7
H.
THIS §:fI’=Ifr:oNERs ON ”
BAIL EN C:R.NO.37/2011 OF BHAGALUR5_ POLICE smriecst’ st ”
ms THE: OFF’ENCE$ PUN1sHA’sLE:_:gND’;3R’ ss_c”r..1Q[Nse.3s9 *
AND 482 OF IPC3.
THIS CRIMINAL Pt«:Tifi’iQN ct)-MNG F<,§R.i.01:sa;)t::Rs
THES DAY, THE CQURT MAD-2:; THE FO'LLOW§NCiv;:
It _ The petitivoneljs N033 8: 4 in Crime are accused of havihg punishable under Wont ttmgftpc
Acve0f:iirig.:_”..’t’to the case if the prosecution,
t}”,tese’*tWo nf;>e–tiett_et1ers along with few others had made
.A :’«p_reps};attzG*hs for committing dacoity. It is the ease of
H ~_ Vt-he that, when these petitioners and others
{it-‘ei’e’–.Viatpgifehended, at the spat, from the possession of
A. ,E§ect:’sed No.3, a knife and chilly powder and fmm
“”V_VV”A-iieused No.4, 21 club measuring about 2% feet were
: reétsvereti. it is noticed that three of the 8.(?CUS€d in this
ease have airezzéijg been granteé bait by this Curt.
These p€€L§§’é€}§:t’:E’S stand am the sazse f{>ati::1;;j as that s?
, \
y,¢/-“/
Q
the accused, who have already been eniargeel»
therefore, these petitioners are entitled
on bail on the principles of parity…’ A
3) Having’ regard; tie the”._materi2;1é.~*Vafzai}a’:>1e’ _f1;
record, these two petiti0nevfs~.._e{1″eVent:i’:}eee1″Eo he enlarged
on bail.
4) I::”t,If_1e rieéLi1’t:,:V; t’}1e’ve»«9eiiti«;h*1″ is allowed. The
petitionegrs””&re::e1jd’e1fe.{j:’to b”e:j«en1_e;rged on bail in Crime
No.3?.,!–.1 Station, Bangalore, on
each»./’of ‘t};efn’:V:’e2§ee1’i’t:Lfig ‘personal bond for a sum of
ifty Thousand only) with one
the”‘}i1«:e_«<;um to the satisfaction of the learned
' end Subject to further conditions that;
th'eff_p.etiti0ners shah not tamper er terrorise
..__ihe, «prosecution witnesses in any manner;
.. ii} "the petitioners shah not indulge in any acts
similar to the one afleged against them;
Vhgiii) the petiiieners ehali appear before the
Im?estig'a*{ing Offieer as and when Se required
by him. and shall e~e§e:*a’£,e in inveetigaiien
ef ‘the eeee,
iv) 4
the petitionsrs shed} rnark that at,tendva.1j’e;é’~..
with the Investigating Officer on e\r§2ry’_»]..{}13{~
and 25?” of each calendar m0nih__–‘i;3etxfife:%§:*:M ~
10.00 am and 5.00 pm. fill the.Vd?i_Sp0sa} of b
the case. ._ _v
MM
Ki’;
if _
KGR’*’