nnurnaamaamaounawarnamnrnrramaa;rrzy¢atnég§Rg
£nhTE£IIHm31IflBl6"'EufY11FJEDflé209§ T'.""
aarrnmE~%%.«f
T}fliHIfl¢EEJEhflluflISIHJ5fflQi@fi?AIfi§fIU&hfifi§i "g
SUBBAIAH V J
sxo NnsAIAH;*_ A V, _=;;_ 't
AGED ABOUT"?Q YEARS "" L4.' '*'
pxmnwm 'V %
mmm
NOW RfAT"£RIE%NGfi§h1Ni'TDH$
HANDf»:'Ia DITsr:v;;_:g:i$,
"V' %' V%" J 'p .. PETITIQNBR
{BI 53: *3 E Glfiifififi; ADv.,)
'= sw3Tz:pg*fihnfiarAxA
Bafinavhruaagronxcs srarron,
pa.-azanvresrunza
'N%L HANfi2fi*pI9TEICT.
. RESPONDENT'
4 =rfir’snI BALAKRISHHA, HCGP 1
OF PMJDAVAPHRA P.S., WHICH IS REGISTERED FOR.
THE DEFENCE P/’U/S 399 OF IPC. –
IH VXVIVNHVN -In I\I-“N”-* “*”
‘E2115 petition is earning on for
this day, the Cmzrt made the fca1lowing.: ; .___ ‘
§…..?~.;_§…..§._§»
Petitioner has sought.’ £.,¥:_:_’>r~’;
in rsammctian with;'[V__”‘!;.ri:rx’§- af=
Pandavapur talux. far ‘::z:§fiai$5’e–.,_A;;1;.iiishable
U18 399 (‘Inf I96-‘.
3. Qt the leaned counsel
fer –k’ tine petitianer is a
..*:r..=.e-5,-§f.A¢ai1e:.”:*.*: 6f~–.. j.’ami1nadu. Re had gone to
r€a.,3;n2:;:;i’:.e-. »t§3 watch the ammal Vymmudi
féE3tfi%*’é;3,”,–._ “i;;iiu’r1Vr.§«ez::e he was wpxehended and he is
infieca’-Qc”£$f the alleged offence.
.’ ‘ii . ‘ ‘I’he yetitianar is aliegwcl to have been
T “”z’.”i’:z1rcs}.v-ea! in pzcepasratizan ta commit dacaity and
has been azreateci in that ccmnection by 1:11:
Panziavapur Police in Crime No.59/2008.
XV
. …… . …………. .,_.-gnnnuvnznnn ruurl LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF
5. In the circumstances, the patiti¢n gi$
allowed. Petitioner shall he z$leafiéd §@ fiéiiy
an his exwcuting a persan§lM§and”fb$f¢ 2fim nfu’k
R$.5§,000!- alang with Butaty £6: the a§i§_$&m
ta tbs satisfamticn V§f ‘t§§._3$fQf~Qdurtg
Pandavapura. subje¢t _ ftp’,a tfi§’-_A§$l1awing
cmnditicna:
A. Patiigénefi 5h§1i &&k3M§imsa1£ praaant
befi9r§_q~th§*_ investigating agency,
fihefiever~r¢qgirad.V§’
:2}”H@U§’$$§:iVfl”nofWWVtamge: with the
¥ .pxc3équti9n_fiitnas5as; and
35/1?
Tudgg