Karnataka High Court
Puneeth Kumar S/O Late Eshwara … vs The State Of Karnataka on 9 July, 2009
PLI«:AsF,::>"'ro _REL;21-- -POLICE STATION,
BANGALORE. = V
» _ RESPONDENT
.. (By SrfuB:BAL.AKR1SHNA, HCGP}
:c'."::§L.~?' r+.{I:.j;E9 u;s.439 CR.P.C BY THE ADVOCATE FOR
THE" .1_3'E'I'§T§C)NF.=,R PRAYING THAT THIS HONELE COURT MAY BE
ORDER
Petitionex’ has been arrested in Crime 910.354?/2008
Sections 302 and 20: of the 1130.
5. Considering that this potitioner accused No.4 has bean
in judicial custody since long and also considering thcvallegéijon
against the petifioner, he conid be enlarged on bail; ‘
6. Accordingly, the pefition is oaneweda. oomcoguggon¢r%
enlarged on bail subject to following ‘ V
3) The pet-itiozuer shed} fb}
Rs.2S.0OO/~ with one §_itzv¢ty*.._V_for
amount to the safisfacfion
1)) The petifioner with the
pzosccuyioztfiitnessegs oi’ thc’:nat:=:xia1 evidence;
c) The " before the Court
:egmm:3{; *
Sdfgg
I;..§a§5