High Court Karnataka High Court

Shivakumar @ Shiva vs State Of Karnataka By on 18 October, 2010

Karnataka High Court
Shivakumar @ Shiva vs State Of Karnataka By on 18 October, 2010
Author: Huluvadi G.Ramesh
I
B? THE PEG!-I Ci€)UR"I' OF KARNATAKA, AT BANGALORE

mmn ms 'F1-E 1&1: my 05* oc'r<33E12%2*r3:.::}%.A  
BEFQRE  " % 5 %

'rm. HOWBLE ma. Jusmzn gnzxzrvamxé; '* x 

CRMINAL mrrrzarr ;Io.g_7§_Qz2o1e %    7

S  @ Shiva

Cardriw,223ream§  

Sfa.Cha1:drasheImr,   _    
I"MaJ'n,Venk.a?a1ddy    '

Bangalare.    ~     V  PE'I"i'I'§O1€ER

    & RN. Amnd, Adv.)

" " Statrfiif   "

 E'a11:a*.r;k£.-zfé:;;1;f;;_4 A' 

RE SPQREEKT

   L  Sri Vijaya Kumar Ma_§igc, HCGP.)
Criminal Petitimx 'm am u;s.439 cape. pmymg to

 'Chi: pefimnw an bail in Crixtzte N.75]2010 of

44    Ibiice Station, Bangalore, pezjdhzg on the file czf
 I-IACMM, E%k>re, for the ofiance p/1113.399, 402 inf

T11?1s Crinfinal Petition  can for 'anierg' this day,

' t1'1eaourtpasa-edthefoI1ow_1nj:

W"



2
ORDER

mm. H

2. Tk accused is a. Ca: driver by aged

about 21 ywra. The afigatinn agajxmt the

ofimws punfihable Linden’

Cede. ~ V ._ — –

3. ‘Time submission of Pleader

is that case anti cllargead
ibr the -. Sactian 379 of WC:

crf.fl’1é”-siilfimissicxmn made: and on perusal sf

.911 the pauum. in menu: am: the

on bail subjact ‘er: the f<:11aw1ng'

.. __(1.} shall be relaxed an bail an ink mcc:ut:I11g a

pcrsonal band for a sum of Rs.25,000/- with
arm surety for the Him sum to the aatimfaction
of the mnmnw eourt.

(2) He shall co-apezwhe with the
agency aa maxi whml required.
(3) He shall not tamper rim pmveeczutzimx witnmsas.

3

(4) He shall mark % a an every
between 10.00 am ta 5.00 pm til} _

resmrt. ”