enlarge .,th_é_e petitioner o'n--_.bail in Crime No.106/2009 of Yelahanka New Town F"ol.iCe. """ l'l_3l.%l.2G09.t't)y Yelahanka New Town Police for the offence punishable under . IN m_e HIGH comm OF KARNATAKA AT BANGALORE Dated this the 9"' day of September, 2909 Before 2 THE HON'BLE MR JUSTICE SUBHASH B ADI' L f _"= Criminal Petition 4419 / 2009 l V V' l '' Between: Sri Diwan Ali @ Mohammed Ali 37 yrs, S/o Mohammed I-Iafeez R/a#7, Mango Garden _ ~ 1 Konankunte Cross, Bangalore V V . _ Fetitioinerw (By Sri K Ram Singh, Adv.) And: State of Karnatnkafioy f«1.;:__ _ _ Yelahanka Siatelllitee Town Police Station _ Respondent
(By Sri A \/llV’Rafnaktishnai..C~]?j’ ./ It «
ThisCriminaIV_lPetition.’is filed under S439 of the Crl.PC praying to
This C’rjn1i.riaie_Pe;i.tion coming on for orders this day, the COLlI'{ made
the” following’: ffl_ ‘ ” pi: V
l ORDER
.e Fe-titiotier is the 12*” accused in Crime No.106/2009 registered on
An
1
J
Petitioner shall not tamper with the prosecution witnesisyelsator the
material evidence.
Petitioner shall appear before the court regularly. H __
Petitioner shall mark attendance once pin fifteen ..;iaysl”‘hefore:1Vt_the
jurisdictional police between 10.00 and 2.00 p;_n_1€,”p1l’efer’ahly’
Sunday.
In the event of default in. appeari.ng’1}et_orel’the Courtor’ violation of any
of the bail conditions, pI’ostLcL1tion at l’i’hert.y.lte_seek for cancellation
of bail. 11 v– – ”
t~t 3 Sd/’
FUDGE