Karnataka High Court
Srinivasa @ Seena vs State Of Karnataka on 17 July, 2009
_ 1 ._
IN THE I-IIGH COURT OF KARHATAKA AT
DATED mas mm rrm DAY or JULY
BEFORE
THE Humans MR. JUsT1c:#'§-- '
CRIMINAL PETFFION NC5;~3_:(§'}7/2(§€}9'.'V': '
BETWEEE:
SRINIVASA @ SEENA
s/0 SURESHA
AGED man? 21 YEARS ._
RIAT: 54, NRUPATHUNGA _
D.R.RAJ ROAD, I{AB§AKANA{'3AR '~
MooeALAPA:;rA;*'
BANGALQRE __ 4' 'V . PETITIGNER
{BY SR1 T;Af$IVEER F*;§§1;1::§,.,_:=;:;fix§*_g'~ .'
mm. %
STATE OF KARNA'?AK;A.B7r_ " .
waavmrmm POLICE. '
..VBANG£~.1%.f0RI:.' .
£e;s;PR2:s1:1x:f1fm BY ITS """
QPUBE-KC PRQSECUTOR
saararz-:5-LQR.I;f"% RESPONDENT
(13? . SR1 B’1éAgA.’T;”sUBRAMAmA BEAT, ace?)
‘% j THEETZFILE 09′ F’T’C–II, BANGALORE 1N S.C.NO.1179/2008.
Tags”-V c,ié1§.P FILED 1.5/8 439 CR.P.C BY THE ADVOCATE FOR
PETim;iNER mmwe THAT THIS HONBLE COURT MAY BE
F:f;ga$E’D TO ENLARGE/RELEASE THE PETITEONER on BAIL IN
._C~R:1’§O»r’.:3A86/20{)8 012′ VIJAYANAGAR 901.103 STATION, PENDING are
‘THIS PETITION COMING ON FOR ORDERS, ‘I’Hi.S DAY, TEE
COURT MADE’ THE FOLLOWING: