. 1 .
I}? Tim FHGH CQURT CF KARNATAKA AT BANGELORE
mmn ms THE 12»: my 02? oc’roB_g_i=;{ ~.. A
BEFORE : & %
THE Hcmam MR.JUsn:;Ev.qa;§A1«fz;e;i*1–m: ‘
Sin Sydalnvi,
Tirur talufk.-Yellamachgfi, V’
Kavapurakm. Malaymm dime;
…PET1TIOHER
(By s§:z{A.su4gr§2m;%%aav.;
%%%%%
” _ ‘TH&po1:Iu”R:xlice station,
A V by S.P.P.,
Ccilrt. Bumiflg,
Bm%m. SPDHDEHT
V’ . H Sfi.P. , HCGH
‘I’!&Cr1.P.?nflad1uxim-Sact’ion4~39oft}m
Cr.P.C. praying an enlarge tm petitionsmr cm bail in
Cir.Ho.58]2010 of Hapoldu P.S., Kadagu, Madilmi,
which E regtcred for the afiemw PIUISE-. 454, 45′?
&380of
This CrLP. comm on for erdwa thia
made the following-
Haard both sidaa”ig§;’~~ «of
%d under Smtinz; 539 A
2. Petitic-rm? _ acxxustad persam
agaans’ t a the Napokhx
polme- ‘f°£’~ ofietiam puniahablc
as 380 of}PC.
allamatiurm in short are that, the
__ ‘1?.–:%:d’ gene to Banflm to meet her
V ak returned to 1m’ on
Fat about 9.30 a..m.. am when ahe wmt to
‘henna, she fiaumi thfit af goldan .
V. an than eemplaint when by her. the police have
ryktarfi the above said case.
4. Suhmiaainn of the pefifinzmx-‘e Cozumel is that
thconly afiagafionwkmtflmpetmsormriathatlfi
in’m1vemm1t is n the cxzzsfmsicn atatnexmxttt said
‘ he have been made by aazxrused No.1
accused No.1 was rebaaed
c.Misc.na.36s/ 2010
placed on than be no
c».ma.1s~9;%1§:b ‘ note of the race; that
releaaed on bail by that
any reason tn refuse bail to 1:113
V alaa placed on the similar footizg so
A ._ are .
u In the result, petitinn as alkxwed, subjact in
(i) The petitioner shall be rekzaaed on bail
onbzb exwumaperaonalbaonclfora
sum bf Rs.50,000{- with twee aurcw
far the limmn to the satisfaction of
the trial court.
3i/–