IN THE HIGH comm’ 0:? KARNATAKA, BANGALORE
DATED ‘£’HIS THE 04TH my {)5 JUNE 2eeéj’%.M:T%
BEFQRE
THE HOWBLE) MR.JUSTI C§E”Si.§BI{ig§$’H §E%4._z5{D§i”~ V’
C1″1.P.N0. 172é%,!2i§é9
BETWEEN:
K.M.Harish@ I”Iaris__ V
Sfmiate MQi:.”1′:x,.._ ” . .4 ;
Aged emu:
R/a,P01;z:it,i€s.««._Fzs:;*3.S*arai.,-…__ A
Naiavat§1Qki.:3;’§[iHage, .. V
Viraj %
Kadagu r>is:::ic:.’%%.% . .. PETITIONER
(By M)’VwsL.4Lak’sh:Vni. Aéfiociates, Advs.)
§}¢_£;;{£}… 1 .
, =71;’ha Statidz: House fifiicer,
‘g{i?§1i§?§fft»RL1_Féi7I. Poiice Statian,
‘zgodagrgaismictt .. EESPONBENT
{By”Sfi~.A,V.1?aIna1qishna, 1»-{cap}
This C119. is fled 11/ 3.438 of Qr.P§C., prajgirzg ‘£0
enlarge Eh: petitiexmr on bail in the event of his azrest
in Cr.No.215/GS af Virajpet Ri,11’£{‘t R8,, Kodagu I)ist.,
which is mgd. for the offence p/:1/$562, 104{A)
K.F.A»’::t 1i23?(A), 15:5 KR Rules and 3279 sf IPC.
” «.aIiegé;fi0f1$:j.._§naé~@ against this p€’E.iti01″1€I’ being $imi1ar,
_ 1<:i':_"; " petitiener is also entitled for
afiawedé {:1 the event Of his amest in C:*.No.2 15/2008
This Cri.P. coming for orders this day, the Qourt
delivered the f0110wing:-
_Q__E._.1?l_E_E
The petitioner has s(>ugh;’c ‘fé):”‘::31f;t’3,§:i;;3éJi§§r§y*
respect sf Cr. N0. 2 15/ ‘2Q()§’3;’ %f;§gfli§t€ré<}V. pet
Rural Felice an f£;:.f_ V;,$ffa:}c6$ f)i¥I1ishab1e
unéez' sections €::2,v',..};.( 16$ 1E<I.§'.
Rakes
2. ‘n:as«V’§>f§3ciuCad a copy of the
‘_ in Crinzinai Petition
Ni}.32’1f§j2{3Q9.. téi;£'{E;i%:4»f§,:.:1:§;2}~;?.€309, wherein £1113 Court
hgs ‘gfa11fiés§ ,__a ;r1iic1 pa1;ory bail ta accusad No.1. Than
a;m:ci;sa:a:;,= bail,
3. Aceordizzgly, the Crinainai petititm is
1
r%E”‘—-
(vi) that the petitiener shall mave: for
bail befare the ma} Court within 30
from the date of his by
Investigamzg C3ffiCE§I’ and _%}.:veni,_–§fhis’. = V’
bail €X’d€:I’ shall be: “‘i}:{“+fome L_i:1t§¥_ .: S
regularbaii pezitm iss”:1is§::é%7d~ ..<;f.
855$.