High Court Karnataka High Court

Nyanamurthy @ Gnanamurthy S/O … vs State Of Karnataka By Hoskote … on 17 June, 2009

Karnataka High Court
Nyanamurthy @ Gnanamurthy S/O … vs State Of Karnataka By Hoskote … on 17 June, 2009
Author: Subhash B.Adi

3

4. It is 21350 stated that ifivestigation is completed,

charge sheet has been filed.

5. Since the Accused No.6 has alreaiiy

entitled for gant of anuoipéitoxy bagzig

6. Corzsideringv this criminai
petition is a3IoWe(i*.” the arrest by the

juz’isdiotic:§:?:;31i::.f:;i:yo1io¢__ 0-11;; .11%i’o. 2 7.8 of 2003, on

.:.=-‘~..%MA%%%& Wimwfi 0000? Q? EMRNATAKA MGM QGEJM” Q? §€.»%%%&”¥%%% Wfififi 4

:;§I1_6 police shall release the

petitioners sfibject ;conditioI1s:
1} The pe£i$i011e1’o ._ Esurrender before the
_ spggci-ea Jud’ge__fc§r so 85 ST Act in Sp}. Case
2003 Ono; before 29.6.2009.

shall execute peraonal bond
fo”? Rs;’25v,i}O0/~ with two solvent sureties for

nt1f1e zeqilal sum, to the satisfaction of the

éafi-

jufisdictional Police.

mwm mw’w..t%w we” wmmmwmamemm WEWW ovum KW mmwmgmfim wow Wf.”%§E%°§” WW

anticipatory bail in the olfiims for the

allegations, I find, on Vparithy, ‘a…I»:’€:’~.VVe1.1soA

, MW WW2″ W mmmam mm fl

Q
E
E
fig
§
5%»
ex
§
$
§
X
§
i

W ‘ ‘* “””‘ ‘W “*'”‘='”‘” “WW &W°%mam&*’wWx:%wm WW %M%W%%MWm

4

3) The paitioxzers shall appear before appear
before thejurisdictional Police 011% in 21 week
on Sunday between 10 am. and 5p.m.

4} The paiflonem shall not tampa” with

prosecution material arid witnessfsI;” 4

?. The petitiuners shah move for A’

month from the date of surrender.

AN/–