iN THE men COURT OF K.ARNATAI{:A_,""-..:
PRINCIPAL BENCH AT B;-$§i£}Ai;QR.E .; 1
DATED TEES ma 30TH my' Oi3MA§éCH, 2 "
BEFoRi':é.V:"' _ __ »
THE HON' BLE MRS, ~._1p:s*r1r3E -w1Si;}1_1i.A CHEIJLQR
CRIMINAL Psi*'1'i';§1o:~:. 4§z§;é'_
BETWEEN
Kaiander @.Rahm:iti:}; _, V
S/0 Abbas, ' * . 'ii:
Aged aboat 23-.yeVar~;3,...V_
R/0 4'209V$.F?'iS&VL'1a%~'?.iF;. _.
Bajal Post, Mangaiore 'i'a i-=.1_k:~._ "
(Accused No.15, Now in Custody)
" (By S3fi.~;.;S}1é1ana§;paV h{§__a;§1:t.;1r for M] s. Murthy Law Associates,
" Advmatc) '
. .. PETITIONER
AND
State of Kaiacxataka
u x V' "by Poiice Static-n.
RESPONDENT
” Ltgyssri Satish R. Gizji, HCGP)
This Cximinal Petifion is filed under Section 439 Cr.P.C.
by the Advocate for the pctiticner ymyilzg to release the
3. So far as abscondanoy, it can be due to
of being involved in a false case. That:-alone :1o’t:jA§w.*;._1:’1V3:,*’t§*§;a{;’–v&
the accused ran away out of feapof he ”
culprits. On the other hand, the ‘iiizéosfigafion case
is committed to the pofooos whose
names find place in the whom overt
acts are alleged, a§2″&’::%;:;}£:aso;i of the matter,
the appmhonS=ioo£.”o? that, he may abscoml
could ho” proper conditions.
Aooo1’ding 1y,& foe’ subject to the following
conditions: -go * V ~*
i) E’ ‘ ‘V -That ‘tho petititmer shall be released on bail subject
~ E113 a bond for a. sum. of Rupees One
‘ two surcfics, for the Iikesum subject to
_ :’:s5aftisfacfio1:: of the jurisdfictzionai Court;
ii) ” v.V__;§”hat the petitioner shall mark his attendance in the
jurisdictional Police Station on every Sunéay
betweer: 9.00 am. to 12 noon till further orders;
Nsu/- is ..
iii) That the petitioner shall not K
jurisdictional limits of £1165; ééS $iofis_
prior permission flze ‘V
iv) That the petiticancr nt ‘ S the
_pmsecut:io1;1 « ‘ V’
V’) That the petifififfiéf in attending
the bu ‘the Aééiicsv <3f'f hearing.
sdi-3