Karnataka High Court
Sadeeq Ahmed @ Sadeeq vs The State Of Karnataka on 24 January, 2011
§Ef)\»’r:
l.
3.
The pet:ii:ic>11e:’ shall be 1″ele21:sed c):1 ._lu:>’z2il
on his exe:c1.:’t:1’11g 21 p<a:r£-:.0nal_.f_'i§t§I":§iv'—._ft;:i___
Rs,25,000/- wim two ft)': 'lhc3_
1ikes1,z1"n {:0 the S3351si1%<:£:,i-11):'?.9113:216':i:2ji.2iE:;_*
C011 1"? .
He sl1a_i’1~..¢_;1o1,3l1a1_f13pe.15″‘-:l1e iI1fi€ét.ige1t,ion
and
Q i.%3<:11i3i0'I; w'it;E3«eSs–és:~. irulflfarly naamaer.
l§é:l'1"e":ll hl–is"v.§1tI':e11dance before the
~ on <*:x-fery Satitlrday
V a.m and 5.00 p.m.
before The trial court on
0l'11e21ring without fail.
shall not izwolve himself in like
A off:-.*.11ce in i':1€':.ure.
Sé/"
EUEGE