Karnataka High Court
Sri.Ashwatha vs The State Of Karnataka on 12 August, 2009
4PE;T§TI0§4E,i§7.,PI2AYING THAT THIS HONBLE caum' my BE
,'P-i,§§&SVP}_D 'I'{)" ézgmgsa '1"HE.PE'I'R. ON BAIL EN caxm NC}: 55i2i'2€308
4.::::'1-":*Tg.I,i1::=';"2:_:: PGLICE STATEGN, RAMANAGARA, PENDING an mg FELE
7cg:§a; RAMANAGARA IN c,c:.z~zoL1'cE', .-- V
RA1\*i_ANAC'£% RA '11a';,U 1»; 3; 'DISTRICT.
RESPONDENT
., (By S:-i. HONNAPPA, HCGP3
U/8.439 cage EY THE ADVOCATE FQR THE
TEES PE".{'I'E'ION COMIRG ON FCIR ORDERS THIS DAY, THE
COURT' MIEDE THE F'{3'Ll,.OWiNC§:
ORDER
Patiticrner is salt: accused in Crizm: No.55?.T;{T’2§(}08
registttreti on 23.11.2008. Pozice on investigation has
chargfi sheet. ‘ ” M
2. Case of the prosecution is
12.00 I1€)OIZl the accusad picked 1;1p_ a
in connection wifzh the old asgaauked on’
his head and also with ‘rms’éa¢:¢;e,fi:._is wifiiéséagd by the
eyezxxriawsses. The pmsecution has the and
also thare art: eyewimasses t:;<'jfj:§1't:': ificicicifi. taken
piaoc citlzing day time.
3. C(>1:t.s:£d<:;::iI3.:g t:l:ts:;' '(:ffet::d<:e amzi ccnsidcring
the matcria} co1lecteci fllé also oanskieiing
that the _Qfi'enc:e" tgfi 'fetitgoner is fiuflishabig
umier nofgwcase fer grant 0f hail.
Petisiérz R
sal-
Judge
9=;:;.§>1{ »