High Court Karnataka High Court

M R Swamy S/O Rame Gowda vs State Of Karnataka By Madiwala … on 4 November, 2008

Karnataka High Court
M R Swamy S/O Rame Gowda vs State Of Karnataka By Madiwala … on 4 November, 2008
Author: Ashok B.Hinchigeri


— W .- ….,..m……. …Mm;; W mn.ammAasA name mum’ OF mmmam Hum mum’ W MMMAXA 1426;} comm’ W MWMAM HIGH mu

M _ _ ‘-«.;§Y.$§RI.H£}s’fl’$é;FPA., man

B’? Trm mi £20131′ 0:? Kamrmm ATaAmALu%3f “fg
mrmrmsfimm my 03* Hovzamfizeijé A ‘

mm

“rm I-iC>E’BI.E nmausrxcm As’:-iéim;

AGE:28'!£'EAR$      " 
cm     

am Hi}. mm Gfl A Btxxzgn  

E06531}?      

*r.m:aa.A.*aAz:;:aLL1,J’:z<:-:,E'zi&:-3 % %

mnauana:-~5ba W?"-»%A' % % PETIHOHER

my sm.R.m1..m:A:i,

A' _____

siieagm BY
imL;gm=:.mnax

_ . – A mspommrrr

-V-..

Criminal flfiwn % filed undw swtion $39.

5f’$.r;?.$; as} rekwse the paitzonw an bail in an-.na.329m3 of

?cI1’ce S1:a&a1, Bfialsre which is rfiatex-ad for

Vsfianm punkhabhe undm sections 356-191, 372, 373
Wiifih 34- afwfl