1Q9
from the shop of the petitioner am} ci;~iéé;,-€3:1e :?;1é§:ije
cut: a prima facit case for the the ‘A J
petitioner.
4. At this stage, it thévvfifirfiéent lpetiticner
sold illicit liquor a;1d _f§1€ same, the person
died. It is for me’ 9:0 1.–;:.r.g§a§.e in the mm.
5. in iifiaflfiwed and the Investigating
Oficer to release the petitioner on
bail in fivefit i§::£Ti%;”t1}i}_ji€{:t to fulfiiiment 0f flu: following
condimns; A A V
a ‘chat j3é’t:ij::£one;: shali execute a persenal bond for a
_ -of Rs.20,00(}/~ with a surety far like sum to the
‘_’v3aIi$féction of the investigating Officer;
fiat the pctitionm” shall appear befam the Iuvesfigating
VV Oficcr on car before 04.94.2009;
‘ ‘ flrxat the pefifioner shall appear before the Investigaiing
Gfiiccr as and when required far the purpose of
ixzvastigation and intezzogatien;
F
bnv*
iv}
31:»
CR’ L,.Pi’.N;§§A2″:??f’;:ér:’e9′
that the petitioner shaiiv-< "I1?-J3.' \§:?;Vth ', the
pmsacution witmtssesg
that the petitioner shéR is;1§:+Ve fi:1:__ E§ef0re"' V
the Triai Cour: within 3. '$.91-;+;%1 mm. «ghc diiate of his
arrest by the i:::_§r'::;figa:ii:f'i'g'VA event,
this bail (}I'd6I' 'be .__the regular bail
petition
Ex judge