.~BANGA.Z§ORFg ._<3i'rj_z. « ..... .. »
..1,
IN THE HIGH COURT OF KARKATMQ A1' BANGALORE
BATED THIS THE 26*' DAY OF' JUNE, 2009
BEFORE
THE HON'BLE MRJUSTICE SUBHASH I u
CRIMINAL PETETION NO.26'?81g0G9__, _: A ff}
BETWEEN: %
SR1 DEEPAK R @ KALLA DEEPU
sgo RAMEGOWDA,
AGED ABOUT 21 YEARS,
R /AT NO 627, 13TH MAIN ROAD,
QNIS: moss SARASWATHINAGAR,
MUDALAPALYA, ' ..
VIJAYANAGAR, * *
BANGALORE-~S60040. '- _ 1
" 1 ..PE'I'I'I'IONER
(By i2!fLI§.H',"ADV}
"ma STATE 1:-3?'---_' - .. %
BYATARAYAPU RA" POLICE. S'I'A'I'}ON
BYATARAf{ANAPURA* .A '
.. RESPONDENT
‘A – {B§?_jSn’. SATISH R GIRJI, HOSP]
THIS. P’iLED U/8.489 CRRC BY THE AEIVOCATE FOR
PETITIONER PRAYING THAT Tags Hot-mm COURT MAY BE
PLI’:A_SED_A”.–‘T0 ENLARGE THE PETITGNER ON BAIL IN CRIME
” 30.289/2008 0:»: THE FILE F0 THE BYATARAYANAPURA
THE OFFENCE P/U/S 143,I44,147,1-48,302 R/W 149
‘ ~ IPC.
THIS PETITION CONKNG ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:
ORDQE
Learned 00211156} for the petitioner submits ~
is accused No.7 in Crime No.280/ 2008 mgsmxw’bfi” ” ”
by Byatalayanapura, police, Bangalditg fer’
punishable under Sections 143, 144,- ..__148, 3{_}Q rfw V
2. Petitioner subm.ite_ n¢;g¥;;a; been
enlarged on bail by this Petition
110.1572/2009 date(§:”17.6:.”2{)”OQ;¥ petitioner is
concerned, only given order fisr
manufacturin_g__Qf vtin; gf éommitfing crime.
3. accused No.3 has been
enlarged on haivi,%”;}éti!i<')1;.cf' erniitled for bail on the same
' 'Rims a3J§1'3'£:o;;ditjonsiLe;».. …..
shall execute personal bond for
._ one surety for the Iikcsum
A the satisfaction 01' the triai Comt.
;'}'I1t.=L'=—i)ciition;cr shall not tamper with the
'_ V. _ pifcasecufion witnesses or the material evidence;
we}; The petitioner shall mark his attendmace once: in
15 days to the jurisdictional police between 16.00
am. and 5.00 pm. preferably on Sunday.
Sd/~
.AP,_, Judge