IN THE HIGH C-OUR'? 012* KARNATAKA AT BANG.z§:;t§R%§:'-.T:"'vV.
DATED THIS THE 06TH DAY OF JANUARY-2§i)09. VV: "
BEFORE w-M
THE HC}N'BLE MR.JUS'FIC£EVN7g_AA'I§iAi;IDf&
CRIMINAL 1:>E;TI':'1(}:\; '*rqg.s2A1~91_20Qgf.V_A
BETWEEN:
Sri Si-rag . M
S/o. Late Sri VJ-an
:31 years . U
1:'/a: No.51, s;u1t1a;a;:ji'\:»1;n3e;-Raga_
New Bamboo «. A "
Banga1o'ré¥ES'GQV U33 1. "fl: 'V ...Pctiti¢mcr
{Ey Sri }?:é';_1f?.,'S§adaé,£{§§ia3V5p:§;V'2%§iiag§c§1tc)
AND:
= ._3tatV£'i3f§{_.uéi111ata1{éi' _____ .. «
V1333 VS}:ivajii;a?ga;' Paiice Station
Rep." by '3§:éinied" 'P._ubii<: Pzxasecutor
irfigh {i;our'i:.. iid,,i.11g
Bang'a1ore#F~£}O 1. . . , Respondent
; (By :-ii; ..P’§’vM.N’;nvaz, Addl. SP?)
A’ This petitien is flied under section 438 Cr.P.C., praying to
‘-finiargég tlw p<=:titioI1er'a11 e3.:1i;icipa'£c}ry bail in the caveat of his arrest
iii. Cmrne No.1-=¥2[2008 of Shivajinagar Paiice Station, Bangalore,
' mgzistrtred for offences punishabie under sections 307, 323, 448,
-5953}, 427 2’/W 149 we 35 etc.
This petitien earning 0:: for C)I’df33.”S this day, the Court made
{he foilowing:
III.
This Carder would he operatzivc for 3 period of two
months from today, within such timct, 1act5A:iii)’ncr
shaii apyear bttfore jurisciictional Court a1f1i:i= A’
regular bail. In such an event, titic ” .
Magistzrate shall consider the app1ic.afiic>z:;’x*s?é§§thou.i”‘
being influenced by th{: c$¥3’sezjr21t:io;n53 ‘Iilagigfiitx
this order.