionv ,” that is, to take
tieposiig i:1.gsicaé1″uc::*..;;~§s:cog:1i§3az1oe~’ané dire<:1:Et§:Le petitioner to
of the cases as cash security for
deposit Rs,42'f§OOG-3
his giéiease on V.
‘V _ virzw of the above, I pass the foflowmg order:
CI;iI£iif1vé.3L1VVP’etiti0I1S art: accepted. The trial court shall
1-e;e”ase'””~;11.é petitioner in C.C.Nos.105?/2008, 1058/2000
” iai1d.«&C.€V’:1.§¢o.1Q59/2900 peilding on ihfi fiio of 111 Add}. Civil
‘,§1b:1’d ge (Jr. Do) and JMFC, Huhfi, 0:1 his depositing a sum of
” HV Rs.25,0fI}£}/« each in the above cases ané on furnishing the
‘ 3 .
N-5.
authenficated address pmef &c}Cument issue;-_é” ‘ –ir:y. _
competent authmity.
sub