IN THE HIGH COURT OF KA1zNATA.§~;;ia *-
BANGALORE
DATEB THIS THE 015'? DAYJOF::i)Ef:EMBER'20l§9' '_
ml: H()N'BLE MR. JUS'l"I"i31léi§I}LUVV';$§i;{}.i$z}_%./iVESH
CRIMINALT§ETIf:*i§N 'f5IQ;§916 0152069
BETWEEN: O O O O
RAVI @
3:0 GANGAz_~I?~IA; A/A 2.6.yEAR..s
NAGAV'AL;L_I.:~_HE}3i3U'R.'iHO'i3Li
PETYFIONER
(13'yAsr-ac 7
AND V
.s::rA'1=*::: OF KARNATAKA
« "BY5SHE'S..HADRIP{}RAM POLICE STATION
A ~ Rgp. 'BY__P, HIGH COURT BUILDING
' BA€§'G_A"1Z.G~RfZ RESPONDENT
‘ »–..4__ffByv_.S:£:jif§..~33;ALAKRI§HNA, HCGP)
“.f7mIs CRLP IS FILED U/5.439 CR.P.C_ BY THE
AA ‘OOADVOCATE FOR THE PETITIONER PRAYING THAT
” .._T.’HIS HON’BLE COURT MAY BE PLEASED TO RELEASE
THE PETITIONER ON BAEL IN S.C4NO.97/06 ON TEE
FILE OF F’TCf»V, BANGALORE, FOR THE OFFENCE
356′”
rd
P/U/S394 OF’ IPC.
THIS CRIMENAL PETITION…4 cQt;;_21*tTT *:\.j1″A_DE;.,¢__TE:§EA’
FOLLOVVKN G1-
ot::ttr;,r;..13.
Petitioner hassought.~”for “gf:tnt of ‘r’r:g.ui.ar bail in
connection with Sessidné ‘péntiting on the file of
F’I’C~V, Baijgattatzc.
* » LA 3. Thf;Apt:’titiori:=,1′ was earlier granted baii and again he
t’wasE*’-}itn’eV£§t::d in another case and he was in custody and later he
V g<jtv.2tCtf;t1'1:i"tf£z:i_it1 that case, but he was not reieased from custody
=-.;_§nd _w;:sA4%;t$ntinued in custody in <.:0nn.ecti0n with the present
catéevtétnd that he is in custody for more than 2 V2 years.
V'-..E{*t)wever, it is for the concerned Court to grant bail to the
petitioner by imposing suitable contlttions.
X'/..
Bkp
4. ;\c<::m'imgly. pm-:t§ti(m is aiis§)(3s<:d of.
Jun
3L2.