Karnataka High Court
Sri P L Ramesh vs State on 15 May, 2008
IN T1476 HIGH COIJRT OF KARNATAKA AT 'V A. 3 Dated this the 15"' day of May, 2908 Al: " Before _ " ' THE HUMBLE MR JUS 31537'? 1' ' o Civiminai '£3150 A/'zqgos Between: h' 1. Sn'PLRamesh._, 41 _ ; S/olateLaks}uni1xarayanap'pa._V ' 2. Sri I{dsna@'*+'g:;§i;a1os}), 393% * " " S/0 late 'I..a3ks1m§i;1o;raya:1.appg Both are :25; mk'et,aBm1galbro 2 Petitioners (By Sri M And: .~ . &_StateV_»~>~§'1.)'y:.$';;A1'1iv;;1ji Bolicve Station Rcspondent osxivsafiaknsfigtao op) " . % 'C§4:rm'é~;§1 Petitim is filed under 3.438 of the Cr.PC praying to ' roleas«2:__ on bail in Crime No.50!2908 of Shivajinagar Poiico. Petition coming on for Orders this day, the (loud x V A fmédé ~ Que following: ' ORDER
Petitioners are said to have been armstcd in connection with Crimc
A. No. 50/2008 for the offence under 3,380, IPC.
M
From the submission made, it is clear the cheques are said to have not
been realized. In the circumstances, petition is allowed. In of
arrest of the petitioners in connection with Crime No. soxzws
Nagar Police, they be released on bail on their executhzge V
Rs.50,0(30!- and a surety for the said sum, sutfieot the
o Petitioners shall make themzwlves,’ e\{aiiable.1o”the L.
as and when required.
I They shall not tamper wit_?ies§_ee;” __ ‘
0 They shall mark their anegndomee -“€lde”eon¢emed Police every
Sunday’ a;m§’ ‘$.06’ j’3;m;”:1natii fimher orders.
9 They one month from the date of their arrest and ' d " Sd/A Iudfié