in THE HIGH coum' or KARNATAKA AT ~ 4_ DATED THIS THE 31*" DA! 01? 4 " k THE HON-'BLE M1§;dusii<;E:N 1 Shri. Muttappa. % kk fiifil ahfiiii ;é?é€ui=%.. 2 M Ooc: District _ _* Petitioner (By 3.3. miv.) am: or by Respondent
. HOOP)
petition is filed under Section 439 Cr.P.G. praying
m -…-1…’-=”‘–,~.,,,e the wfi*.ui.r..'”…..-” an bail in ‘-..’1r..”.’a. 17 ’95 of .’v{a:’=§.’1al
n Station, which is registered for the ofiénoc p[u[a.86,
oi’-at _.1°I)._..___4_I__ rs
Of’
.01 nalnauawa réféii fici, fifld 3?’? Gfiru and etc.
This petition coming on for orders this day, the Gourt
~~ F made the following:
I\’\I\I§I’I.
The petitioner is alleged to Aabcéfléd
an oifcncc puninhable under S’3’9A %
86, 37 and 104-D of
No.17/06 registered by
2. initially against seven
“”3″‘°”” ‘C'”°P°” V” em-
The the matter, tmced
4′ A. was working as constable in
l*-arliice. He is alleged to have abetted
” by othcraocuaed. At-fl1is+atagc=-there
material to indicate nature of abutment.
” as it relates to abutment-mat: u_|_:Ion- .
~ AA :52:-=:.,__._hnngc 9!’ mn…..!.-ik ……”-I-‘-de.-.2: b..-1-.-a’-….-a ’13.;-“*’~’-‘ ‘-‘”‘ M” “‘
V’ I lnruaguunn-I
atxeatafile.-.._ntV given by one of t_Lat 1?!!!
uuuuvzl uuu 0111.7 0.!
AL… .I.’..___
uuuu. F’r:’ru1mcacaact§w”‘1i1iafacieoaaeoi’gbei:Inent
V t peiitioner cannot be interned’ ” ‘. petitiom ia in
/’1 I]
“\)_ .2
custody. His detention in judiciaif’:
hnuflr hm smnfi cmmdfihmm.wInmmgfi§;fp&fl®m’j§}2′
4. AoaM6flmh;lpfl§@hefifihfifigy 2
. x ORDEé .. ,
‘Hm pmflhm m gmnfig jig gmmmmu mum be
released on ‘téxndiflons:
1. a bond for a sum of
%%%% ‘V:”§@2gfiDd[;@mififincmkrumaswmfimsfinlhe
“imz§@m}fiflfifimwflhfibmafummmmalomnt
. ., 2. shall not tamper with or
proaecution witnesses.
petitioner shall megularly am-