High Court Karnataka High Court

Sunil S/O Venkappa Sapalya vs State Of Karnataka on 18 December, 2009

Karnataka High Court
Sunil S/O Venkappa Sapalya vs State Of Karnataka on 18 December, 2009
Author: Huluvadi G.Ramesh
IN TFIE HIGH COURT OF KARNATAKA AT
BANGALORE

l)A'I'ED THIS THE 13"" 'DAY' 01% DECEMBER .?;§m9

BEFORE

THE HON'BLI:', MR. JUSTICE HQVL-UVA-{;'-};Cj;RA§Vi«ESH  

CRIMiNAL PETITION :NO.:{i6A3f3 GE 2(m9k%

BET’/VEEN:

1 MR SUNIL s/0 YEN’KA}?P:A–S’z\..PALYA.._
AGED 34 YEARS ‘*». f
R/A MARDOLI ._ %
NARIKOMBU v:.u.,’A-GE3M%
BA_NTVVAL=TQ j

MRI RA;;:Ezs s,Io~Kj0TYA’P’PA POOJARY
GE?) ,3 .. %
V/;AE,;.AV()§)’E~2.f;HO’U_S
T’H’U._M BE PO 3’1″

%%B%ANT’NAm”Q’- ‘ PET1″F1()NERS

Ex)

.{13%’yVS:?’;?§v1f”v.;_N<):)vijMAR & Smt BHAGYASHR! RAE,
A

STA'I"E:1_(;)I%' I<A.I"{NATAKz»\
RfB_Y B.AN'"rvmL'zx POLICE STATION
" RIBS; STATE PUB}C PROSECU'T()R
% 'HEGH C()URT BUILDING
…_..i3Al\EG/XLOREZ RESP()ND}:iNT

U/Jw

2;}

complaint came to be 1'egistc:1'e1i by the rcsponde.m;–p01ice on the

complznmt filed by t'i_1c: Br;111ch Maixmgtzr, Syndicate

4. Hearci the 1.ez1med. C()L1nscH’11:.’._1l1e _bcti1i1′.;1’1c1′:.§”31111 {hp u

leamed Govern ment Plcadexz

5. Since it is 21,s;’I:§q1’eci .t”rfii£” ;j’ej1i£1’o1_1c:1’s vvbixld make the
pzzyment, peiition is aliow-egi. f”fn” ti:1<3:_ "c1{"cr_1t_'.. of 317631 of the
petitioners i11"C1\111}:i'e<:1i:()11 =:wi"fh "C1v9i11.i'.2l6/O9 of Batmwai

police, ti1e:3{i3e§_ ‘1;cIe;i;sed_ ‘(:>}j_’ b2ii1~’011g <§21c11 of them executing 21

pe1's.Rs1.25;()0’§}_/~’ 11nd 21 stxmty for the Said sum to

the satisfi1′;:._1_i(‘;n_ of1i1&.c(mC_;::1’1’1ed poiice. subject to the foliowing

c(‘}1.:§:j. ______ M
‘_’~1I:3e1.iti(>11e1’s shail rnai<c': themselves available to the

« 1.1:i1Iestigati11g zzgelacy as £111.11 when 1'eqL1i1'e(i.
" They shall 1101' tamper.' {he prci;~1 §’;

Bkp