High Court Karnataka High Court

Sri Lokesha vs State Of Karnataka on 28 May, 2008

Karnataka High Court
Sri Lokesha vs State Of Karnataka on 28 May, 2008
Author: Huluvadi G.Ramesh
m THE men comm' or KARNATAKA AgBAmALQR§£~ T _

Dntedthisthe28""dayofMay, zoos  " "  

my HOMBLE mar Jvsrrrcs   .
a-.1-mu    
Srilxakesha SIoBoraiah
20mwaH     V'  _
(By Sri <3 s     if;   M

State of  I

Bangalore" . A Respondent

(By sd%Hc"Sg:aagmL"  V 

    _ " V*r1ii{<:rix:;;na1 pm--' is filed under s.439 orme Cr.PC praying to
   bail in C:-'me No.57f2008 of Pecnya Police.

=   Petition coming on for Oréuu this day; flue com

 '* __the v_fo3l§§s1ng:

ORDER

“1=eutm” er hm sought fox grant of bail in conmctien with

AT I ‘ ‘€r;No.57/2908 of Peenya Poiice for 3; alleged oflhnce under 3.395, ape.

W’

To hi; execu.’5ng- bond for Rs.50,000!- and a surety for the said
” to m¢Lm§f&¥ifim ofthe cmcemed Mm” e in conmdion wim cm
V -» Peenya Police, subjeot to the fol1owmg’ commons’ ‘ .

o make h1’msc1favailab£etothe5mvastiga1;ing agency auad

‘I}1ealiegationis,onl2..’12G08m’oan1d1.00p.n1.i:he

down from the bus at 8″‘ Mile stop, Bwlore while
and mm he was walking on the road he ms _

Rs.9,900/– and also a mobile phone by the ” ‘

It is the submission of the pet» ; _ er”‘s was a Duvet’ of
the Tempo Traveller ma 13¢-L has m..¢.e ofiimoe. The
recovery is not at ‘

The pegiiionsr since 19.2.2008. Since the
petitioner is be dflcult to seem: his presence

also for

A petition is allowed. Petitioner be reieasod on

0 Heahallnottmnpetwiflxfliewimeues.

AW”

o He mu mark his attendance once in a fortnight
befam the Peenya Police between 10.00§:;n. and .5;’6i}