High Court Karnataka High Court

R.Seenappa vs The State Of Karnataka on 29 October, 2009

Karnataka High Court
R.Seenappa vs The State Of Karnataka on 29 October, 2009
Author: Huluvadi G.Ramesh
 

IN THE HIGH COURT or KARNATAKA-AT,2$fiéh:§Ré-
DATED THIS :33 29" may OE écidfifiR4A30d§«»
BEEéaE   1 A u n

THE HON'BLE MR.JU$TICEAHULUV§EIx@mRhHESHVV

CRIMINAL pErITiQN'NQ.52éi¢2aé9

BETWEEN

R.SEENAPPAa g""~.j >,z_ -«,

s/0 Rfiflfilafi E GflGGEPPA* =7«W;

VOKKALIGQ Bi CRETE; MAJOR »

R/O BHIMA?URA=vIL£AG£-: ' '

xULBAsAL.TALvK g*_""«__w»

KoLAR"n:s¢IRfiT '<_' _ ... PETITIONER

(B§_Szi'::B7?3AH§D,~ADv1

=:'~fHE"sIATE_os KARNATAKA
"_BY THE STATE PUBLIC PROSECUTOR
HIGH coma? or KARNATAKA
BANGALRGE-550001 ... RESPONDENT

‘”” n,gBy’sri: A V RAMAKRISHNA, HCGP)

PETITIONER on BAIL IN CRIME NO.295/O9 OF
HULBAGAL PLICE STATION, FOR THE DEFENCE
P/U/5.376, 506 or IPC AND CLAUSE 3fl}fxiiiOF

J¥’/

‘ ggiiiiéngz fiafi fifififiifitfié. :g§@ $3 tag

-« -«–nun r-«was–».,_:um or KARNATAKA HIGH COURT or KARNATAKA men count? or KARNATAKA 2-ucu COURT or xnmnmxn HIGH

fififi Efiffi? §§§é¥§ntien $§ %::@§:t:@§3§§%;i§§§,

figs’, ‘E'”‘rE mama; §§§§§ “12-E :3:i2;”;;2;::@:::a;*°:;.

‘i”i;E-?;’;EfS §§m-‘:*m2~: £:§§%Z?~3§ €33»: 1E”$Z.;€§.*~–

u–¢–«

<2: 3 3

ffig j§&ti:iaasxT h§§a_33ug%t«»:g:Tf§raat gf

kaii in ¢@mm$$ti$fi_wi§§;7 "*,§sa2%Ef2§@§ gf

fiuibagai §¢iiq§ fie: §:£§§e§ af§én&$ gmnishafiia

§n&%K '$%$t£¢ma~:§?§; _§$§ 3% E?€ anfi filaaaa

3:;:§__:%;g;:;:~;.V"'— 1'.;.:.;_fg. .._"t°§;'~ {?z'@v3:°:ti:3§: sf

§';%;;v:':;m~;._2:~:,e;§si*':V. 'act'; E: *-
2§__ §$§:§{._:h§; "E§a:m&§§ figgfisi fig: the

1

£§§§%fifii?é gfizfizgfi.

H.”3, °EE *i$ &§§§§§§ tfiaz $3 iiw§~2%§§ a

$§m§£aifi% flfimé fig fie féigfi ailaging thfii 3&3

7 ¢¢m§iai§axz Q3 tfia §£§¥:§§% flay fififi hag

tfixgaigmafi E29: 213: ‘am fiififiifififi trig: isamg 3%

3 -S -“”-

fifiyfififiya }P’

._ -. \..\I|.lli! Ur au\:<NATAKA HIGH COURT or KARNATAKA r-HGH couRi'6"F"K?I§5IA1AxA Hm

é. E: is the gabmiafiiwm af :hef-i$&z§§&

re

Qaamfieé fig: 2&9 yatztiéfigz
yaiiiical Xi?&§:?g Vthe '§§ti%i&n§§ 'ha§."hé$n

faifialy impiiaatafi in éfiia §a5$;~f

§._ £3 §ax t§g*%§u$§ fiéfififififité, :2 £3 aegn
thafi thazes.a:eVmia§$:i$$_ $fi._t&e bQ§§* 5f tfie

vi&ti%._3

fig f"fiav§g§ %%§&fifi %m fifié mvezg sat fittzibazefi
a§ain$t_tfii$ §§é§ii$m§:, tha vifitim h$E§Qlf ia

thg qagpiaifignigafifi aisfi fi&a:§ fifiifi :5 bg 33$"

fiiégaagga t$""§h5 iaaifiafiég it :5 mat a fi%

'v ¢a3§w §§: §zant Qf fifiigf aaaatfiiagiyg tfia

'§§ti:i§$ §$ I$j$Q$E§§

Sd/'r
JUDGE

I t%ai< ¢fi: afg