I
IN THE HIGH COURT OF KARNATAKA AT BANGALojREf'i,s«_,,:
DATED THIS THE 17m my OF MARCH 2099 3
BEFORE .w-,
THE HON'BLE MR. RD. DINAKARAIZV,
CRL.P.NO.935i{.@___
BETWEEN:
Eshwara
S / o Vasappa Gowda
Occ: Agriculture,
R/o Agasara Kappa, _
Taiuka Thirthahalli, H _
District Shimoga. 3
V H _ «-- ..i°ET1T1oNER
(BY SRIRE.D:EsHEANi1>E_,V_iH3v,)1'"~.____ _ '
AND: A it
The State of .Ka.rnatéika.:iby'~
Malnr Police:
, _ ..RESPONDENT
(BY SE: BAS:'iXf£a«E§AtIit'I§A"Pv,EDDY, GA)
Thisfietition is filed under Section 439 CrPC
to "enlaufgev the petitioner on bail in S.C.NO. 104/ 2008
...o'n,.the.,.fi1e of the Sessions Judge, Shirnoga for the offences
p_1i11ishab1e_ under Sections 504, 111, 323, 324, 307 read with
sgction 3,4 5:? IPC.
' . ,t_1*ie 'court made the following:
Criminal Petition coming on for orders, this day,
ORDER
Heard.
2. The Petitioner is arrested for t1:Ieiioffen_ces
under Sections 504, 111, 323, 324, 30r1′::eé.§1t§iwith’%’si§¢acnii
of IPC. According to the learned
over and the charge-sheet ltheflease is
committed for trial.
3. Considerifig i:the’V’feicts”ai;xl”cjrctimstances of the case,
the petitioner”lslhallfiae on hbaia on his executing a
bond for a suit; of.Rs.~ Ten Thousand) with L
two sureties _veach’*foi’ rah.’-lilcestiin to the satisfaction of the
jurisdictiorijal Court, su’ojle’C”t’to the following conditions.
all’ report before the concerned
ju.risidiotio}itjale:’VCourt where the case is pending, on
V of the first week of every month at
_1V() aim’ “and thereafter, shall also make himself
jl.”Vi.A’ar2_ai;’able before the respondent as and when
ifequired.
3
b. Petitioner shall not leave the jurisdictional
limits without prior permission.
c. Petitioner shall not tamper with the witnesses. .
any manner interfere with or goutlhobstlacle
investigation.
d. Breach of any one of the’=aEove corwiitiovtzs
entitle the prosecution tor-“mop-e””-»this ‘Court-‘ylfor
cancellation of the bail firartted.’ ; ‘4 V A
i. 1
512:3/~
V :=7~,1mt; ,3
……:,.’_ __s¢__r___’_}:,._k_C’,J