High Court Karnataka High Court

Shashikumar @ Shashi vs State Of Karnataka By Vijayapura … on 30 July, 2009

Karnataka High Court
Shashikumar @ Shashi vs State Of Karnataka By Vijayapura … on 30 July, 2009
Author: Subhash B.Adi


ANDA *I’*

BY V’I.3A'{APURA POLICE smrzow.

1 Cr£.P.;310:2/09

IN THE HIGH CDURT or-‘ KARNATAKA AT BANGALORE’;

DATED ‘THIS THE 30*” DAY or-‘ JULY 2009 E ;;Lf f

BEFORE

THE HC)N’BLE MR..}£JSTICE SUE:ii_jEA$HénF3

CRIMINAL PE”I’I”¥”ION No_’._;_m2 oa;;% E

BETWEEN?»

SHASHIKUMAR @ SHASHI,
s/o MUNIYAPPA,

Ac-2&9 ABOUT 19YVEARi$, ‘ ..

R/AT NO.138′,’ EWA ff)’ CR¥e1″:SS~,.,4″*-

VRUSHABAVATHINMEEARIR,    '
KAMAKSHIPALYA, A   V    E

BANGALORE. 

..PE"¥'"ITIONER

Sn4)5;s+§ir;;1HARA;EAdv.,)

SA’m’¥’Ev._{‘}’F-.i§(3;13{EF{NATAi(I5\,

..RESPONDE¥\lT

{“3¥%*’sr:’.Ea -EAIAKRISHNAPPA, HCG?)

THIS CRLP FILED UNDER SECTICW 43$ C%”.?.C. BY

E ‘fHE”A’DVOCATE FOR THE PETITIONER PRAYING THAT THIS
‘EE,__fH_€}N’3LE cmmr MAY 35 92.31559 TO ENLARGE THE

3 Cri.P.3102i{}§

Censidering the circumstances and aiso grant of baiis’:-“i’n.

respect of accused N033 8: 3.0, petitioner is also eni«e–rge’__oni

baii subject to certain conditions.

3. Accordingiy, the petition is a|;¥iewe:i;’tV

is enlarged on bail subject to the»f.el’iVewini§” :oii€3iti>oV_nAs.i;:;v…

a) The petitioner shei¥”~-exetiziute v’§e_i’sVen.ai bond for
a sum of Rs.25,000/I-.’lwtithj’ene__soif«.ren_t surety
for the iikesurn e’rno’ur§§: satiefactior: of

the’ iS”ees§ij:>ns”‘it:o–i:r’§;-.._f=

b) The _p”etitieVn’eii’~s’iiei’i’~. net tamper with the
Vptoseéutionfiitnessee and the evidence.

. _t§}– p’etitione%'”e¥*iaii appear before the Court

V V ” without faii.

Ad-}_VTn_e~:§eftitVioner shall mark his attendance ence
ie 3.15 days te the jisrisdictionai poiice between

‘*-.__1€IV,’.’O(} a.m. am 5.00 pm. preferably on

“Sunday.

Sd/’*
Judge

dirt