Karnataka High Court
Thimmesh vs State Of Karnataka on 15 September, 2010
Hz Tm maxi scum CJF mmwraxa A71′ = ‘.
E.A’i”EI3’1’H1’$ mg 15% I}AY*3I<;';S..E,1?f1'E!,E7E7I{§£)' 1I) _' A
m Bomxw
R,' at 33:1. saxdsnt
Rio "
Holalmar .4 .
Sh1mog’ Va Tahtk’ ‘ ‘ .. Petitiozlex
(By S:-i Nfihgf Shguy, Advzmate)
talm.
Sizatae Public: Froaatmtor
I~{‘{1gf12,{‘;:’:i1z4?’£–_Bi;iEi1w
Bmgalgra ‘ .. Ramponaent
mysri mgaymw Masage, ace?)
% _ erimmal peiitian is ma 1:19 439 cr.p.c::, by
V’ _ tI*.§:.=: Advncate fin’ the prayizzg that this Hozfbie
‘T …C~.éuurtmaybep1ea@ in mlargethepetitianer onbailin
Cr.Ho.165l201O sf Hezehonxm 9.3., Shimsga Unmet
‘ ” and ate.