IN THE HIGH COURT OF KARNATAKA. AT BANGALORE
DATED THIS THE 13th DAY 01? AUGUST. 2009' 3
BEFORE
THE H{)N'BLE MRJUSTICE SUBHASH.B,1A{)VI' T'
BETWEEN;
1 GANGOTHRI MAI~{A[)EVA@ MA-HE-DEVA
3,/1:3 CHIKKAMALIAEAH _ —
MAJOR ” ‘
R/O HOUSE NQLIG 1133-._ . _ ‘ –«
LAKSHMiNA’PHANAGA¥€:–MYS(}RE, ;
2 PETITIONER
{By ;-.1312.o;$Azfi:~I_;3;}<:.;::i2I£§:a_§.'; amvx/7.)
1 THE STATEQF }é;§3E?1~4.4L_'I'AKA"
BY VIJAYAN£:,GARi'f?C'2LICE' S'I'A'I'I{3I\I,
MYSORE, ' — I
REP.'*§3YsPP, " _
HEGH' COURT EUILI3'INC}–,.__
$ANaA:;::I2Eg L' _ A =
' . -. RES}''ONDEN'I'
" R.S.B£~iA'1',HCGP}
: -NER ON BAIL {NI CRIME
A..”.§’:;-flisifi;13$/2:§a::»::3’* <3? VIJARANAGAR POLECE STATION, 1\e*IYSORE,F'{)R
4_*i*Ié:*1=: VOFITENCE Pzws 143,148,1G9,365,302 AN!) :20: R/W 149 OF'
THIS PETITIDN COMING ON FOR ORDERS THIS DAY, THE;
' "'C§{)UR'F MADE THE F'C)Li..C3WiZfifG:
…..?"',…..
OEQEQ
Petitioner is accused No.13 in Cfime No.186/2%5
registered on 20.1 1.2005 by the Vijayanagar police. Mysoxvéfiity.
for an ofience pimishahie under Sections 143,
201 I/W 149 of the IPC.
2. Learned ccnmsei for the
accused N038, 9. 16. 17, 18.
enlarged on bail and the a11egafi’o1’t;§« ‘£)€:ti:f.giont:r are
Simflarmnammt _ _
3. Learned the: matter
is unciar trial, Wit:iéSS¢:.s stzinmoiis 1iasb’c’:cn..iSsued.
4. N:€;_&cio’_11bt of 2005 and the wtimesses
summons this Court has already enlarged
“Eh: aggictlsed in the circumstances, the geiifioner
be t:Vi_ezI:e,§i: “of the bail 336 he coulci be enlarged on baii on
11151:: <:OIx€i'i$ic:é1aS, ix.
petifiezxer shall be rcleased on baii an his
"€¥Xe<:uting a persona} bond for Rs.30,0€)O/ — with one
surety for tha likesum to the satisfaction of the
Commifiial Csurt,
ii} He shall attend the Court on all dates of healing.
é}..M
__,…—w-w.
rt’
iii)
He shall give attendance in Vijayanagar Police:
Station. Mysore. between 10.00 a.m. and 1i.0{}’*a.m.
cm 24¢. day of every month for a ‘vfiix
months.
The Trial com-t is directeé’14m¥£_=§x1$ed§:c
iatsr than uiuc motiifi the of
copy of this order.