High Court Karnataka High Court

Sri E B Chandrashekharappa vs State Of Karnataka on 12 August, 2009

Karnataka High Court
Sri E B Chandrashekharappa vs State Of Karnataka on 12 August, 2009
Author: Subhash B.Adi
 '  :3/3.433 CR.IE>.C E%Y THE ADVQCATE FOR THE

  pLEAsE:_a TC1.?§'._f§jf.11;E?GE ma pyzrmzomga on BAIL IN mg EVENT

 48f2QG'~3 are HOLEHONNUR PGLECE

   sirjA:r1<3N, w';~;ic1»§ IS REGISTERE9 F012 THE OFFENSE WU/S 465 819
 -.4:;:<i:::1§f:'}é7r:.

V   _ Q.£3UR'I' MADE THE FOLLOWENG:

IN TEE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12"" DAY GP' AUGUST, 2009
BEFORE
THE HGN'B}..E MRJUSTICE SUBHASH BADI

CRIM}NA.L PETITIGN N{§).3694I 2009
EETWEEN :

1 SR1 E B CMNDRASHEKHARAPPA
S/C) E BASAVAMJAPPA, Ala 38 YRS… _
R/G NAGASAMUDRA vzLLA<;:£: '
BHADRAVATHI TALUK
SPHMOGA ii'}iS'FRiCT.

” . ?E”I’I’I’EONER

(By M/S m;¢xf% .sE£§AsfftAN AfSs§Q£’:V:AT’;+:sf, ADVS.)

tn»
F?’

1 STPJFE 011* i{£;RNA’éfAI{A”»._” _
BY HOLE1{Z3NNUiE3~..?OLE(3E s.<1§A*m.oN
BHA[}§?AV_A'Z'I~iI 'I'ALUK.,_ ,,

% " …RE;SPONDEN'1'

" {*:2;¥v'–sr£;'H<5'f§NAPPA, HCGP)

P;s:?i'm'<:§_:§.:?;2'.fa*' 7IséR_;~.:{:isit; THAT '£'I~{iS H€}N'}3LE mum' MAY 31:

THIS PETITION COMING ON FOR ORDERS THIS BAY, THE

E. Matter requires investigation by the police. Not a case
for grant of anficipatoxy bail. H T. _
Iu&ge

flip/" ..