IN ‘m1«: HIGH. C()UR”I’ 014′ KARNATA KA Aflf
BANGAI.()RE
l.)A”I’EI) THIS i1’HE 03″” DAY OF N()V’131\=13″I«;i2..’géi{_i£i.. _
I’3FlF()RI:IMm b
“rm: H()N’Bl..l€ M R. ,]US’.!’ICE fiUl:_;_’I}V’Am.'(.2:;R_fS;§’§é:1*.!§§§’}{.
CRIMINAL PE1.’I’i’I(:)”N_ N0.z:979 QEi?J2é0%9»v
BETWEEN: E E
AKBAR ‘E-‘.9;
AGBDABOUT26YEARS¢’
WOSYEDGAFAR ,E;j;.g»»u ~
NO72.KHT¥CR0SS.\1. _;,’%””
GORWALYAfE”W_”fE’E V —
PADARAYANA?URA”E
BANCHMJJRE, ?_ _xj ‘EEWV.”PETHH0NER
(_B_v SI1ASf{I;:i)~};L?x.§§”&’Sré HARISHKUMAR H C.
ADVS)’E 34.:
_____
:ESfATEfH3K§RNATAKA
“BY§&HVAHSAGARA}Hi .HRESRDNDENT
(§§$$AvWhVWAKR$HNA.HCGH
, AA TI-HS CRLP IS }4’JLED U/8.439 CR.P.C BY THE
«V..,¢\}§)V’OCATE F(f)R THE PETITEONER PRAYING THAT
__ THIS I-I(i)N’BLE COURT MAY BE PLEASED TO RELEASE
.»-TI~~£I%*L PE’1″I’TI(‘)%\5IiR ON BAIL. IN CREME N(:).}.56/()8 OF
\§g’*’
K-J
SH’lVA.IINAGAR P(_)LI’C¥3 STATION. WHICH IS PEE__\§I)ING
ON” THE FILE (JF FAST TRACK C(.)URT–X’II IN -S C.N().
709/2()()9 FOR TH’E ()FFENC’I%I P/U/S5341, 363,
34 OF IPC.
THIS CRIMINAL PETITl'()N C(‘>M1NC§
ORDERS mzs DAY. THE. _.C()UR’f§”‘”‘Iv’E.2§!’)Fi ‘
FOLLOW]NG:–
Petitioner has s<)L:ght 0'f bail in
connection with cré1fi§g.J :N;_j\5j:5E:f{)»$§*…_(,:vffl"Sljiva_jinag;-u" police
pending in S.C.No_7{)9/{)i)- 'b;%f'gjI'e Court N0.XI}.
2.”P<§tiIi0':2VQ:"—zéiniég.___Wiila othea" accused said to have
kici11;31';;'pc:d I116- \é:Ctin1find a:v”i« 1.}.
” 3 :If.Iéé:1″z:(i.
(iii) He shali mark his att(:11c£z1ncc once in fmtnight
pr<:f1=3.:':1bIy on Swdzn}.-' between H).€')() am. 2.=.j':'"1d_5.()()
pm. before Shivajinugz-Ir police L{§.1Ij §v '_f11!f"'{,h{:V!f
orders.
Bkp.