IN THE HIGH C(‘)UR’I’ OF KARNATAKA AT
BAN(}AL()RE
I’)AT’E{) THIS THE 12″” I)AY 01s-‘ N0V’1«:.M1;£:.:a. zim
B I’*IF()RE
‘[_’H_I£ H()N’BLE MR. J US'”FICI«3- HUMEVA;I)Ii¥(i;i{AE\-1-iii»SH.’ V’
CRIMINAL PE’I’I’l’I()N O}?_–._2l}$»}9′. ”
BETWEEN:
HGLOI \’/ j
AND: ”
STAJEE BY :mR%AL P'( )LlfCl:3 STATSON
CI«.mM A R A} AN Acme TALL? K
.:iHAM’p;;§A:iANAGAR RIéLSPONIf)E.NT
~(‘B;y_$%E’ RAMAKRJSHNA, HCGP)
.”i””§§.iS”.VCI2I…P IS FILED U/S438 CR.P.C BY THE
” .f\Ij,)V(:’)C.i’m’sT¥-“L FUR THIE PETf’I’¥(fi)NER PI{;\YIN’G THAT
» ‘1’}-HS’ H{)N’Bl,E C(7)UR’I” M. AY “Bl-Ti PLIIiASi’£I) TC) IELNLARG-E
PETITEONER Oi\:’ BAIL IN THE EVENT ()F HIS
;’i;.RREiST }N CRIME NO.IO(.)/()9 OF CHAM_AI{AJANAGAR
-~RURAI,. P(j)LI.CIE-‘3 STASTI(‘)N., FOR THE ()F’FENC.’E
gar .
K4
P/L?/S.35»’¥, 326. 5(.)(1 OF IPC.
THIS (_’Rh\/i’3%\:’AL r>£«:fI’1’h()N (7(“);\fIIE\?.C{“”(§wN~–!:_fFfr7iRh.V
()RDERS mxs DAY. THE cf<_:)L5m" " "lane;
F(.),LLOWlNG:–
Learned Guvernmem Ph:«.2;1_&fe.:j is di’1’c.c__:te.!..iu to.:t;i’}»;é.”‘noricse.
2. PcIitim’1er I’1:1.§ –s§..$::’:ghtA_ fog’ g.:’;:.r_1’Lc°>’£~’h _2mEi_cipz1tm’y bail in
con:’1ecEi0n \-‘v’i{h;.C:”imfi,-“N0.:}’0(V}/Q9’_(if’_CafiEi,vl:1’i2-lltljélIléigtll’ Rural
police.
T {<16 5:.-;1Ecgiiti<h):1 'agf.1i.r1_st– the petitioner is that he has'-
I-|'}Il'!D§dL1'['i.';,(V.§ mid 'pL_1hc«I.1'ed "("1«.:_1 '1"h'e face of cmnplznnzlnf Sudha with
his 'fist' due to 'w]V1ViVCV].§ sh}: 10.31 three of her teeth from the Eower
MW-
A 4.V.Hei’1*;;J.
Acco_:’dE1’ag to the ice-:1*11ed C(.>unseE for’ the peEi.£i()m2r’,
” = -~.p€3t1’ti(>11e!’1’12i$ ht-:<':n falseiy impiiczucd in this case.