Karnataka High Court
M S Paneesh vs State Of Karnataka on 9 June, 2011
THIS PETITION COMING ON I?IoR"oR:>'Eas'iViI*IIlsaI:>A:5, it THE COURT MADE THE A. .3 This Criminal Petition is fll§ed._nn:~M.L.A. it is alleged in the complaint is misappropriation of funds. In this ease the No.3 has been released on bail. Allegations made ,r «//,4' against accused No.3 and this accus:§dA"ar'e si:r1i};a:j' * h.' _I'herefore on the ground of parity this petitionenie 4. In the results I pass the fotiot;td11g: This Criminal Petitionhhpisi conditionally. The petitioners are grantee} " ft'»he.'.'r.eVe.pondent~Police are directed to releawsg; the event of his arrest in Crirne "h'ree§pondent Police on his executing 9, of Rs.10,000/-- with two sureties foethe' Satisfaction of the respondent
police on the fo4I1’o\V_7:Ving”.’-conditions.
» ‘The«.:pe_titioner shall not tamper with the
Witnesses nor hamper the
invesltigation in any manner’.
He shall mark his attendance before the
respondent police once in a month till filing of
the ehargesheet.
5
:’M'<–,,,,f"
YKL
4
iii) He shall ‘
assist the 1nvestigatic>n.
iv) Intimate
‘, 1 A
the Concerned accordingly. ”