Karnataka High Court
Sri.Thomas S/O Sri Jayaraj vs State Of Karnataka on 7 October, 2009
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE
DATED THIS THE 07TH DAY OF OCTOBER 2009
BEFORE
THE HON 'BLE MR. J USTICE HULUVADI.G.RAMESH
CRIMINAL PETITION N 0.4849 OF 2009
BETWEEN:
Sri.Thomas,
S/o Sri.3ayaraj,
Aged about 26 years,
R/0 No.30, Old Cement Lane,
Austin Town,
Banga1ore--560{}47. ...PETITIONER
(By M/s.Am.ar Correa Associates, Advs.)
AND:
State of Karnataka,
By Ashokanagar Poiice Station,
Represented by
the State Public Prosecutor,
High Court of Karnataka,
Bangalore. ...RESPONDENT
(By Sriflonnappa, HCGP)
Egvw
>:'§%=
|\.)
This Criminai Petition is fiied under Section 439(2) of
Cr.P.C. praying to set aside/modify foiiowing part of the order
and conditions in order dated 17.9.09 passed by the Additionai
Sessions Judge & P.O., FTC--HI, Bangalore in
Cr1.Misc.No.258G9/09.
This Criminai Petition coming on for orders this day, the
Court made the fo£1owiiig:--
ORDER
Petitioner has sought for modification of the bait
condition granted by the Addi. Sessions Judge & P.0., FTC–HI,
Mayo Hall, Bangaiore in CrE.Misc.No.25809/09.
2. The teamed Fast Track Judge has granted bait to the
petitioner by order dated 17.9.09 wherein petitioner is accused
No.3.
3. Having heard the Couiisei for the petitioner, in
modification of the bait conditions imposed, condition No.2
are
imposed to deposit cash security of Rs.25,000/– is deleted.
Other baii conditions remain intact.
4. Accordingly, petition is disposed of.
Bkp.