m THE men comm' or KARNATAKA AgBAmALQR§£~ T _
Dntedthisthe28""dayofMay, zoos " "
my HOMBLE mar Jvsrrrcs .
a-.1-mu
Srilxakesha SIoBoraiah
20mwaH V' _
(By Sri <3 s if; M
State of I
Bangalore" . A Respondent
(By sd%Hc"Sg:aagmL" V
_ " V*r1ii{<:rix:;;na1 pm--' is filed under s.439 orme Cr.PC praying to
bail in C:-'me No.57f2008 of Pecnya Police.
= Petition coming on for Oréuu this day; flue com
'* __the v_fo3l§§s1ng:
ORDER
“1=eutm” er hm sought fox grant of bail in conmctien with
AT I ‘ ‘€r;No.57/2908 of Peenya Poiice for 3; alleged oflhnce under 3.395, ape.
W’
To hi; execu.’5ng- bond for Rs.50,000!- and a surety for the said
” to m¢Lm§f&¥ifim ofthe cmcemed Mm” e in conmdion wim cm
V -» Peenya Police, subjeot to the fol1owmg’ commons’ ‘ .
o make h1’msc1favailab£etothe5mvastiga1;ing agency auad
‘I}1ealiegationis,onl2..’12G08m’oan1d1.00p.n1.i:he
down from the bus at 8″‘ Mile stop, Bwlore while
and mm he was walking on the road he ms _
Rs.9,900/– and also a mobile phone by the ” ‘
It is the submission of the pet» ; _ er”‘s was a Duvet’ of
the Tempo Traveller ma 13¢-L has m..¢.e ofiimoe. The
recovery is not at ‘
The pegiiionsr since 19.2.2008. Since the
petitioner is be dflcult to seem: his presence
also for
A petition is allowed. Petitioner be reieasod on
0 Heahallnottmnpetwiflxfliewimeues.
AW”
o He mu mark his attendance once in a fortnight
befam the Peenya Police between 10.00§:;n. and .5;’6i}