This petittinn coming on for orders
Courtmade thaefollowing: _ 4
GEEK I
The pethianer-A»2 in
ofthc Sessions Judge. ,.L’5istrict,
Bangalore in before n 439
C.r.P.C. V’ uncle:
I aubm1tn’ that
I-Hurt LUUKI U!” IKAKNAIAIMH t-nun L.!J!..JKl ur nnunnannn v-nun LUURI ur zu-\mwm.u-m.u r-nun -…u-nu vr mauwu-unm-\ ruun LUUKI Ur ISAKNAIAKA HIGH 4
the police hauetaaéstcd a ,1 thus petixiormr
“m. fiom the present petitioner
alleged afieame.
: 3, Pmeadear submim that no
” fiumfimprmentpefitbnm.
counsel far tln-; pefitinner submm that
M5
m% booked a cam for an afiw
L\_W_,
§~;mmzab1e under SW ’11 379 of 129:: in
I
L
W SH COUR1 0? KARNAIAKA HIGH §;Z0gJR1 OF KARNATAKA HIGH COURT OF KARNATAKA MIGH COURT OF KARNATAKA HIGH coma OF KARNATAKA HIGH <
Cr.Hc.324l2006. When the pctixizzrxezr was V
present petitioner 'm Cr.No.160;i«30{)6"V
Police Station.
5. As there is of the
was. T1»-.% petition.
allowed. The trial
Court Petitioner on bail subject
to oanditiona:
peflfinnar shall execute pemonal band
3 with we aunties for like
~~ thesafiskctinnoftlwirialcaun.
A. s The petitierzwr ahafi not tamper with the
pa-o%!:iun wi11$as 01′ .
{iii} The petifionsara shall mt have the
of the Sessilns Judge, Bungalow
LWA