1 Cri.P.3()15/09
IN THE HIGH comm' OF KARNATAKA AT T % _
DATED THIS THE 23% DAY%%0FJJLULY_2*3G9 " 'k
BEFORE % A 'V
THE HONBLE MR.JUSTICIB:SI_IBHASH'iE§'Ali3§
CRIMINAL :9E'r:'1>10r~::'r~:':j.;;;; 1.532009
MANJUNA'I'_H *;y1ARi:f:i :<»m<IJ;ta A
3/0 CHIKKA MUN1¥A?}'AA }
AGE®~%LA3_01UT''3%5LYEARs, "
R/AT sULI:2{Lr1sm2: v:LL.A<3rE,
DOMMA.SANI31§Pa.PO;ST,,
VAi?I'I~I.UR. HGBEE," BANGALORE EAST 'I'Q.,
BANGALORE? .~ 5635025
" _ "' PETFPIQNER
%%%;3y H Adv.,)
'- ~ S3f'j_Z'ATE OF' KARNATAKA
,BY';vAR*m"UR POLICE
BANGALORE :)1s'rR1cT.
i RESPONDENT
l(By Sri. B BALAKRISHNA, HCGP)
THIS C-RL.P FELED U/8.439 CiR.P.C BY THE’
ADVOCATE FOR THE PETFFIONER PKAYING THAT THIS
H<'3N'BLE COURT MAY BE PLEASED TO RELEASE THE
3 Cri.P.3015/09
submits that the iearned Sessions Judge.
S.C.Ne.291/2008 has enlarged the accused N952 —
Learned Government Pleader submits. that K V'
was enlarged an bai} for a period :j3_.'§)1ifl1S'~of;_.§1aeCi§'§a;}a, 1.:
gounds and the same was tiil
now he is in judicial custpdy.
2. The allegation Neal 8; 2
appears ixiefigated accused N054 to
9 1:0 eommif. accused No.2 has been
en1a;rged__v0I1 by t1*;e ‘iea1*nec1 Sessions Judge, the
‘gjetitioiier ,a§s§:) on eimiiar circumstance,
the petition is allowed.
fieeifioner is enlarged on bail subject to
‘ e jv ‘ feiinwirzg “c.e:§1ditioI1s:
a) The petitiener shall execute personal bond
T for a sum of Rs.25,000/– with one soivent
surety for the iikesum ammmt to the
satisfaetien ef the Sessions Court.
réael
<1h*
4 Ct'i.P.3015}09
E3) The petitionei' shall mat tamper 3-
prosecution witnesses mad the 6Vi(3.Cf].(3 € ;'*v. ' '
c) The petitioner shall appea1;’».1befo1*-5%’
regularly without fail.
d) The petitioner -shall -:att;:nd§§;r1c:T¢ o:;§§e
in 15 days bef’0r._éf theé ggxzisdgctianal police
between 10.00 p.m.
pI*eferab1y’ <S;1_ ' " : '