High Court Karnataka High Court

Lokesha vs State By Sakaleshpura Town Police on 19 December, 2008

Karnataka High Court
Lokesha vs State By Sakaleshpura Town Police on 19 December, 2008
Author: Ashok B.Hinchigeri


£3)

(ii)

(iii)

0?)

The gatitigner shai! execute a band for V.

(Rupees twenty five theusand enly) with $59 v$u:%Taufie§’_. ‘

fer the like sum ta the sati3fa;i’ié’n”‘cfA_ti§se jL§§*i:$:i§::;§§e%:a§”.

Court;

The patitianezr shall net tan1§7e:_E’:’x«a:§1;h é’n’d’_VVin’t:§m§ c!ate the

presecutien witness£5s}”‘~ .

The petitione3f”s’hai!ibé”;égi,§’Ea,§f-_§n.v’-atiéfiding the Triai

C9ufi;W~ “‘”

The pie;ii:§c3ne:_.”:§h’a»l§'”—..§§ée}3 marking his attendance

between grid 2.00 pm. on every Sunday

‘bfiféré”=th’e:._5tatié’hMRouse Officer, Sakaleshpura Tewr:

, B58: §s”*–V.g’ ra!§§:ed cendétienaily.

£hi/-

Jkuign