111 TE men COURT OF KARNATAKA AT
nasrnm THIS THE 12% DAY 0? 0CTOBEi?;V2_éi G
BEFYDRE
THE Hormm MRJU STIC:E’»v’J,JA:f.:§;4;_f§f€3;ffH,§;.iv & ‘
SIGHARISWAMY H V
a.emA3ou*r27Ymm ”
AGmcuL*rURn3tr -V i
RIA. vnmm Hssafitmx AV ” ”
BODKANAKEPE jnoaqnr, x.:e.PE’r ‘fji’».~\.J,_éLI
k
PETITIONER
(3? ASi’éI:R;’K. 5: LAHa1*)EVA, m:>v., ma
_ %M;ks LAW ASSCDCIATE)
;’3;?i’R.91’IOR fI*G!.!SE omens
f « .«x;12.pz:fr Rmw, PGIJCE annex,
fimaava DI$’I’RIC’I’.
V ‘ <3.M.sRmNAsA mam', I-ICGP]
, .. cm? 13 man 1113.439 cx.1=.c mama 're
AA Emma mm FE'I'i'l'IONER on BAIL aw c-mm NO:
'~ '219;2eo9 or K.R.PE"P RURAL mmzm srxrron. wuwmra
" -mg was opmmm 9/613 504, 323. 324 mm 307 RIW
34OFIPC.
mama”
1% CRLP. COMING ON FOR 0RDE% THE RAY, THE
COURT HADE TI-IE FOLLOWEIC}:~
R%POH’DENT
9&3
Heard both sides in respect of the
filed.
2. me paeti’l:n:tne.r’ in man’
agt-1:12:33′ Vt. whom K.R.Pet .=,3&/med% a ‘
came in Crime na.2;912e;393:2,gc mtg oasm mm-daer
punishable undekr me. am the
mmpxaim the pmmm
and cf the d%ed
:?::a»nu”””~. in ‘ 11 with some c:h1t’
.aéfinn amused peracam am said to
mm and the act attributed to
‘ @%.-:.tit:on:er’z h’**t1’1at In asaaultm the deceased with 9.
Q’ death. T111: othm accused persona
AA the d%sed, but on nan-vital parts of
3. Though Sri R.K.Mahadeva, the: learned
counsel fin’ MIu.La1¢nhmi Law Associates 501′ tw
petituiormr aubmitmi that the other accused have baen