IN THE HIGH comm' OF KARNATAKA, BANGAL(.::R;_E.."%J~~._ _
DATED THIS THE 19TH DAY OF MAY 29:36 % if *
BEFORE Q %
THE HONBLE MR. JUSFICESI. J:A4!;,¥?%l"4l"}'J_}'.:&4'§7'I:i"':'\'.'I\'i"
CRIMINAL PE'f'I'I'I{)N___ _No.'1';a<§3; A
BETWEEN:
SRINIVAS
S] O. RAMAIAH
R70. 733 CROSS " _ .
NALOORAHALLI, WHITEFIEL§)"" -
BANGALORE .. PETITIONER
(BY SR1:
AND:
WHITE FIEL'l3 POLiCE"".."' , i RESPONDENT
(BY Sm' a.L..BALAi:r§IshNA, HCGP)
' V:.""TH1s.,4"c£<1.§§i1~3AL PETYPION FILED U/S3439 CR.P.C BY THE
AQVQCAT-3 farm PE'f'I'I'iONER PRAYING THAT THIS HONBLE
COUR'1'=.MAY';=PLEASED TO ENLARGE THE PETTTIONER on
' BAIL, IN CRIME.-No.53/2009 OF WHITE HLED POLICE S'I'A'I'ION,
FOR THE CFFENCE P/U/S.504,324,30'? 12/"? 34 OF IPQWHICH IS
PENDING" on THE ma: op cam BANGALORE RURAL DISTRICT AT
* . ;%A:4Q.A__LoRa.
' =.'§'.1.*'{AIS PBYFITION COMING ON FOR ORDERS THIS BAY, THE
_ -Cotmr MADE THE FOLLOWING:
ORDER
Heard both sides Em respect of the case filad against the
petitioner in crime No.53] 2009 by the Whitefield police for the
b
R;
2
offences punishable under sections 504 and 324 r/W34 of IPC.
Subsequently, section 30?’ wine to be added. Having to
the conflict allegations and the oifences alleged
petitioner and also the injunw having been K V’
hospital, 1 am of the View that the petIfiene1* be “oiil
bail imposing certain conditions the
prosecution. —- ‘H
2. Criminal pefitiorg is t_1A11e_d-orxlition
that petitioner shali .;a for a sum of
“”fe2* the like sum to the
safisfactiern of the am = file petitioner shall mark his
attendance ubefeze Police Station on every
4_. be!,Weee to 5 pm. and he shall not tamper
‘t._V}Il€ ‘of”*tl;11eaten the prosecution witnesses, in any
not involve in such ofiences of the like
V nattireééin On violation of any of the conditions, the
H u ‘is at liberty to meme for cancellation of bail.
Sd/-5
Iudgé
Cs