High Court Karnataka High Court

Shivakumar V N vs The State Of Karnataka on 6 August, 2009

Karnataka High Court
Shivakumar V N vs The State Of Karnataka on 6 August, 2009
Author: Subhash B.Adi
1 Cri.§'.340i2f{39

IN THE HEGH COURT 0? KARNATAKA AT 

DATED "ms THE 06*" my OF Al.¥GUST,_ ;2~a:a;s.  " 

BEFORE

THE i~iC)N'BLE MR. msrzcgé si}.B'a.Ai:'-:8

::R2..P.re¢.3§o2/'2.z3'o§

....u...........--

SHEVAKUMAR v N  
S/O NARASIMHAIAH _ . .  
ago VADERAHALLI KASABAHQBLI   

MA:§HL§(§iR3;._--T4§3;~L}K.4}W.t§fiKU_R DISTRICT.

 PETITIONER

(By srg: H _s C'¥3iA.l$§DR.A¥f§'€)U.i.I & ASSTS )

...a-».x-_m..~..g '.

me $TA'ir--*E 0:: KARNATAKA
. BYTHE POLICE GP" KORATAGERE
 X PGLICE STATION.
X   RESPGNBENT

 %%%-{ay.sri} 3 aamxmsama, HCGP)

THIS CRLJ5' FILES U/3.438 CR.P.C BY THE ADVGCATE
FOR THE PETITIGNER PRAYING THAT THIS HOWBLE CGURT
MAY 35 PLEASE!) TO ENLARGE THE PETR. DN BAIL IN THE



Cr}. P.34Gi2/G9

iv.)

EVENT OF HIS ARREST IN CRIME NO.86/20$?" §'C§F~~..
KORATAGE-RE 9.5., TUMKUR azsmzv, WHICH__;S"RIE-eZ§§'};-____'_

FGR THE OFFENCE P/U/S. 382 81 203. 0? IPC.

THIS PETITICW comma 0»: FOR oRDERsT*Hj:s'éAYA, %   

THE couar MADE THE FGLLOWINGH   "
ogosg _:'

Learned counsei for the pet§t_i.one?«3_é"ek$ 2.'-.:'jVt'¥:'s;:rav§gvai:\§ of

the petition.

2. The  counsd for the

petitiereez" is pié7m§i .on  Paition is disrrmed as

  .....  

Iudga

wvi.th, arawn’.3, V

‘ n T