IN THE HIGH COURT OF KARNATAI{.{a"*-- C o A
= CIRCUIT BENCH AT DHARWAD » C "C" %
DATED THIS THE 25:11 my
BEFOREVKA _ t 'C C if C'
THE HONBLE MR..-ii,-ISTICE2'-__R.B.N.fxii"<;5 3
CRIMINAL PE*rrrIo&-fire, 7155/ 2ooo3 M
Between
Mustagatto Basavaraj, Q' '% " .
S/o. Mustagattc Govindappg,-,., . V
Aged 40 years, R/:o.~B.T.
Dammur, .. 1. _ _ go : Petitioner
(By Sri. U. Advocates)
The State of
133* Cow: 1?'o1icé"S-tation, Bcllary,
Rcproscfited by
The State Pu4biiCI?tksocutx)r,
CiI'ct1it-Eonolfl; .}_)hf'a:1'vad. : Respondent
” (By Sri. oetkmndi, HCGP.,
‘ _ This Criminal petition is filed under Section 439 Cr.P.C.,
‘ “fir;-.’: Aiivocate for petitioner praying to enlarge the petitioner
on-_bé:-il”i11 crime No.70/2008 of Kurugod Police station, Bollary”
and district.
C’ A following:
–, ” This petition coming on for orders this day the Court made
/%.a..,m;;<.m
attributed as against the present petitioner, 'that
he had instigated A-1 hiagara} and it is A~1
husband with axe. As such, on __of 'V
record, Ihold that petitioner is (:m_;itled'*«f_c$i~~ g1'ant*'V-of
the following: Z A V
gRnEg \%
The petition is — is directed to be
released on bail on folligwing'
a) Peti§;it)iL1f’?¢ri’:si*i;3;I:1 bond in a sum of
_ in a like sum to the
satisféctioxgv jof cptui below,
b) Pefit;’gdncz9V” tamper with the case of the
4;’ ‘pmsecutiph or Wimesses for prosecution.
_ shall attend the trial court rgularly.
Sd/…
Judge