Karnataka High Court
Anicl @ Kishar vs State Of Karnataka on 17 March, 2009
KV?¥*
for e:3s0m;JEeI2’on. Qf the friaf;
1; The peiitiemer shall exeqzte «:2 pe=:r3a::rm1!-
bond fer Rs.;’3f},OOE3,/- 29:73:: {me surezy for the !;’3<:;'3 T
sum :0 the saIi5s_fac12'0r"s. 05;" the Sessions CJou.r':,m_ 7 » —
2. ‘!’he petz2i0rz.er shujzii not tamper V.i:”*?¢
presecufian. wz’i:z:;~:$ses; ezeicfenoe er ci’::~c;:z;~ie:2}*i¢::V.
3. The petitioner s§1al£:=__a£:enr:1f
the -.£’es$£ons Court and so-apé.¢aTi’e._w£z3z 355″-fc ‘<f:f;:LsJ"1"