CIRCL}”Zf§””§5_fcENC£%{“«.A_T£§L§’L8ARG/is RESPQNDENT
T°§~iE”7PETITIQi\!ER saavxms THAT “mg HQE\§’8LE
‘:50 THE PETETEQNER Arm FURTHER mRECT THE
“-._”«-..§Si73T\E%Z’35AGE mL:CE m REE_EA§E THE $E”E”E”§”Eé3§’x§§R. are BAIL;
zgas THE gvem 3%” mg ARREST’ :5»; CRIME NQQEG/G9 0::
E
IN THE HEGH CGEER3″ SF :»<'AmATAm
CERCEJI"? gamcw AT §LsL§AR@,a
SATED mzg "mg 4?" am' 0?? F&8R;;AR'€__2'_§é':é3__Vj:
5EF0a§W v
ma HON 'B§_E MRa3UST£CE:':43A§§§4§f.f) '§a:;§§.§Ni 4' « T E
crLm;o.s563£2é1s ''– " %% " 1
BETWEEN
S1DDAP?A(SIDDANNA}_ '
S/O KALLAPPA BIRADAR 1
AGE: 35 YEARS H _ .
QCC: KSRTC ASS1S”F§§?x–P>i”E””3′
R/O: BUDIHAL *
NQW AT KALYAANV N;.Ag;GAFi:?~: ”
SINDACSI ‘
PETITIONER
(By Sri S:raivAr~éANi:;t\;’ ;P1AaT:iA’NsHETTI, AD’v’,,)
ANS
‘mg §s$fs”;%,ff’?E 0é5§;:A’:Q+N.ATAKA
REPRES’EN*FEE>._8′{. ;i%,[;>i”3′.L.SPP
‘~..{Bg«__’Ss-*§:Si.5B§~E;3:SH MALLAPQR, amp;
‘~§f£:;%?:_%£%§>;.m.§[> {£5,438 0? cam BY THE ASVOCATE
‘Cfl–%}§§T MA’? a5 PLEASEB “PG GRAN”? mg A§\£”£’ECEPATQR.Y
F’)
3
greuné thai {ha Qetiitiwer has E6 be i§”§i@E’E”i}Q8f€§”«.;£§}ff@Ct
reicevery Of the ammmt’
4″
The Qharge agamst accused fig u’a*:.rj:erjV’faéLCtMioi:1.§ V’
406 and 409 of 295 regardingI’J2é9§éSa;%Q§9D:”%é;::§'{§r;V_§’f ‘?:$€*
ammmt sf Rs.2,2T?g8S1/~. $13: c:5’r1;s’§1d;«:;rér’zg ‘V:§:_if:é’vf3fit:. tE1é$f:’–..
gresetution case restg er: d”-:;§ismentas*yV ‘esé.i’;’§e§’;;:e;,”I an”:
inciéned
conditiansg
5*?”
ts gram: th§s…..§9_ef§~iefV~. the foliowing
“”f”h£:;.;;’:jpe§Vi:fffi:Ufié’r’.,&§S ci?r éci;’e”fl to appear before the
I’nv’esE§g§:t,§L:rig»4:iffE€;e:* in charge of investigation in
‘Crime i’io;’2.ZOf2–Q’C%§ within two weeks from now
arfd’ firzvfiis ‘zappvéarance, he may be arrested, :1’
;>___ :;*e:,=.quiré{fi,’vimirshali be refeasedf he execgjte a bond
_ _ ‘§n’«a “*;:um Gf R$.SG,DOG/- with me scivent surety’
1 Sike sum t0 the satisfaction 91′ the triai
.- ca L§.rt;
x , i
fietétiener shaéf not tamper with §3§’OS8CU{§{3§’?
wéifiessas s prevaié ugaorg i§”‘§€{‘¥3 ‘:23; inzjaicemeni or
threat;
.,.< Cyk
C}
d)
:2:
The shait
investigating Gffécer as am when :*equé;e3fd ».._a ‘:3§
petéticmer apgear befa2*e ~=.__ the
subject himself for
investigating Qfficar is mrmitted ‘é:3c;V_G» e?”aa1Em:.A_§’3~%:;;3 f{§>:’~
the gurpase af intermg:at’E’cm«. ;a:’}d _:.réi:vQ’jve£r’yT.~ 9}”-~’
preparty or dmagmefits du;?::’.E’:”:g£..’_A_’i:T%*2é filcagz Afaff
after five years pet3?t$__ner Vfshafii aft.e2:’%’;:;:*z7_e_;s§_:§a:€é
retease in the r’r1anner”‘;af:97i*eSa§é ‘ –
the
0?
Petitioner :sh3’iE : a:p,mj§a ;- ‘I befere
SHQ/3i_nvés§t_%ga{‘%.n§;. V. ;G ?*F§~r: é’s? 2 ‘””‘”én
§r:x£s::Vs’:?:§é3~.»tVE{:’n*– exféfix. §m,>:e2i<'V';j3r*:" Saturday between 1?
charge
.»"a';T:'n,:é:ndéV';}f:.; pm-.._t§-IE fE!'i"é1'g"'£5ff the firaai report;
8)
\mtfhs%n ‘t:a.r’e’eé”~.§;4é”eI:§s”from the date of arrest and
reiefasé i’n…f:hé’.ménner afaresaid geeking grant of
i»_._;%;:eg.uEar”fiai-E–,—-«§n which event, the benefit of this
.,V’_0«rd’e:f”~–.wi£l centinue, faiiing which, R: shail staad
1 that there be mt} impediment fer the
_£r2af7s§.séV§gaiing Qffécer :3 detain.
Er:f:ermgat%;’é’zfi ; –~ _§”.§1§3_.; _