IN THE HIGH COURT OF KARNATAKA AT BA?3G:ALORE DATED THIS THE 1393 DAY OF AUGIIST. 2009 BEFORE THE HON'BLE MRJUSTICE SUSHASH 8.13131 CRIMINAL PETITIGN N 0.38551 2009 BETWEEN : 1 SHANMUGAM M V AGEB 28 YEARS ' SIC VBSU NO, 1207, M G ROAD K R MOHALLA MYSQRE. 2 SAME @ SAMLULLAH S/C) 'YAKUB SAAB . AGED ABOUT 24 YEAR-S, ' ; NQ1162-, STE CRQSS, _" SUNNADAKERI, H V Kfss. NEAR B1S§LU_MARAM1V:IA TELECOM LAYCEUTF, MYSORE. 33'ETITIONE}QS (E3 Sr; E 'REANAND, ADV.) V V _____ 1 'v.s?w.*fEAQF4AKARNATAKA '- L B? TKR r=:.f:1~,:,cE-- STATION 1 RESPONDENT
{By Sri. B.BALAKRISHNA, HCGP}
. V FILED U/$439 cR,P.c BY THE AIZBVOCATE FOR THE
2-‘+Is:’1*.IfI’I::>:s1:ERS PRAWNG THAT THIS HONBLE COURT MAY BE
“~-__’PLEA$E1i) TO ENLARGE ‘THE PETITIONERS 01»: flail. In CRIME
“:~%Qv._1\?6/2609 OF’ K..R.PE’F P’OLiCE,MYSOREi,PENDING ON THE FILE
“OF THE FAST TRACK COURT-Ji,MYSORE,F{)R THE OFFENSE Pm/3
‘ .313? & 304 OF’ IPC.
THIS PETITION CGMING ON FOR ORDERS THIS BAY, THE
COURT MADE THE FQLLQWING:
olifikn
Petriticmers are accused N032 and 4 in Crime
No. f£’?6l 2009 registereé on 22.4.2069 for an ofience punishable
under Secfions 307, 394 cf IPC.
2. Though the allegation of ofienee punishable. “tzmier
…q.;«;e_»;.e.»;~»»’.;e.»a*’%».=-~*
Section 394 of IPC is ailegeei. nothing has been ‘
§?Ctifi{)Ik€’:I”S. It is stated ‘shat, even the alleged ” we
in nature.
3. Considering that the ch:-;e.fg.e sléieevehas L,
considering that the presence of secured
by imeosing certain condiiiene, *€3¢1.e couid
be 8Tanteé:vb3i\l,. 1 AV
4. is allewed. ‘¥’he petiticrners are
_e11larged.;j -‘G11 bail tovefeilowing conditions:
gjefijioners shall execute personal bond for
H V _ each with one surety for the fikesum
* A . ‘=.ea11V1o”1–é.:;tVts:iVti1e satisfaction 0f the Court.
_’ be} “£’l:1:e«;_ eefifioners shall not tamper With. the
” r 4_ prcisecnticn Wtiirnecases or the material evidence;
\
%””.£-
C} The pcfifzioners shaii appear before the Court
Regularly.
mp; ‘-