High Court Karnataka High Court

Puneeth Kumar S/O Late Eshwara … vs The State Of Karnataka on 9 July, 2009

Karnataka High Court
Puneeth Kumar S/O Late Eshwara … vs The State Of Karnataka on 9 July, 2009
Author: Subhash B.Adi
  PLI«:AsF,::>"'ro _REL;21-- -POLICE STATION,
BANGALORE.  = V   

 » _  RESPONDENT
 .. (By SrfuB:BAL.AKR1SHNA, HCGP}

   :c'."::§L.~?' r+.{I:.j;E9 u;s.439 CR.P.C BY THE ADVOCATE FOR
THE" .1_3'E'I'§T§C)NF.=,R PRAYING THAT THIS HONELE COURT MAY BE

ORDER

Petitionex’ has been arrested in Crime 910.354?/2008

Sections 302 and 20: of the 1130.

5. Considering that this potitioner accused No.4 has bean
in judicial custody since long and also considering thcvallegéijon

against the petifioner, he conid be enlarged on bail; ‘

6. Accordingly, the pefition is oaneweda. oomcoguggon¢r%
enlarged on bail subject to following ‘ V

3) The pet-itiozuer shed} fb}
Rs.2S.0OO/~ with one §_itzv¢ty*.._V_for
amount to the safisfacfion

1)) The petifioner with the

pzosccuyioztfiitnessegs oi’ thc’:nat:=:xia1 evidence;


c) The  "  before the Court
:egmm:3{;     *    

Sdfgg
I;..§a§5