High Court Karnataka High Court

Sri Velu @ Satyavelu vs State By J.P.Nagar Police on 9 July, 2009

Karnataka High Court
Sri Velu @ Satyavelu vs State By J.P.Nagar Police on 9 July, 2009
Author: Subhash B.Adi


“;;?-Um-‘ OF W’\RNNfAKfl Hifil”-I C

$3
3
%
Q
3
§

:’=L?%.N&”¥”fi.KA WGH Qflifiifl’? OF W£RNA’¥’&i€A HIGH COURT OF KRRNATAKA HEGW CQUW” OF KARNATMCA Hfiééfifigvi

Ev? TIEE BIG?! COHRT QF KA%A”§’AKA AT BANGALQRE
BRTEE THIS THE Qt?’ $33! SF JEELY 25%

BEP’3RE

THE HGNBLE MR. JUS’I’KZfE SUBHASH Tij A T L

sax vans 5 snmvavsau
AQEB A303? 33 YEARS},
3:0 aa?s 32: RAMAs§. ?, V.

RXRT NQ.é?$, RAg1susn3’§;ufi,*
2?§§ STAGE, :3 NAG3& R,~..__’=. ‘
saxaAL¢aE~?2.Av, ; *:

u 7:.r§EETzTzaNER

{ay 33:: xAusfi3§:§géHfi;»$§$’;3»

Mm:

s*m*m 3? L53 ; F . :§mcé}=.$: .§§©–L: $355
‘w ” ‘– – ‘~” .. RES?3fiBEfiT

§3y,srz{7s1§A;AxRi§§§A?-Hssyé

‘* ?HE$ éR;.§ is Fiéfifi a;s.e3§ sR¢?.$ PRA?EfiG

EEC? R;EI..$’%3E PE’§’I’£’IG§\I$E ms; BAIL IE4 CRIHE

-_”‘a§.321§2sa§:~¢§= 5.P.NEQAR, Fsaxca svgrzeg, wazca
‘»_:s ?Exm:gs?o§ ?§E F§&E 3? wag V; fiflfifi, fifififihhfififi
“‘-«iJ’V£?’*:..’}_?;’~’ifE~§’§ @§’§’_E§£\iCE 9/’I.!{*S;3fi”‘s’ Rf?” 3% Q?’ XPKI.

wfrmoa magma QR ma amms *3-{rs
A mama mum mm THE mzmwms:

“M?” Wflflmfliflflfl Ufilafi Le’:-JUN! Ur RHKNRIHRH Hlbfl LJJUIEE LN” RMRNHEMEM HMO?” Em

jm;»:4.’m§

mm COMET 9? KARNATAKA MGM c;mr-um Q? MKNAIAM mm-5

QRDER

Pstitjmner is seekim enlmgmmt

N::s.221j2009 mgsmea on 19,4.29o9

pmimhabie uadar Seaman 39? %r¢aa witiiz”

E. The wmgiaiaaat
mm-15% tawarcis storéfia
the amused abuseaihjm imife an
his fififik. I-mfwcvier, the same: md
it hit his lgaéfizfiznci with zong an
his €§L§aE%’:’§%¢§fi§§fi’-iggsayatflmd an the right knee.
“Ea kill £h¢ azzmplazinmt.

Hcwmzg, thszi .1e:l$*<*:§pr-@225. the bbw and smvwe' é.

3, finwsfigfiafi. 2 find it mania

the mfifianer an hafl, Ba €313.

'aha ¢har@–she¢t £3 fiiefi,

% 4; gmgaingzg, mrminai psfitican is dismiased.

55/-'3
fizégg