vmwwwwmmm wrn m’tm”‘Ia:mI2¥Mr’u«m”1Iu.m'”« wmmvnwwzo mwmmmemw mutant nauuv¢5:r-mu::«~9aww,$”‘u~ amnwnm mm
4. Since the alleged offences are triab;g by
a Magistrate, it is far the prosecution ta prfiye
its case in the trial. The apprahen3i§fi”‘fif}:fihaffi
prnsecution that the petitieggr wouba fl§é:!:efi’~fl
the caurt uf juatice ccu1dK bg__§a£l at vfesti §y
imposing agpragriate conditiefla ‘while gefilar§ifig:*
the patiionax on bail.
5. In the xesuifi} pgtitiéfigfi is enlarged on
bail subjact=V ta ~”fn;filimé§t A¢f fallowing
canditions;i_ f 5.’
ay”?a§ifii5fiax”shafi1’§zauta a personal band
7; far é gag §£ fi3g2s,eoax- with one lncal
surety for likgsum ta ihaisatisfaetian af
gag Trig; ccurt.””
fie sha@i_i ¢a$fi3it cash security af
3Vfia_ shail 3§rk3 his attandanca an every
u” $finday;Lbatwéan 9 a.m. to ID a.m. in
< 'Shi§ajin§§ar 9.3., until the disposal of
"§h@H¢ase.
:”@ H§ shall net tamper with the grasecutian
“witnesses.
Va-J!!! %maVcd”Nw’£’mw Wu mmwmwwwwmmuwwm wetsvtwommmzt ‘4mr”\«l!”%_fi7t”m?2 mo» 0″h-Je'”*E.fll’!4|IWJ9′”\HI.aV”*nu:*t.:s”‘\\m, gmnwmnm
k/
‘-WI’ Iwtunmurmvrmnwrm anwrntu WWWWE \Jf’K” Wwwflflwflififlfih flak??? fiyfififixgfifi
9}
f}
g)
He shall cc-cyerate with.’the pv1ice_ to
agprahand tha abscanding accused.
Bk shall attend the court ragu1a§i§; f1j q L
HE shall not leave;”” Safi§%h3m;u”w
Cityffiangalara Ruraia ni$fi£ig£ V§it§9fit
grist pexmi:aiun,’ . V V H V
1-pa shall file an .§;f:ic2avi£”m£:Li;sfii§ng the
cnrrect addféss wfi§@§ §a w§uld Eéwétaying
in Bangalare. 5 ”