High Court Karnataka High Court

Niranjan Jaipal vs The State Of Karnataka By … on 25 March, 2009

Karnataka High Court
Niranjan Jaipal vs The State Of Karnataka By … on 25 March, 2009
Author: Dr.K.Bhakthavatsala
§....J

CR L._F.:!'Vfés'.  1':*§¥39;.> j:2::20€3%. _

IN THE mew COURT 0? KA£%.'I\iA'1fAi{1*t.A'£'  
EATED THIS THE 25th DAY by}    A
 'A 2  AA
'ma HONBLE 1):. nj_L}S'I'§CfE§..i{.A'"3HA§{TI;I)XVz?%i%IfSz3§LA
CRIMINAL PEr§3;T1<:}§4  ieévgiifzocg

BEFWEEN:   V
Nimmjan Jaipal,   
S/o.P.V.Ja3'.pa], _ .

Aged about 28 years-., :f  
R/a,No.3"!/~1;"f¢,'{)F§i"£',ro§§:s,"~ "
Bh11vaJ:1esI;.--jWari _Né1g:§r_._ " .
Hebbal,  " '    _

Ba.-u.g.a1ore--56Q   '     ...PETf'i'IONER

(133; Sri. G, S1.2msfi; Adv.~ V1.31' 
S1i§C.vH'.Hanu1in£=.11f;1;fg;raya, Adv.)

The " aéic 

'  =83' II1C¥i;t_'3}18.gvZ£¥.I"P'§)-iiitfi Station,

Rap. by 75:'-PP'--, 

--  i ..  igh Court of; Karnataka. . . RESPONDENT'

Ramalajshna, HOG?)

%ThiS Criminal Petitioxz is filed under Section 439 of Cr.P.C.,

VT .§;§ra3«*itig to release the petr. on bail in Crime No.54/2009 of
Insiimnagar 33.8., which is rsgd. for the cffence :1/3.468, 4T1,
‘1L20-«B and 429 ofIPC.

This Cziminal Petition coming 01:: for orders, this day, the
Court made the f(}l1()W’i1’1g:–

¥:mv*

(3121,. P. No. :o<j;2~–;2o09

that the petitioner shail execute a .21

sum of Rs.10,0{){}/– with 3. surety' far s1ij1:fi :'te

satisfaction of the

that the petitiegxer the

prosecution wimE:esc–s; E, }

. that the; p§:"£i1;ione;§i?V regularly;