High Court Karnataka High Court

Leshappa S/O Kallappa vs The State Of Karnataka By … on 17 March, 2009

Karnataka High Court
Leshappa S/O Kallappa vs The State Of Karnataka By … on 17 March, 2009
Author: P.D.Dinakaran(Cj)
 

3 
available before the respondent as and when 

required.

Petitioners shall not leave the jurisdictional’fpolit§e..A

limits without prior permission.

Petitioners shall not tamper._with”th_e’ witne’ss_es_or
in any manner interfere wither» put obstacle toythe

investigation.

Breach of any one of ‘i-thei”,”al’§ove..VVeondiiions will
entitle the _p-rosecuE;ion:”_to V’ Court for

cancellation’-»of gra.nted.:Ivv .

 ....    ~--  Sag;/d
   it 1' ii