High Court Karnataka High Court

Sri.Basha S/O Sri.Abdul Khader vs State By K.G.Halli Police on 6 June, 2009

Karnataka High Court
Sri.Basha S/O Sri.Abdul Khader vs State By K.G.Halli Police on 6 June, 2009
Author: Subhash B.Adi
mm wwwni W5" N4-mvmwmw mwm vmmm ur mnxmmmma mun mumm ur nAxmmmm- HEGH EJUUKT Q? mmmmmtn mm-2' amzm Q? mmmwm HIGH C

IN THE HIGH COURT 0? KARNATAKA, EANGALORE
DATES THIS THE 91'}! DAY OF JUNE 2009

BEFORE

ms 1+:<)rt'3z.s I-(R. .313S'!'IC$ suamsx a 

came No.1504 on' gum  ; 
amwm: % V'

1.

3aaha, 3fo.Abdu1 Khade:

28 yaara, R/at No.21:1?4,

Gavimdapura, syrappa Lzyhut

Bangalaxe North Taluk ” ”

3anga1ora~S60 045

2.Khaleem B Abdul xhalafim ,_y .4*,»_ :

s/o.Abdu1 Khadarj. _ _     " 
R/at No.19, 19;" r':,.ar.5:~;--w' _    g

sagayapuxam, B2ng;lnra’Ngrt&t’~’ 1
Banyalon-..,. ——– , . V. ~-….%..»*rn:!1o:u¢

(3 8r1.d}I.ar1fi§v§m§£§§¢}»fl@woeato}

state “1c..z:.1»:a”3.1.:;’,” ho];-Lea . . . mspemmr

__ A”.V?§i§ =¢:£§&fia1 patitian is filed under
“=»sectia§ 43§f_ém.9.c. praying t¢ enlarge the
4;:aVtiti:a>t:..e.i;’3. ‘fin bail in <:r.No.3?6/GB at K.<;.Ha11i
é;$¢¢,H5ah§alara, which is ragiatarad for the
4_ é"a§£§ac§3 punishable under section 341, 30? xuad

.__firi1;ti; 34 at IEC.

This pétitien comiag am far ardars this day,

the court made the £a1lawiag:-