2 This Criminal Petition coming on for orders, this day, the court made the following: 1 ORDER
Heard.
2. The Petitioner is arrested ‘for=-the = L’
under Sections l20~B, 143, 1f17, 149
IPC. According to the is already
over and the charge–sheet’has”éIst{ the case is
committed for trialp” ‘ i I it i 
. 3. circtinistances of the case,
the petitioner he bail on his executing a
personai bend ” _ ‘W Rs. 15,o00/ –(Rupees Fifteen
Tho’t1_sair1d]AV. sureties each for a likesurn to the
._Satisfac’t:’on’__ eiV.i’pjjtirisdictiona1 Court, subject to the
‘:’e1i’ew;’ng co’ndi1:io’nsf
petitioner shall report before the concerned
jurisdictional Court where the case is pending, on
3
every Monday of the first week of every month at-.._
10.00 a.rn. and thereafter, shall also make
available before the respondent as ‘V’
required. A’ V 00
b. Petitioner sham not leave the j1iii:is¢iAi1et;iorié;1..AyApolicefly/,.,1;’i’
limits Without prior permission.
C. Petitioner shall not ta1jnper..i’vVit}.j”tfi’e_Witne’Sses or
in any manner interfere with’ or ‘to the
investigation. . V
Breach of any” %’):3__e;:.i.c»>1′;’-_V eonditions will
entitle the y__prosae’e1iti:on to Court for
cancellation of _ _’
Sd/~
Chief Justice