High Court Karnataka High Court

D S Suresh vs State Of Karnataka on 14 July, 2008

Karnataka High Court
D S Suresh vs State Of Karnataka on 14 July, 2008
Author: Mohan Shantanagoudar


mun :..uum w smmmnm mun C£.’1JRT or KARNATAKA HIGH COURT or KARNATAKA me:-1 COURT OF KARNATAKA men COURT or KARNATAKA I-iiGH c

flH’T%flE13%}?!CXFUT?fC3FVK3UR!U¥E!d€fi:A3?£M¥HK3AI£3¥fl

mmzrv ms Tim ma my 01? JULY %%

IEEFINRE

1znz§n3nnaL2:nR.nn&nKunxmaaxféfifisnaauuioiniaa’_’f

as 3 gamma 3 _ .,

3:0 gays sA§aa29A=35??¥3g;

23 vsaas. -V ,* : »,’V<
Rik? GEGEDZRIEEE LI :.'s'FE'§s¥;PsGE,_ _
zaztnwm F¥;*3'Fr., '_'– -_ 1. ~
SD}§iffi.EP}§'.'iT T3Lux.. I
xnnAsu:n13TRIc$,'a3."

,v–~. f ——– ‘&g- < = '*w~4i. PITITIOIII

my 532$: '5' 'A' ,)

…€~:%f1'A':*E cm mssmwxm
._ '- «S§":l%I7,iPsR$«FdiTI-IE""'FG{:ECE,
' e , Sfifilfiffinksfiflfiifi,
_ Tsonsmzzwaf TALUK,
"_'ixnBA5u_n13?R1cT.

. . . RI!I*OElI’1′

‘:;§g5riv:..ié. HALJUCRISKNA, may :1

-u—..-um.

CRLP I3 FILEI3 Uf3.433 CR.P.C PRAYIN6

=E° fp,aau$AsE THE pswzwxoxsa on BAIL IN THE EVENT ar
mass? m cyz.I):E.1~ac:.34,-‘mars GE’ simmxmnnsmnm
‘»,.p.s.; Kbfiéfiv BIST., WHICH Is aasxswmaaa FOR THE

CIFFEIGCE PKUKS. 302, 201, 114 R3’? SEC 149 Q? IFC.

…-..,…n..n.u-. » uwi » -….u-uwu ur nnnmnsnnn Hltpn LUUIU or KARNATAKA HHG-H COURT OF KARNATAKA HIGH

§”‘~J

.. 2:? ?L’f-13}-§E§§}-iii; FE*?’Z’E’.”II:%E%§ Céfiéfiiféii {E353 FQR QREERS
‘§”‘z~}”E3 Efi:.”z’g Cifiififi”? %§F»,E’§E ?§L§aiI3?¢;”E?*§€ET: ‘

fififififi

mg” m is fiimi égnéiagé ¢3s%%2:.§;{;;L%A%A’

pgayizzg far an eaamégz fiffiflfifiéifiémfi’

:3 ?r2.e%it:’:s>:mr éas aéagzzizfiafi A§§:%;;’;..§::..§::1iaé5n.a’e’Kg.3?%;m of
sham “*”.;&$aE’§}1’1’thfi WEE for gm
g::m&&«::;a i*;2};g mfsiiéf’ ‘:i’§’§€.’.;’=’,§§,AV,””‘Z2€f3i}.g 114 rive’

‘ fifypzgfi Efifigaé. five gmmpiaint

éiagmza as

V $.99: ihr mming ailxm’ flak

31:: VV”%i§%%:har£’ Ieiaavaizg m ma raquwfit,
afim amampamiuafi ‘£33.23 éerzeasad 3.211

_ aa A;§”‘”:§\’§::”.::v==*i.:::°a’§{;2§’n§;*’.:?”4, Whza this: mfizrsficimhaw sstaypeé near

.4 13193.3 & E §y fiatrmh anfi flimeah
% éihm xsfiwr gfimam war: staxkdim, Amuaefi
3% 3 Ehwmzwé fine mmp and athers with

ezrszisaezgazatxafig. Hawmavm”, 333$ ilafiwfiad Rirg Ehe

M

– -suwuwu 2 -u¢\r\m:\g -gr;

am-nu-annmnn rnvr: §,.\.{pnI Ur a\!-u£l’¢J*-\W~\l\J«\ HIUH MUUKI U!’ KAKNAIAKA i”EIUE”‘l LUUR”I U1″ KARNATAKA HIGH CUU|’€”§’ U?’ KA.KNA§l’MU?k H10?! ‘S

M5

b§*eai.!faa:* fig”. $.fl’$€;’-E.13$é 531%; E & Q azifi Elm patitianer margin

qaimfimaezi the attimée sf amizgfi Ens} éfi *2. Ag;

pmfixt af” § aemmed Essa? & 2 asmufiad _
the éfiiasasfi. fig s::amp : aéffim u v

afnazfig témrein mafigafiigé §;s;%.t:’:§§’$é.:i;.’§§d’a.’§

is $3? axxtay with ékm Ejffi $3′ thrs. V

– mmwéE~.ia:* sfibmim that
amagssiti B%:::.5~ mo€%sr aé’ is grantefi
the M213? af 3…’-Vzé Eafi when is

amfis” ‘ fig; V.¥tE:a%’;:’:§5ifvL§’$%;f;31′?;,£<3f;sEc§*' £3 a..1re.m:i§? rahaami

an $93,334 & 5 am

'ichaé; i;z"::'21;ig5x;*:q:;é§.LjV':;?;«:"§:i::?.;3§§%.i"::s'Ai;" Efiesné £3 E wié tha actual

asméifafitg i1§':mx3; 3a 2. Hmszexm, 1.313%

Efézé: scaabmita wt {he ccrmplaimt

5&2 aim Iamsély mmbm osf tbc
L ma-1:a%m me alwautnns are mde
pefitiener and accused I*§:'.=s.4» 8: 5. Be
it may, havifig mgafd E10 fihifi tatality 0f the

" f'}a§§c*§'.s fiifid zziracumstancm mi' aha cam: anti as the

afiagaéifina agaizwt the §$'ti?;§$fiE£' am vague and