High Court Karnataka High Court

Vinayak vs The State Of Karnataka on 10 April, 2008

Karnataka High Court
Vinayak vs The State Of Karnataka on 10 April, 2008
Author: N.Ananda


–_–_ A ***** ” ”

m ‘mm :m@1:~z mam mar? mmmm M

BAKTEB mm Ti-XE mm mm’ 93* mm Boas; f A’

EEFGEE

THE I’I€.’.’.iPi”fiLE Mawawgafi * V V

<'m IWH3~i=*i1;;G68 % '
B EH; % A

vmayak am mmgzayya –

Agedalmm”. E3 yams, G alieg. _ *
Iiffl 3mm.m¥cra§.se,, at ‘f;-:- 9*

“ELK. Ifialsnt.

[fly rm.

Th-at Skate af =
By flaw State Fub1i£:VI’£°13a.e:mi!L”or-‘;
High amzirt. mi’. Kmniataka,

. Reapmzuimznt.

fixm is filasi unfiw Swfitm 438 (.’iz*.P.fl.. praying

_ 4ts::.reEw»w..t’.:’ra’a pmtitionm’ um bail in thee wmt Cari’ hiss arrrmt in

” ” AL.’L*.r;’1″3g:n,’§ fl5f’;E-Efifl’? of Efiurdmhwma $91156, Bhatkala Think,

wfiaich in r fur thtza amfimzm pj’u!a..3′?’f:, 51$

-and am.

? ‘mm ymtitian mtnimg am; far arefigm thia day, tbs Quart.
‘mm: 1:312:25: Emfiawingz

QRDER

mm I£,}.3.$?EJG’?’ pawunnm is aflagad as Imam attempml

tn cammit; ram an vizrtim fienpita hm” mmimtmcse. There are

«n.» aQ~~:«~+~

J”.

V VV 3231:).

aye Wimmnm ta this wscunmztcaw Thaa mmpifinmt; was

an the mflnwlmg drfiym Thmwaunxi camfimatrs reiating ”

vmulti afil 312:: ha& au ahxmwzm Z —

mu-1&1: k

3,. The petitimzmr is seeking

438 €J£r”P:(3.; at ‘Irma sham thuara E§.?k”%: i’E::Q
stmm.mi affiaictm. V ‘ A ‘
In 1s:im:* af aewémtaa a.11Qafi .1: gpestmanser’ ‘ ,

the Emm saga’ tam’ mi’ Acuatacisial

mtmmgafifin. gw*§.1fifi.m my want. a &re:’ ntzitm

an-am” m-=tw1:i»;:1r;.*«1V mtiition is miamiaaed.

Sd/-3*
Judge