Karnataka High Court
Sri Sayyad @ Syuddin S/O Mohammed vs State Of Karnataka Rep B Spp on 28 May, 2008
in Crime No.I87f2G06 fiU Police. fj Vzxmfsvxzooe ofUppinangdi Police for the allcged ofibnce lmda 3.395 and A V M ' " 17397, IPC. 3" IN um men Conn 01-' KARNATAKA AT T f ~ . x Datedthkthe28"'dw3'ofMI¥. mg ' HIEHOMBLE MR JUSTICE HULi}'.YA?.}I" "G 7jj-. f Cir-iuiual % % Sri Sayyad @ Syuddha, 23m V _ Sh: M R13 Gosada House Ethadka,KmnbdajeVi1I:.ge V (By Sri P _. Aw . . ' . 'I K' V' >' State I' % Rcapondent (By Sri H C ' '" * , G33)' AC'-1.'m'2fl mm filed undm s.4.39 ofthc Cr.PC mm ta _ um' 'a1""'i'c1$tioa com' g on for om: this day, the com ORDER
‘% a’ has sought for yam of bail in camoumw with cum
, petition is allowed. Pefitioner be reneasg as
executing a personal bond for Rs.5i),000!0 and a surety fur:
the satnsf’ action of the canccmed Magn’st**a. b j 2
conditions:
a Petition: shall make himself the as and
0 He aha]! not tamper with :11; , : ‘ _’
. He shaii mark pig 19.09 am. and 5.09
p.m. heforwtliex ordexx.