E48, 397 may :49, M. ',%J;)_
. 132' THE HIGH c0:51:z.'r 014* K;5\RNz¥I'Ai<.A A1' BANGALORE
mated this the 20"' day of August, 3909
Befora V A
}'"HEH()N'BLE MR JUSTICE SIEBIIASH g;m'[%%
Cirimizmt Pemion 3733 2:209 " f'~
T M I . A
Amanda Chikka Armada. 21 yrs
350 Narayanaj 2:, Rfa $25 157
16"' 16 Cross} BTMH Stage _ » ~ . --
Ezmgaicsre 566 636 "
{By Sri K ?vIV6I1kaf€:Sh, Adv.) _ I '
Ami' V '
State: ef 1* i;}; ~ _ .. '
Madivaia PoIice,--Banga}er§ (Zity V_ __ Respondent
(By Sn” A sf gmmkfighga, §_3et.ition is filed zzxtfier 3.439 of the £341.99 praying to
eniaxgézsthé ‘pe;ti£’ioim1f”nn’baii in SCI I(}’I2f2OG7 pending fiefore me Fast Tram;
C(3ll1’f”9, Bangaimfas .Cit3y{;’ – . V
._ {Z’ri7_n:ir:.avLAl<:'1i'é:Ttitio:1 earning on far Orders this day: the €03.11": maée
" T the ,fa¥.1wing; ” .
GRDER
_ “”§’étiii¥2ner is accmed 5 in Crime No. 9?f20(}7 regiatered by the
T Evfifiafliwéla Felice, Bangalore for the ofibnces pmzishabie under 3.143% 14?,
aliegation is, accused petitioner and accused 6. 8, and 9 assauiftfd :fv:1t:i ;’ M
Tits: main ovart act aiiaged is agains: accused-i’,””3;–<1,
the: same and a}s0 the fact that charge sheatiis (VI
!-.3
The police on invesfigation, has flied charge sheet on
couid be enlarged on bail subject to cerhiifions.
subject to fellowing cunditinzxst
O
V " ' caficailation of bail.
Accaréingiy, petition is” ‘a1_IeW§$i§:” “2é¢j;::;;’m;z- is é,;13’arg;.=,c1 en bail
Petitioner shaH”§x§icute:1._a persbnéi .f.9;{‘Rs.25,£)fiGE- with ans
surety f0r;’t?ie iil<;§ £5 the__§:.%:¥isf颣i'Qn ofthe court.
PetitieI1er_ _'the prosecution witnesses at the
matefial evidence.' x V V.
Pgfitititsner apfiéar the court regularly.
‘A shall mark atfenéance once in fifieen days befnrc the
between 19.0%} a.m. and 2.136 p.m_, preferably can
In t.’1§: ‘;~:vent cf default in appearing ‘oefere fin: Cami mt’ vielatian of
A ‘T may éf the baii cendiiions, pmsecuiien is at liberty to seek far
sd/-;’__
Judge