Karnataka High Court
Sultan @ Syed Sultan vs The State Of Karnataka on 7 August, 2009
4. Canaidering the gravity at the offence and also
“E * “””W*wm. JV the nature afi atfenaa alleged against :h§ §a£$fii§nar,
1% is act 3 caaa far grant at bai1QJ Em#§§a$; the
from the date or re¢eip£.§£ ¢o§§.q£.;hi3§§r&e&.
5. Accordingly, fifia p¢£i§ifig.is_disfiisé§d.
: W ivJ£ i F$; Sd/;
mmm” Q? mmmmm HWH fiflfififi? fifififlmflw Mififl flflflfif 9%’: WQNAYAKA Wfifl %§2-%;b*%.$§i””§” 0? KfiafiNA'”§”fluK& H36″ CQEJW” Q? WRNATAW NR6?-i C031?
learned Trial Judge is dixeQtéd”tg gxgédité the trigia
as earxy as possible but ndt i§£§: ffian NI§E:%§nthQ: