High Court Karnataka High Court

H K Venkataraju @ Nataraju vs State Of Karnataka By Nandagudi … on 20 July, 2009

Karnataka High Court
H K Venkataraju @ Nataraju vs State Of Karnataka By Nandagudi … on 20 July, 2009
Author: Subhash B.Adi


wwmw war mmmwmammfi mama”! muuaza A’w?”,__:Bk&KNmiMKA Wéfirfi (…€.3UR’E Of” RARNAYMKA Hlfirfi COURT O2″ KARNfl.TAKfi. HNSH COURT 0? amwwmmma HKEH CQUR:-=-i

– aez1t11efi1e::fPrL SaIa5m1IJudge, Ba@]::reRura1D3u’h’ict,
for the afieme punishabk: undw Sections 1+3.

% 1+7, 1+3, 149, 34-2, 443. 30?, 32+, 325. 395, 302 arm:

IN TEE HIGH ccxmr or KARNATAKA AT saneawm

DATED mxs THE 261*: my cm

MATAKGATM; . 1′

Kamn ” ._ A_
(now «

wrmonme
{By 312: Vismacnml-i g.’uiAxmD, ADVDCATES)

” sraéffi arr»
B$ flI__mmcE

REQPOHDEIVI’

HGGP)

fifiitfi

* 1 ct-nmml Pmm is mad man: Sectbn 439 of
‘=fC:’.P;C prayirg that ‘W: Hnzfble Court may be pleased to
‘ ‘ an regular bail in S.C.Ha.112]2€X)8

ThisCrixn5m1Eatition<:¢:rz:iz3gonfarad%ioz1t&

day, the Court; made the £oIk:vwm:-

The petit'xmsr has sought for

Impact of Crime: Ho.40l1997 for ottrmeg pur1mL. M ' ' A

seem' as 143, 147, 143, 149, 342:, am?

3% and 302 ofIPC.

2. The patitkzner is . The petitioner
was ml-aw cm c:§:P.xa.xs12Imm
dated appmnm bafore
tm I-{awn-Nat, the
mmemm. more the harmed Seasions
3313311113. A: a result

1,/ t;f Judge issued warrant an

in turn surety was discharged and

After arrest, wm tbs peufioner ha: fled an
% A firm mm £01′ mu;-gm an hail. me said
‘ -afizpfioamn man: ‘an be fiend by the WM Sessions

% J11dge,Ban@b1-eRm’a1Q:’atrir:t, aangmm gar

Mme; km” W-mmmmmn mwrm %.=umKaA %¥§_:%flKN&£fi\KM mun mumx; wan mmxwimmmwz Mmm mfigaum” KJSF KARNfiCE’AE<.A mm; mmm mfi mmmmam MWM CQUM

:\"~