Karnataka High Court
Sri Rajesh vs The Station House Officer on 23 March, 2009
2
2, The iearned Judge of Fast Traci; Court rejt–“:(:t£:e:§~
bail. The charge is for the ofifence under Section ~ V
Prima flacie it does not atiract Saction
Therefore, it is a fit case to grant: bail. V ‘ ‘
3. Accordingly, the petition f[‘i”1£\§
petitiener is enlarged on bail s:,1bje:cf”L%1;§’the S
he snail execute a personai béjmd fcvflé /-
with one surety for the like!’ appear
before the Court. H
‘”ni7h % &Tfidqe
MP