High Court Karnataka High Court

Paramesh vs State Of Karnataka on 1 October, 2009

Karnataka High Court
Paramesh vs State Of Karnataka on 1 October, 2009
Author: Jawad Rahim


4. Within three weeks of his release in the manner

aforesaid, he shaii seek grant of reguiar bail bef0rej€r’.e

trial court, failing which the benefit of this order

revoked.

Jvme

VK
Hb