-3-
IN THE HIGH COIIRT OF' KARNATAKA AT BANGALORE
DATED THIS THE 5*?" {JAY 0? AUGUST, 2009
BEFORE
THE HC}N'BLE MR.JUSTIC.'£) SUBHASH B.A1:>I
CRIMINAL PETITION N().30'78i2(}09
BETWEEN:
RAVI KUMAR Q; RAVI .
8/O.MAN"I'ALAPPA,
AGED ABOUT 22 YEARS,
RESIDENG AT No.32,
NAKKUNEEI,
DOMMASANDRA LAYOU ,1,
SARJAPURA CIRCLE, VAWFHUR, " :
BANGALQRE. .. ..FE'E'I'FIONER
(By Sri.K.NARAYAN 8;' :"§r:;.{)}'A»1?U_N'=KUVMAR Adv.)
2
13>
E5?
STATEO¥i{KARf'i1'5LTL%KAVAi3.Y . '
HAL P0L:c:E STA'i'I0f-if-._ "
BANGALORE " ' 2;.'
RESPONDENT
fl3’yS;fi.B,’;3ALAKRISHNA, HCGP.)
9’§1;£»:._D U/8.439 CRETCE BY THE ADVOCATE PQR THE
:~*;«:a*:T1_c:’:$:>._,_«V’%pre:sj:i:§G THAT THIS HOPFBLE COURT MAY BE
PL’EA s:s:.D ‘1*<:'I;:séLmc;E THE PETR. on mm. {H 052.1%: 282/2009 02:'
HAL POLEQE' .siI:?m0N, BANGALORE cm, FOR THE OPFENCES
P123 {S 399 Am) 402 012' IPC.
V’ PETITIDN COMING ON FOR ORDERS THIS BAY, THE
MADE’; THE: FOLLOWING:
91:33::
Pefitioner is arrested in Crime No.282/ 2009 registetzzd by
H.A.L. police. Bangalore City, in cannection with the eifefiee
punishabie under Sections 399 and 402 of the IPC.
12. Case has been registered on 29.5.2009″. in
pursuance of the same. investigation is made and
has been filed.
3. The prosecution case is
infoxmati-on that. these accusec1_had”–mé1:ie aT.;i-1e§:§ai*ati£)1.i’~t,{§”w *’
commit the decoity. in this I*eg’z5i’13r::V1:;’e»o31 zeaieept the
petitioner, ~ aceijseki ” we:-.5 arrested. Petitioner was
apprehen§;1_ed’*ii1 voiuntary statement allegeti to
have been mVéid_e by §fi1e4V0t_heIg .accused.
AA Veovtzssel for the petifioner submits that,
;1e*;i.tié11er’vi.$’33§jt involves} in the case. Even in case when: he was
arm. hafié enlarged on baj}.
x
x T SW the ailegation of the presecution is that. he is also
A ,’€}”.1′.;’_e:)V1’I.€_é” in the other case, not a case for giant of bail.
E Petitizm dismissed.
sal-‘–
judge
*APJ «