High Court Karnataka High Court

Ravi (In J C ) vs State Of Karnataka on 3 August, 2009

Karnataka High Court
Ravi (In J C ) vs State Of Karnataka on 3 August, 2009
Author: Subhash B.Adi

in THE men comm’ or I{AR.NATAKA AT nmmmm
DATED THIS ‘I’I~{E 3RD DAY 01:’ AUGUST, 2009
BEFORE T»
THE HGWBLE: MR.JUS’I’ICE SUBHASH : *
CRIMINAL PETITION N{)_,3_1§7i2€K)€3″ “If. u
BETWEEN: I ‘ 1 ‘V V

RAVI (W J C’ 3
AGED ABOUT 38 YEAR’S,
s/0 ALAGAR,
R/O SHED ANNEXEI) TO No.32.

15m ‘I’ cmss, gm MAIN, . ‘ ~ ,_
MUTHYALA NAGARA, _ {Q
YESHWANTHAPURA, BNAGLORS’ V
V .. V V PETITIONER
(By Sri.K M” MBRARX :M0im’I &”s;i.’M.wRA.MEsH, ADVSJ
5-.LF_.1;2I

STATE OFvKARMA’i’;AKA;fi.; ‘ , –
REP BY Y£tsHwANT;JAaPt;£RA–.4v
POLICE S’I’ATION,w ‘ ” ‘
BANGALORE. ‘–

RESPGNEENT

V :By_’_Sri.m:z:ALAKR1sH2~:A, HCGP.)

_ ‘ ‘C_RL..P’i?ffILEI3 __U/8.439 CR.P.C BY THE ADVOCATE FOR THE
PEfrm’ION3.12’»..V Pr2A~?_I1s;Q THAT THIS H{>N’BLE comm’ MAY BE
PLE£\_Si:1E* T0 ENLA_RGE;RELEAsE THE PETE. ON BAIL IN S.C.N():
63/2099 (ARISIQEEG OUT OF’ THE CRIME NO: 26612038 OF

YESHAWANfi’HA.FURA POIJCE S’I’A’I’ION}, on THE FILE op’ Tm:

” i§’V”‘B1’X£’~I§}ALO¥€vE,”FOR THE OFFENCES P/U/’S 302 OF’ IPC.

V’ %:;eum mag THE FOLLOWING:

ADDL. SESSIA-.’3NS JUDGE AND PRESIDING OFFICER, FAST TRACK4,

‘Ti-11s PETITION COMING cm FOR ORDERS THIS DAY, THE

a) The pctitzttmer shall execute personal bond for
Rs.25.0(}O/~ with one surety for the iikesum
amount to the satisfaction of the Court.

b) The petitioner shail not tamper 4′
prosecution Witnesses or the material ?’ %

c) The petitioner shall appeézx « ; A’

AA 35/a-ii
Iudgli

*AP[ —