High Court Karnataka High Court

Sri Srinvias T N vs State Of Karnataka on 1 April, 2009

Karnataka High Court
Sri Srinvias T N vs State Of Karnataka on 1 April, 2009
Author: Dr.K.Bhakthavatsala
.. . ,ANbL;'  .

WJ

c:RL.P. _339;2oo§

IN THE HIGH COURT OF' KARNATAKA A'?  

mmn THIS THE 13* DAY 012 APRIL''f§:O0fE§v. "' 

BEFORE

THE E-KOEWBLE Dr. JUSTICE  S;-;AisT:§;3%i(ATsA;;A 

c:R;M1NA-1; ‘;>1i;’I9If:’Imi %’§~m .~3f’39 I 2009

BETWEEN: . ‘

Sri.SI’inivas.T, M

Aged about €330

Sf <3. i\¥an}undappa;_

R] a. No.£}'f"1'.7–._,_ ' '
*7 Cr0Ss;.,NaI13ai0P.-3;– Iaa?utV.V

Adugocii; ‘
Bangalore. ‘

(By s;a.£3g;efi&r§.As,wV§xd¢’;-}

%Staté”uf1i<ai'n?it'fl%a,

Bf; S–t.atio'n 'flguaé Qfficsr,
Adugoéi §?o1i€;g:'St;:1ti{3n,

. Eangéalore, '
'Rep. by (}(;vt. Pleacler,
,Hig':_1__ of Kaxtnataka,
" « .Bangé;lorc.

Sri.A.V.Rama1crish11a, HCGP)

…§7’ETETIONER

…RESPONDEN’I’

This Criminal Pcatition is filed under Secticn 438 cf C3:”.P.C.,

” praying to release the petitioner on bail in the event of his arrest in

Cr.No.352/G8 of Adugodi Poiicc Stafion, Bazigalere, for the ofiance

p/t1fs.498-A QHPCE $5 3 3:; 4 0fI}.P.ACt:.

iv)

L-J

{§RL.?A§”§€3..3?:~§f2GG9

that the pe&:i'{i<:::n€z' shall appear befare the
Ofiiicer 0:1 or befcare 25.84.2939; V' V

that thfi patitiener ska}-1__.appééir_ §€fGrE,'1§1£§'
Ofiicer as and '&%7If1€iIi"" I:'éq11"i}'€(iV" .f§1=T.the."v;'p1ViVrp@se of

investigafion and iI1te:'3.'x3g:2:tiVI'”1;€;§i n {am 63):’ with the
pr0Sec}.fiiiGI1 \v%.t:1aVss.v::gs;. ‘ V

fer }:*€:gular bad} bsfore

.. days frem tha date sf his

{he v.’1. I :L”*«’.’.v::fs’:ig:_«;:;t’i1.r1g Ofiicfir and it: that went,

be in farce ufitil the regzaiar baa

i§€«%”§§ia11 é§S_di:§§§QS§£§§& ofl’.

””
Judge