High Court Karnataka High Court

K R Manju S/O. K V Ramukutty vs State By Sidapur Police Station on 17 March, 2009

Karnataka High Court
K R Manju S/O. K V Ramukutty vs State By Sidapur Police Station on 17 March, 2009
Author: P.D.Dinakaran(Cj)
 ».  subj the  conditions.

 'a.  ijetitioner shall report before the

0 2

This Criminal Petition coming on for orders, this
day, the court made the following:

ORDER

Heard.

2. The Petitioner is arrestedmy yfor .the’-::foffence 04

punishable under Sections 143, 34’1:,:>”,’50:*,V 5006,3007

read with 149 1190. Arii<§Ei"i*;iiiig spp,
investigation is already oVer"andjA has also
been filed and is

3. éiiroumstances of the
case, the enlarged on bail on his

executing allpegrsonail a sum of Rs.l0,000/-

(Rupeesyyjfeni. Thoiisaiid) :with two sureties each for a

1ii{est1i11..to_itl71e.:se.tisfaction of the jurisdictional Court,

A. ,ieon’c-“erned jurisdictional Court where the case
‘ pending, on every Monday of the first week

of every month at 10.00 a.m. and thereafter,

3

shall also make himself available before the

respondent as and when required.

Petitioner shall not leave the jurisdictional

police limits without prior permission. N

Petitioner shall not tamper ixritiieis-sesiit-sr,___ it

or in any manner interfere.e»Wi.th or ‘pu’tV..o_hstVa.ole’ ‘

to the investigation ..

Breach of any one will
entitle the this Court for
cancellatiion the .V’grai1tj¢d.
Scl/-

Chief Justice