IN THE HIGH COURT ore' KARNATAKA AT _ DATED 'THIS THE 7TH DAY OF NovEMB.E.té; 3 4 " BEFORE THE HON'BLE MR. JUsT1cETAsHoK%}3'; % CRIMINAL PmmoN.NQ};_§_6%/;2m3 SERVER @ SERVER HUssAm s/0 ANVER HUSSAIN j AGED ABO!'.}T41YEARS. A 1 Rzo HORATTI . MUDIGERE TALUK--. " A %%%% A QPETPTIONER (BY SR1 : STATE BY PQLIGE; ' REPRESENTED BY--..I'I'S PUBLIC .Eii'QSgC?J"'POR RESPONDENT
%%« L(B¥ SR1 :”HQ1~i;SIA?PA, HCGP)
“II3_C§iMINAL PETYPION FILED 13/8. 439 CR.P.C BY
THE AUVQCATE FOR THE PETITIONER PRAYING THAT THIS
“~f’HON’.BLE COURT MAY BE PLEASED TO ENLARGE THE
PEr1jf10NER ON BAIL IN c.«:3.No.2o4/03 IN CRNQ331/O6
1 % _§)F’*KADUR POLICE STATION, PENDING ON THE FILE OF’
JMFC, KADUR, FOR THE 01¢’-‘FENCE P/U/S. 457 AND
330 0:3’ IPC.
(iii)
(iv)
The petitioner shall keep marking
before the Kadur Police Station moo»
and 2.00 pm. on every Sui2da:g”b§é:f€Sxvé”%Iie
House Ofliccr of K-adur P-alige Sf§.3,1_:i(3§1.
He shall be regular in attc: §§iifi;g–;he
If he vialatcs any bf here
in above, it is apes. to seek the
cancellaijcgn’ of Ltiie ‘pcfitifiorzef. Bail is granted
C0I1diii0§\1;€133&’.« ” ”
Sd/~
Judge