in ma max; com-r our mnnnrum A!’ ~
narmb mm mm ‘In my or wwwr ” T’ ‘
BEFORE
THE Homm am. wanes ”
Between: ‘ h’ ”
Sri Kcshava
Aged 27 years – V V
Son ofSriVy1’mud.i
Painter, 8* Cross, 1\;I.c;;’1.f;’i_i-
Lakshminmayanpnta . A _V _ – V
‘ .. Petitioner
(By Sri ;sd’wg~;azm ‘
The Sta11:ofI{aI;i1ai ak.a ‘
R’cpmsc21tt_xi~by Pandaya*;3u1a’ Polict:
Maacxgiya _____ .. Rcspament
(BVy.$1iv:Honna;épsi_;.}§CGP)
is fixed 11/5 439 _Cr.P.C. by the
7 _ “”~A£1vocate’£_or the praying that this Hozfbk Court may be
fipizeeafi the petitioner on bail in Crime No. 59/2008 of
* Station and CC No.184/2008 on the file ofthc
. .JEs1I’3fQ, ‘f*a31_davap-ma fin” tin: ofiencc pzmiaha-his 11/8 399 of !PC and
1’ cziminaipctitéon coming upfiaroxti¢:rsonthisday,thc
V , _ the faflowing:-
O@ER
Petitioner is accused N03? Em Crime No.59 of of
Pandavapura Police Station 1r:y’sk:xt:d for the ofiiaxwas
under Section 399 IPC. Now the matter is pending in ‘
2008 before the JMFC, Pandavapum. ‘A V’
Section 439 Cr.P.C. prawn” g for an order of ~ ‘;
2. It is alleged that the’ otfier: were
trying to commit dacoity at ugazzi. On getting
cmdi-‘take information, the spot and
app:ehcnded:*the–_ abcuaud.
V 3. gggis on behalf at’ the that the
:¥;»¥n,_to Mehzkoze for attending Jathra festival of
T} ‘ flict*c being any He is in cusmdy since 18.03.2003. S’mcc
bcgm- ‘ , this Court éocs not wish to comment on
, havm’ g Inga” :1 to the totality of the mm ma
the paths’ ‘ nsermay bc shown lamb nay. Aecordm gly,
order is made:
V’
The mtitioncr shall be rcicased on bail
folkrwing conditions;
5) Pctzitioncr ska}! execute fa fag; Hczf V’
Fkfifiafl-flhmumTwmmf&E}fin@flfikm®%%§h_
two surctics for like 1221:: V
(m Human mmm_mm ¢g@m+mmh Em mfiummmm
um 1%mmmu@m&ammagmg@Q§§fifim3.
aw anmn¢gi§%m m@§;§fi §§@amz amq’Sumk$
pan. bcibn: the
__ -iii! the completion of the
, A_ accoxdhrigly.
Sd/~
Iudge