1
IN THE HIGH mum’ or KARNATAKA V
DATED THIS THE 25:3» T:
THE HON’BLE MR;;:i;§sr1c§}: ‘1¢..IV_!.lVu’:;:’*..”.*réfl51″».’«,:V’VV
CR}MiNAL~P1?fTfi’ii’)iH’VL–:?§i.£IVV);_t§;7_£§_[_%’AV’V
BETWEEN: ‘
Twunalcar’
S10
Agaodaboutafl. ..
R/at 13% Mai13,’—-.
(By s e; Adm.)
-Re1r- by
Stafinn House Ofiioer,
mmya mace Station.
Rcspomlcnt
x V’ Anand K. Nava%atla, HOG?)
Tl1ispeti1:ionisfiiedunderSac1ian439Cr.P.C. praying
to rclease the pelitionar on bail in Cr.No. 190/200′? of Peenya
Police Station, Banglore Dist, which is Ingistcmd liar the
oflcncc pfufa. 396 of!PC, which is pending on the file ofthc
Fast Track Court-IX, Bangploie s:.C;N a,1%~139%1’212Q7’V
This petition coming ;,1r.m; %
made the following:
The 110.3 in Crime
No. 1901 4r@ pum” “””ahabk-. under soc:uon’
395 bf; In all there me test:
£1.15 is taken up for henna” g learned
has brought to my native learned
‘ has gmntcd bail toaccused noal, 2. 831369
;aluabk: properties were recovered on the
‘V furnished by accused 110.1. The lcmned
S¢$sio11s Judge has gmted bail to accused no.1. As far as
this accused is concerned. it ‘m stated by learned
GovemmcntAdvooats,alongwasrecovemdfiomhia
possession. The other accused from whose possession
av c£m.pm<1l%-~.
Thcreftm: um petitioner is a33c)4__cnti§iit.~;§”i:) * .
of parity.
” execute a bond for a sum of
shall oficr two sumties for the
V the satisfaction ofeommittal court.
petitioner shall not @per with or
prosecution witnesses.
3, . pctitioncr shafl Iegulafly attend the Court.
~ 4;: The petitioner shall mark his attendance in
Pecnya Police Station between 9 am. and 3 Inn.
on every Wednesday and Sunday until further
orders.
Sd/-‘J:
Iudgé