{N THE HIGH COURT OF KmAi?NA.TAKA AT BANGALORE
QATED THIS THE 2*") BAY OF' JUNE, 2009
BEFORE
THE i~lON'BLE MRJUSTICE SUBHASH B.AD!I.H__
RI I PETITIQN NCL17 6 O 9
BETWEEN:
Pfludrapiaa. aiias Uddappa
Aged about 38 yeazs
SI 0 Ptiiyappa,
Taluk Panchayath member,
Resident of Kumsi,
Shi1nogaTal11k ....Pfi1'i10NER
3 Aév.)
AND:
State of
By iéuxaasi Police '
;Rép_I7cse11fed_ -by State Prosecutor
High Cgtmt
Ba.*1_ga§<n"eTA M _ RESPQNDENT
« f_ Selfish R.GiI}'i, HCGP.)
jr11is" C.f}.Pet:iti<)z:1 is filed 2:15.439 of <:r.m::. praying as
C vé321.i:£ar\geL"the petitioner on bail in the event of his arrest in
Cr.;E%,o'.'37_j--09 of Kumsi 13.3., which is rcgd. for the gffence
143, 14?, 504,324, 566(2) R/W Sec. 149 ofIPC.
V This petition coming on for Grders, this day, the: Court
1 L : ' ~ fiiafie the foilcwingz
ORDER
Initiaiiy on tha basis of the complaint fileé .
an ofience puuishabie under S{tctio11_smM1_43, 14 7′; ”
606(2) I’/W 149 of IPC, a cam
No.37/2009. Substizquently, on of i:1:2,_é
registered for an offence punishable Léiizidcx EPC. In
the earlicr complaint, not mentioned,
however, the bmthep of thc…<.1x§$§:e;as§r_$c1iV»ifl"'si1Mi35$y:quent complaint
had made allcgatiijviz'
2. ‘ ~.V_( ‘,.'()i»i*’1*a,__s*,::i -f§5:.::fi1é:’-gwgiztiitioner submits that, this
Court “by : it$ ‘oi~d£;r:’v-‘*2.6.’5§20o9 in Criminal Petition
No. 1783/ 2009 cmafgéd iifigééiccused N033 to S on bail.
“same, this pefxiioner being accused
i::cfs:§i;1:’ji”‘V’1:3:e”…gnlar~g{:d on bail on the same terms and
condifiiéns Le}
i)’ .. petitioner S1133} execute personal bond for
H’Rs.25,(}()O/– with one surety for the like sum
amount to the satisfaction of the Jurisdicticxnai
Police.
ii) The petitioner $33311 appear before the Ifivastjgating
Officer once in formight preferabiy on Sunday,
between 19.00 am. and 5.06 p.111. Q
*3″.
iii) Pefifioner shall not tamper with the yroscéfifien
witnesses.
This anticipatory bail shall remaig…::1’ro;ce’ib’r–;;:;V pg:-saga’ of ” ”
one month fiom today. In the mea11\x5″11i}c;. . the pt3tif;i:€3;1§%1*:°’;,:;ué?3*.:
seek rtitgular bail.
“‘AP/ –