Karnataka High Court
Manikanta R S/O. Ravi vs State By Basaveshwaranagar … on 3 April, 2009
iv)
bnv””—
CRL. 9, 913.’ 15,38 ;1f.*:;i:-*9..t:;2
that the petitiomtr sheik execuie a Beijzzzii fazrfzss…
$111}: of Rs.i20,0C18f– with ts.fé”<;Si11'£_ties viii;
the Satisfactiozl of 313 Court;"'
that the peiifionar '~,mark*– .;2:*;E£ti:;1a:i1::é;" in théw
soncemefi Paileé }E§";ati<_§z:1 £3.00 a..%:a.", 3115; 18.09
a..m., can Secotlfi ;_Sa:iu1Véi;';¥1y _ c6fV.g{r:3_:iy month "zmtil
disposal sf me case; ' V " '
313?" §37;¢:V not tamper with the
p:_;::se<.r}fi;i€}«;=.:=.,wiixgésstis; . __
*~ihaffl::.<=: }3$:§:§fi£)£1§f*T.s%iia}} Qttand the Clear': reguiarlyg
Sd/-
….. 14 v Judge