High Court Karnataka High Court

Sri A N Satyanarayana vs The State Of Karnataka on 6 August, 2008

Karnataka High Court
Sri A N Satyanarayana vs The State Of Karnataka on 6 August, 2008
Author: Mohan Shantanagoudar


…. VII .u-munu-mu ruu:-I §.,L”.¥JKl OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HGH COURF OF KAHVIATAKA HIGH C

IN THE EEG}-I {‘..’.€3UR’T OF KARRATAKA AT

DATES was THE am my 0? AUGUST 2<;«;:sasj i 7%; %

Bflfiflfl

THE HONELE ummsncs BIZOHAH 8I~IAN'm?i£fiGO{I;)g§.R.; 7

c or: 0.137 £3

313215 N sawnnannvam
sxamm A.H.fi.RASIMI-MIAH. %

% AGEDAECIITGOYEARS «
N0.m.6-1H E MAIN Rm %
TATASEKFAHJ :j *

% munongn

(By Sri: M T HAN£&IKH"&;:{vI£}Ef'K':REDI3i?;V

1 'rm STATE 0? KaR_NaTAJ<:A %
my TYAG#;1§tA.IANAGAE.1?QL.}CE s'm:m:)N
"i'HYh£'x&R£nJA;'»!A(§AR

2:: A Hung ,
V 3:9 m'rE«SU33mmc
gasp Aaom-32 mares
"gitzz, firm-13 mm ROAD
4: Tafllfij mkm

RESPGNDENTS

_ £{QHH&PFA, map)

. nu. . wvun! ur I\l-\KlVlI-\EI-\lU?\ HIGH QOURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

THI3 Cmhl' FILED U',fS.439(2] CR.P.C BY TEE
ADVUC1A'I'E FOR TTE PETTPIOHER PRAYING 'IF_AT
TI-Hfi 1-I(3!i"'BLE EGIRT MAY BE PLEAS€E1'.'.3

ASEE rpm exam PASSED 3? rem mm.
9.0, FTC-N. BA1<i'GALORE m'.4.3.r£§I"~
cRL.msc;.1~zo.49o;oa AND mam
Rzsmumxrr To BE DETAIH 91' =
cusmnv TILL THE DISOTT QF"fim-I'G£SEvV'!H
<:.c.m':;.1a513;0a5 on 'rim or TII*m'JDL:T:%iO'

c.M.M, Baxanmom.

mm cammL PE’I’!If£;Iii?£»v:._(3s§)lEI.i5l’Ef3r.:.’.§3¥i’E F033:
magmas ‘am my, _ mm ms
mmuwms: O T O’ T

‘§’hvis”f3e’:}ii$<}1r{ uzéiiTe:Ti'V'VTSectaTon +39 Cr.P.C..

praying ~ «

is film! fin-r cancellation at' the

Trial Caurt. -'rm: order of the bail
9+3-as in cm. msc.Hc.49o/as by the
T 'ms petition is filed on we gonna max

% No.2 accused has vielamd the
mama by mg mm below. Aooord1ng' ta

petifioner — wmlainant, he was tllreatened and

V'

HIGH COLi'€l' OF KAHNKATAKA i'!GH COURT OF KRNNAKA HIGHC

-:-wwnacnll

vn zu-Inlvnlnnn r’llUl’1 l.J..’Ll_)KI U?’ KARNATAKA FHGH COURT OF KARNATAKA

assatflmd by the accused after his release an bail.
Thu-e §s mtmng on reeard m slum’ that the

has madam complaint in tha police with _
aforemenfinned act of rwpondsent N52. ” u
game this Caurt cieelixms ta £:r.<i4e 1-" :§f

petitien.

3. Acmrdingly,-*’ P§:fitiori§ is
If the viblates any of thc

it is @311 hr
the er’ the appiicaticn fiat

canceljimkan 5-1′ we:

3d/-1
Judga

J¥p;e;4}12§naos