.75.? iwe-i
COUR? OF KARNATAKA HIGH KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-“GI-I COUR
f§§.”=.E ‘3″‘§t°*:c,>.; fifi 537..-:7t’§ $flil§.’§’ TS? K3-‘iRE~§?:.3TAKP:., EF;E:3SA{:Q§.E
Bafigg wazg wga 2% $3 3%? SF %$¥EMEER 3§§aOO
§E?GRE
?%E %fl§’§LE MR&J$$T1£g ASEQK E §I§¢H;$EE:_ C
CR&.?,§$.éQ$fii§F §§$fi71*O*C
BE’;-‘E”%§EEE%E
EEEEEE ?a3HA Q g§a3,=_*»
35$ §fiEEKBC3%B§Afi, _H’_
xgag Rama? ysyvgaaa; =_*
msa? §§.153, * ‘. :-
3§;AKR§aEHwaRAPu£;»7;
E aazfi, aA3§:n,%aa,z ,L . =,=
$¥E§?fiZ»§A§£Rg fi%fi§&§QR§;_’ v’
,;. yawzwzoaaa
:,’$g:§§¥ag,’a§;’s$Rwfi
,%fifi,E=a,3aA35$¢:5fE§§
£fi$ C C
_3?a?§VO§v;§A§§§xé&R ?.3.
;é%3g%¢$,2A§fi3*:$HmA, aC$?;
C*$%fi;%:?§&E§ 333.433 ma.§x: B? THE P£W%A?E
§ :3 E;
C”»§g
” :§;aag£:1£$a 5? §h?%fiA5AR FQEEQE
73?§§:e&?§A§§Am$RE c:?v, waiga’ ES RESISTER£§ FQR
aggagaa ?Q§EfiERE&E mgmag §EQTE3fi.3$4 my EPC.
F
TKE
… RE$FQNflERT
%a§’?§¥§$1QmER §fifiYE%3 T8 Exnamsa $32 PETE,
uaaza Ia T33″ §$§§? 3? HES ARREST
§’§’1.;S’ E’§’EE’?.’E=$?%’ £’€.3?4;E%§E§ 3%} Ffifi. fikfifififi TXKS B&'{,
§§%RT EREE HE ?§LLQ¥Xfi$:~
matter, I am not inclined to grant the reLiefepf@&
anticipatory bail.
6. Juet because, the other two?aCcfieedfare~
released on bail, this petitiofieg is not eatitlee ty
to the relief of anticipaterj’bail#*Et”i3Vegan to
this accused(§etitieeer hetein[,tQAsurteade£ and
seek the regular bail 5_VttVt
7. Ehei eeiayj Qt :6¢ §a§a in filing the
complaint apeeate ta the feat ef the accused. Be
it as itv mag; [ehethet “tee. delay in filingt the
complaint :3 fatai fie tee erosecution has to be
decided on the eoncluaiofi of trial.
.:’8: Thisa petition for anticipatory bail is
diSmiSeed}«ta_*et
sa/-%_%
“‘ ” “‘A’,.. 7” “””” “‘”””V’I I ll\n7l’I uvunl ur RHKIVMIHKH HID” LUUKI U!’ KARNATAM HIGH
Jguigfifi
Msu