IN THE HIGH COURT 'OF KARNA"{AI¥iA'. % h
BANGALORE 4 * < % Q ' _
DATED THIS THE 12?'**1)AY A ' A
BEFGREfm A % %
THE H()N'BLE MR. .IUs*1":cE HULUY2§_BT~§G;RAMESH
CRIMINA,;{_PET{T£Cfi N'NQ.2fii6'0F"i008
1.
smt.Ad;:a!;shm;,% %
Wio ‘late 4Ré1jg’a:1at_h;;z;,… ._ V
Asmbvui 47’%:*eai”es A
2.
S/0′-late ” __
Afiflflwm2?wmaj’
” Sip late Raiigaaaflaan,
firbout 26 years,
._ Pafifiéi_:¢rs’~1″‘t0 3 are residing
‘ at No..42’E4.,’ Hennur Main Road,
1 Lifisaraiépnram,
Bangalere-560084.
‘ ” -.«:1..5 Smt.Malarvizhi,
D/o late Ranganaman,
Win Alister Edward,
Aged about 29 years,
R,/at No.7/121, 6″‘ Cross,
Bangalore–560084.
(By Sri.Stzbba Rae & Ca, Advs}
55D:
The Karnataka State by
The Station House Ofiicer,
Frazer Town Police Statio1f1,…
Bangalore. .;.REsPoNm:NT
(By Sri.BalaAlc’rishna’,VVIr_Iv:(Z_3GF;)_V
.”‘.”‘-“F ”
Cf:*irf:_inal..jT’«Péfiti£xn”‘ «filed under Section 438 of
Cr.P.C. –wprayEz;g to mléase tjje petitioner on bail in the event of
‘ §n Cr.N6-}.9?fG8V.”by Town Police fer the offence
P21)/S_s;447;’ w.448;’379,TV 5963′!’/W Section 34 ofIPC.
‘f’t’iis Crif51i1A1§iiI ijéfifian coming on for orders this day, the
. « made”‘ih¢. ,_fQ1l0wing:-
OQQER
Petitioners have sought for yam of aniicipatery bail in
V Ebnnecfian with Crime No.97iO8 of Frazer Town poi-ice: for the
UU€~
offence punishable under Sections 447, 448, rlw
Scction 34 ofIPC. 3 is A
2. It is alleged that lltllévxfétiants
under the complainant in .v§ifiI::.’.thl%golrlction order
obtained by the c£5:o;;laiI_z:iiilt”li.éye,:lV”ressaultolll flue complainant
and also refused to vacato_Vtllio
As of the loarnod Counsel for the
pgofiiioner tfioro a oivil dispute pending between the parties. In
R petitioners have been considered for grant of
2 conditions. In the event of arrest of petitioners in
with Crime No.97/08 of Frazer’ Town police, they
» ‘l:-oéreloased on bail on each of them executing a personal bond
for Rs.l0,000/~ and a surety for the said sum to the: mtisfactiorn
of the concerned Magistrate subject to the following conditions:
(i) Petitioners shall make themselves avaiiahle to the
investfigating agency as and ”
(ii) They shafl not tamper with mg . &
Bkp.