High Court Karnataka High Court

Siddaraju vs The Station House Officer on 11 August, 2009

Karnataka High Court
Siddaraju vs The Station House Officer on 11 August, 2009
Author: Subhash B.Adi

M”? 0%’ flflzflflfiflfififi, NMEW KIWMKW KW_%<$;.~"%;K?w§fiJ}AMfi\

5%
:3
5
“.3
E
Q
E .

E
E
E
g
%
§
3::

3

§
3
3
J
E
Q
r:

5
5

E
E
X
5
In
3
“E
3
3
.2
:

Q
2
5
E
Q
3
¥
§
is;

3

§
3
3
:3

13 um HIGH ccmm’ 01-‘ KAREATAKA AT
mmn ms ma: 1 rm my mo’ ~ ‘> %

THE HC)H’BLE X I§~§a°3e7 55I7″:.I3VV.I;’; *;:3Ej:1[.’:*’:._

SIDDARMU
9/0 HINGA NAYAIKA,-“* ; _
acmnA3ov.rr25%%YE:aRs;,k%%«: –
AGRICUL’II3Z2I8T,_ % k 1; %

RIA KUN11Ar#;a*1’r’Am”
MYSCIRE _’ mnnoxaa
(By sRI~§Axsms4n¥ALA~w.zAgxs:4ocmm)

_ . s*mTIQN muss omega
% mL1cz smrzox,
smaua, H13 KOTE mzmc,

M33033 1:~rs:m1cT. msponnwr

7 (By «,B.BA1..a1<:RIsmm, SPF)

**&§*k

1::-as C:RL.P IS FILED 1113.439 <;:3.p.<:: BY THE

FOR TI-E PE'lTI'IONER PRAYEIG THAT

TRIS HoN'BLE COURT MAY BE PLEASED TO RELEASE
'rim PETR. on BAIL IN cR.No: 7+/2009 OF SARAGUR
mung srnnon, msom-3, on mg mg or TI-IE
cxvn. mm: (.11-'2.D1Ii.) 8: J..M.xr.c:., ccmar,

Mfimai mam

gwwwa war wranmwxmnm WEWW mmuw AU? Kfl%Nfl"l'AK% Wififi flflim'? Q? mwgmm HEGW fifiififi? Q?' Ké%R%W%"fia%fi» Mfifiw QWURT Q? §€fi.RMRY&€i==?.M==-'?*%::e..

rmacmmnsvamxcrrrs, ma TFIE oprsncg; T1?/ms
«saw, .30-may or rm. V

ms CRLP comma ma om:2:é:1=zs,

Tm ccaamr MADE 11$ _ %

Father cf the “st.
30.74109 on 71413339 punishabxe
undm: .

2.” dmm had married
to and hat: was harasafzg
the %% with dowry. Despite mm
tmrmirg. On vmxzoog ma

a lnhplmne call at about 9 a..m..

has consumed. poison, whcn 11¢ want

L t:;th4g:h§_vtfiV;4:afthed a:rd;atthattimalmwa.e in

X to talkand tmmm-, shat: wan swam to the
but an the way aha but her fife.

3. fimmatmrltxas beex:.fi11m»tE1gamdbyth¢pofioe
andfibficmmeslwetfirtwafczmafiofiwncm.

!