as «sound V0: IIr1I\IVI’!I.l’1I\r1
. nu. . s.-…-uag_- ‘\..u uvnmw-unnn -nun uuunv ur nnmwinlntxfl Hiurl LUUKI U!’ KAKNATAKA HIGH COURT OF KARNATAKA HIGH COL
IN THE HIGH comm” OF KARNAT.£{i<A%~'AL+%%&Ai if _
CIRCUIT BENCH AT»A€–Z~L_1l.'B.r'+s_lii.2V{'5 ;:A"':..'jv»'
DATED THIS THE 5*" may of mg
BEFQQE %
THE HON'BLE M;2.JL}sT1c£%f ..$'HA§NTANA6OUDAR
camzmaaPET:£TIorq.N€§.sj5V5}2ooe
*_Q_E'_+Ilir5.I!'§fAL.§fEIf¥'I_"{I-ON_'NQ,§'I66/g008
IN cpiamsiai;fi;¥*3:fi§§r§L.%No.é%é5/zoos
Br:'1'wL:.e;N«:V V 2 '
0 Samba '§.'ugave' ~ &
A36: 48- .y€-;a1ffs.A """
?O<:<; : VA_gaic_ul't.1,1,re'«–.,v ..PcI:it:ioncr
(3y" s3r:&T'.:1¢%é1::a:ii;:;.:,§::_;;.:;§';;s::"'13oo:3, Adv.,}
;'.7-Ni):
fl”h_’r».?:1V,1gk”1*~. Kusnoor Police Station. ..RCS§)O1’idCI1t
A’ Sharanbasappa K Babshetty, H(3GP.,)
This (3ri.}~’. is flied under Section 438 ofCr.P.C. by the
” “advocate for the petitioxzer praying that this Hcm’b1e Court
may be pleased to relcaac the petitioner on bail in the event
XEEERMQIG3 co:
(.2; They shazz attend the triai
regularly.
((2′) Thq; shali mark his ;:;res*enc:eé:
Sunday between 10.00 am. 023′.
– -_ -.-. -. .-……._…….. ……..,.. yr N-uuvninlsn mu!-I wax: or KARNATAKA I-HG!-i COURT or KARNAYAKA men COURT or IEARIQ
(8)
pm. before the investigating_ ” V
They shalt co-operate
of investigation.
Each of the’ ,?2etitf£b#iéflfi§
Rs. 5, ooggiaa/[T j tfg.az;53arVi(i'” ;t>nly)
before the :o’jj7’ice*}f. Out of
the a¢:§§n;;z§{~;;;,’a ;irm§untA ‘.¢§f’f;?s. 3, 000/-
(Thfée by each of the
be disbursed to
trz,-gs ~ co}rzp1;::3¢ant’ Sn’ Santhosh,
V’ . A irréspectézze of théfiésult of the case. The
‘ intimated to the trial court
Ai%?3.:«neVciiaifs3{3;;.V V
_ ‘}9?§3titi0I1’S are aliowed accordingly.
sd/4
Judge