IN THE HEGH COURT OF KARNATAKA AT BA{\i't3!Xir;~Q_F{EZ:.:v"
DATED THIS THE 26"' DAY or NovEMBE_R,_:oo9 T' i
BEEoRE_n;'
THE HON'BLE E'/ER.3UST1C4_'rE HLi'L.ov--Ao: (3'."V:t2(V:A.t:'4ES}';S V
CREMINAL, PET1T1oi§ia'~r\irc.589V7*o'f¥*Zooéi
BETWEEN: A A A U
Mahesh A
8/0 Bettaswamy,v--._ V
Aged about 321 _'
R/at No.23, 3?? »
Kernpe Gowda ;i§iagara., ._ °
Byacia'ra'hae]AEi';; .
Bangalore. . _' PETITIONfiR
(By Sri @\'d.Qo-rtate)
ANED :
" . Magadi
' Po|.E_C;e.V'Statiion..._ ...RESPONDENT
" ray' sri A;';§.fiiamakrishna,i-icop)
2 ,. Cri.P. fited under section 439 CR.P.C. praying to
_ rreleasef the petitioner on bait in Crime No.2GO/2009 of
Magadi Road Poiice Station, pending on the file of III Addi,
A' 'CMM Bangalore for the offence P/U/S399 8a 402 of IPC.
made the foliowingn
This petition coming on for orders this day, the Court
/.
W
~ L _ V ;'C'tQcz. C(',)L&/\«("'
'vflfififiw 0459:4465! l2 -0 "{
F3 3% Q vi, raj
V ;f0~l.ll'owing conditionsr
'' pcihd Vfotxja of Rs.25,000/-
ORDER
The petitioner has soughttfior
connection with the Crime No..2.l€3.Q/:§,_’OClV9 of
Police Station alleging that-.._hec_%was” p_repVa’r~’i:ng’.._:himsjelf to’
commit dacoity and the casei-~ha.s’-been regis*tere.d5.
2. TheV.;j;étltior1;eHrflwEiS ar’ne*s_tetJ 25–6–2OG9. The
investigation’_Alfia:s~ ;=1Vi_vlrea:_cVly; been conjpleted and charge sheet
has a~lsl0vbeAein filed’: ” V
3.V’*-Tlféhe vVpeti’ti_Von.e.~ii is said to be the permanent
of Bai”ig.a_l_orve. Hence, this Petition is allowed. The
‘ ‘petitivQn~e’_ral§’ereleased on baii on his executing a personal
A’ C?:>w;aA Cam}-
to’ t.h’é«.:_ satisfaetion of the @adi Road Police subject to
we
with surety f r the likesum
1) The pemfionershafirnake hfinsefieavafiewe RH
invesugauon as and when requwed by the iqveeugafing g
Agency;
2) The pefifi0nef~§haH hbt_tafiWpe{“&Wtfi thee
prosecuuonxmunessesgandwgw-e}_’
3) The_peuUQnefsheHet&¥$Tflg§fiourtregumfly.
rsk”