High Court Karnataka High Court

Dayananda S/O Ramadasaiah vs The State Of Karnataka on 4 November, 2009

Karnataka High Court
Dayananda S/O Ramadasaiah vs The State Of Karnataka on 4 November, 2009
Author: Huluvadi G.Ramesh


luwnwwwnwwwawm aunmuz ‘tav$Vm’!m¢Imw VMVFA lmr\lml:'<Ir\¥Ir"V.I\a"'w whim!!!» 'l-uukfiwfi-#'WA£A 'hark xwwnzarmaruiww I G wqwwarnvi

can wwwnxa mm an–Inn':-use-wvaa-a unawvaaa wwwuwgn' Wu awn-Iunnu-nu-"um gnaw" uurvnn val

IR term mm cwm: cm mmmmxn. AT smranzmg.

mm mm mm ea" may as NOVEEER, zgw. .g%kf%%_ i?

BEEORE

zm xawam mmavsrxca

cknmm. pwrrrzox 1so,{53€e.{%'2'::o9 A 1

arrrwzmz A A
narmmm 5/0 ,
Amp Mom' as mass, – 1 % '
making as mm' IN

CIVIL J'U§G':E (8.1)) ; %
I': ma comm, _
'1'El£I~':UP. 13:91., " " '
R/A

-mactm n;3:s’r. é resrrrxonmv.

(By 9:5. _r.~* :3 Aw :

% Immmram
3a¥”tao1z::.r;#y$f.~’:¢aE mL::c2
Kama-£5113

A.VBI5T. … RESPQIDEVF

{Egg $55.: A V mzmmusmm, may 3

CRL.P 31333 875.439 CR.P..C 33? T13
AD”3OCA’I’K F011 ‘I’!-E PETITIONRR PRA.YflIG ‘I’!-ET ‘J.’HIS

FR,/’

. ..w . mwuni U4″ nnmvnaaewt HIGH COURT 0? KARNNFAKA HSGH CQUR1′ OF KMZNATAKA H361″! COUI

1m*31:.E ccmrr may as rmnsan TO

psrzrxmmn or: BAIL :22: came NQ;3e’;;V%:>.sV[ _
mzwrnssnz 992:3: srarzmz,

s.c.z¢o.1e2/cs um um rxarmar ~rrc+v,’%AV%%%1m%::i§e}:Ri;

333 ram orrmsx 2/U/s.498’%;;A:§$02. Liéléjafazf

me am s1=:c.4 of mwmrr £_1vmm%.:’TIc:1~rT,}zsf;{;f.:’;’M_VV

mxs mrzrxm rcfirognzéas mm
am, am comer mm; m}:

The fez: grant at
bail “céfiangléfii§§§1~wV.:’_’v§:it$WCrime 1%. 36/2099 :>f
Kozat§g§reV’ Eaiig§«” nuw pending in

S.C,R:>.1§&!_2G9S §$z1 £’he file of the Fast Track

“‘«-_¢o:;£t-av, 1;a&i:’gijc::., text the alleged errenea

Saatiazzs 498-A, 392 ram: with

S’Iée::f:E:ic:::..’:1;:§:1§V;c>f IP(;’ and fiection 4 of tha Dawry

% ~ .~ 2. ‘ 1’ro!3.iL3’35$A.’*ci an Act .

award the lcamad caauraaal for the

reapectiva patties .

$5 §m§ 53′ r: :§ ¥:«s’-“M%mw >5 mum 4.23-s:\:…rm r

ital mwwmm MU: i\&”‘lu\EIl”‘V&ii””&I”\l’l aSI5’¢uB’£l \d\sl’5M’!\I. Wm!!! ?f\l’Il’\H’!’£”‘lI|”‘ll\l’§5 flfilifiifliil \u¢\rfWJF!\R V6’! l\fl”%l.’%fi-“fifi’°I-%P’|a€’3a4fl’1 il’fll%EI$I’l mwwna VJ! $%PI!kI’Q»F”fl§#’Il’%J9’1& §”‘3€£lVaWlT
._ Wukflhfifll ‘JP mmmnavmznwa 315%?! QVJWW

3. Aacording to than laarned coun$e_3g:'””f~§#~’–.!:

patitianar, than is 11:: dowry

the petititanezz has been

this case and the ot12.§z:___ acéugéei 1-:[..%e:’:§:Ar«a.V-5

been granted hail. .

3. ma laurned “.”P3;«ié§s:1:br sumittad
that thu _.c:_i’£;I;Iv”‘V.’*:’r;s””:zassa.ult: by the

ac;-cased 4,

4. the tatsts and

ci;;umat:ax2aE<:e1:_ "€$f case; it 15 not a fit

"grant """ M £1! bail, macrdingly, the

A "' misaad .

Sd/*~
IUDGE

l’fiyk:””*