Karnataka High Court
T G Vinayakumar @ Vinu vs The Station House Officer on 6 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BAN Dated this the 6"' day of October, 2009_:~«~~--«".' Before 2 x V 'M THE HON'BLE MR JUSTICE m;z;i;vAm -: T_ Criminal Petition 473? 'r.2tr09 C. C C Between: V» T G Vinayakumar @ Vinu, 32 'yrs S/o T A Ganapati, Hudoor Vi]i.age._& Post C Virajpet Taluk, Kodagu District" ' ' Petitioner (By Sri R K Niahadevtt,'-A_dv.) -- V And: Station House Offiice1' 3:.:__ Kushalnagar Po}'iceI3tatioirI1 Kushalnagar, Kodagu.'E)1§trict . [ Respondent (By Sri Hohrrappa, GP) «V * U .» xCrimin2.r1"Pet,iV_t_i_onv is filed under S439 of the Cr.PC praying to V.en1argVe*--the Epetitioner on bail in Crime No.1 12/2009 of Kushalnagar Police. CV '"Vfi3is:"t".».'1jir1fi"n;;1v"_E'etition coming on for Orders this day, the Court made the ~.fol--1owing: V ORDER
_ ‘Petitioner has sought for grant of baii in connection with Crime
___””‘.No.V’1;12/2009 of Kushalnagar Police for the offence under S302 r/w S.34, IPC
‘V ‘ » ‘A S3, 25 ofthe Arms Act. E959.