Karnataka High Court
A Ravi Shankar @ Ravi S/O Arjunappa vs The State Of Karnataka on 24 July, 2009
arr §11"i$'IVl'1!fi"l:V'§.l"V V»:
A -- __ "»i-_"§EIé:§fi..mH'I'ED BY 9.19.
mu-rv V-vunv Hr rxnrfllymamnn -"wwrw mwmml VF ¥\MKN.MMw\fi8 tilt??? &UUK¥ (.31; KARNATAKA VNGH CQURT OF KARNATAKA HEGH CGU
IN THE mm-I cczxmr 01? KARNATAKA AT
mmn ms mm am mm or %
BEm1=:E_
Tim Hcm*3LE MR.
cammzm, pE1rrzc§raHc:;3o94%kc>s*
E3123
A.RAVI SHANKAR @%1;=:.4w1_
scar: or ARJUI€&._P'PA«.A
.acsE_:::2aBmrr 21 $2333 L %
RE1S33Z)I!:7i'G_.fi;T;'D£"&SAYYACO'idi*PO!.IHD
I
L % mmxossn
(By srs;%:a,%s COUNSEL)
j-I-1'
. KARNATAKA
% RESPONDENT
. 31-21 3.3ALAxms}mA,HcG9)
%'rms cam mgr) U/8.439 C.R.P.C B'! 115.3
-»!§f)VfiCAT'E FOR um PEITTIONER mama 'ram
TPIIS HQH'HLE C{XII'?r MAY BE FLEASEI} TC}
7 ENLARGE THE ?ETR.IflCCUSED NCX4. QR BAIL I3
s.c,Ho.3o0/08 on TEE ms 0? 'Tim ADDL.SJ., &
R0,, PFC-I, B'LORE, WHICH IS REGISIERED FOR 'rim
o1rz:*mz:E r=/1:13.395 01:' ms.
TI-HS PETITIOH COMING OH FOR' GRBERS THIS
DAY, TIE CQIRT MADE TTE FOLLOWING:
M" mmmwmlmnfl fieufi Luv?" U? KAK__i\§AfAKA HIGN COURT 0?' KARNATAKA 3"!!GH COURT OF KARNA'¥'A§<fl FRGH COUR7 OF 5*(AREi'WW£e.KA HRGH COLE
ORDER
mm this petitioner had filed c:.P.He.5é3sf;ké§3F%%% ?;
before this Court seeking order of ; T
im arm datemsm March %
applicmzanh cm its merit.
‘m are: no AV new Rn-