5} R C3 E} R
@115 petitioner is arrayed as accused .
Nc3.122f 2008 of Ba$ave:~3}1Waranagax..
effences punishable under set:tic:11§.«1d{:3″3
149190, ‘ V 2 V ‘
2, T1333 Court in .:-:.:;s.»=;,_;§é§:;»j_:’»:’:;:qV_;e9’&a{s=s§:’ g;;T;99.2099
has granted bail 1:0 §\?.:§3.: .} ” Wham similar
afifigationsam made. V
3. ‘”f°h.e _le,2£i7’1i#::?§.._§{{i{}F? *$;1Qu!.dsubmit that tins: petitiener is
invQ1;v:*::% §.3:; s.s€:vé1′:a1r.:é§$:fé§’–«.éi::a§’. he is Iikeiy ta C0mm.itT simfiar
0f¥er1_c::.a if rsi£::».1,3€'<§V {an if that is $0, Fnliifh situaiiatz <;t=::2':1}.{i
-153$ %~’::v<.3i{§EA:§ E1}: §.1mp0:~;§jr§§g cer't2%_i;}:1 condiiiqyns.
is acceptfid, The petifionar is Ifiieafieai on
bsa£i;.. s21?;2=j&':1i:"t<3 fgflowing condiiiens: —
VV _ T316 gefifianer 31133 execute bgfié far 3 sum ef
V' Rs,25,fiQ@;"~ anti Shafi affez" a surety for tbs iiiie sum R)
fhe saiisfaciien cf j':§.i"iSfii€L"iiSI13.§ {3{m:'i;
W ,
ii. Thé: peiiticmm" shali 11:3': ifitimidaffi or .
pmsctcutiolfx wifnmsses.
SEE. ‘E’h:.=: pet:it:§.(>11£:3′ shai] nlagzflé 11iES”53_.11C’fi3T{l.Ci3j£}L.”|Ev;’v.’bff.’?.’§Vf3é.fi
33:1. and 2′. 13.31., 011._ “*rs$IeI§? ‘E§:liI1£,§§}?’V”£E”4£;EI1’ the V
j11:isdicii0na1p()}i§r<§, 'uz11;éi"f:1a*_£i3ei"'i:rd$rs.'
EV. Tha petiiiagmr siiall rgégul:4V2fv1yiVbat'fE1i:i Cietifi.
% % Sd/_
EUBQE
SN§'~§ ,-