—-rw » ‘wmw murmur Vuvw
a….,….,.m…m… ‘.f.,g..»3w W mmmmm mm” «mum ur mmwmm man C902? 01:: KARNATAKA E-HGH ccmum CW mmmnm 1-«WM 0
CI
1’3
IN THE’ HIGH COURT OF ICARNATAKA AT BAN&ALORi»’
mzwa 2325 mm’ 22″‘ my 9:’ AERIE» 20o$..V’_’»-.:_:’..V_
BEFORE
rem HGN*’.BL£’ 13R.J£}3’2″1’CE j
Crl .1». No. 1256/éaosy .% T? ‘
BETTYEEN
Sm: Nasa 5 msamaaa –
5/0 OBALAPPA _ % ‘
AGED ABOUT 21 YEARS %
R/AT N<3.'?,-.2" 2¢m::n«:.o'Ap~._ L% «V
5" cacss,
VIJPsYPx!{A§'5A£§;" . 4 2 ya
aA::GALt3ng_a:;6"t3–.._c:44'oijj;._"-._ _. . . mrxrrozm.
'(fly –S{;r.'_vi fr-I ADV. . 3
,$§:A'::.=: as
-sf KUIJIG-.fi’.’£’;; ‘POLICE
1% j.:fb*2»mr;:._r;«:sTR1cT asspaunmrr
“”:;:iil§3f__§;’:i” A v Rammxmzm, I-ICGP}
CR.’L_.F FILED II,»’s.a39 cn.p.c BY THE
my. ‘rm PETITIQNEB. Pnmnse ‘I’£B’a.’1’ ms
z~m?_m;:: comm M: an PZLEASED 13:: mass HIHGH
gar; Ix cum m.33i2oo9 {IF mrmsm woman,
szsmmr, can rm mm or mm arms,
um-mm nzsmrcr, Em zm osrmcg
PRINCIPAL ssssmns JUDGE AT Tvmxux, msmssan
mm 312.11. wrxrxms on 9.3.2009 m
CF.L.PIISC.208, 212., 212, 223 s 26’u’2oa9.
u-rmawrw
wa’I~:::rmuI=wars W3 awflmhuriflffliwfl $”‘!fllE\e7fl1 ‘air flflfllgfigfiflfififi 335%,” ¢
H
THXS PETITION CQIHNG ON FOR GRDERS EH15
BAY, ‘THE COURT MADE ‘IKE FGI.I..OIIiINGr:
t’.3.R.D.E.R
The petitionex!accused”WNh,1 ;fi C#ime :
Eo.33f3909 of Kunigal Eolice $£a§fio# i§*bef%£§
this “Court under Sactififiy 4392 bf yf£;§}¢.,
washing bail for th$,9f£éfi¢¢§ fiagiafiéblé under
Sections 143, 147, ié3;’357′;§a§5Q:th Section
149 of IPc.§.5
2.’ ____ _Lfigfink§;’¢¢fi@fieig f§r the petitiener
submit: tha£”aag§a¢d}R¢$;4, 8 and 9 have been
xe1eaaed=9:§a:§fhgf§£$ex dated 26.3.2009 in
_’c:1,E}Eca.1oé5fébo§ c/w. 1046/2009. Ha xuxthex
* $fihmitai $h§t there is as avextawt by the
§£d§$fif p9fiiEione§, and far the alleged
V.injfi£ia§ “inflicted by accused Nb.1, the
u §£c$gn£”petitiafier is nat responsible.
3. Leaxnad HEGP submits that the
4 injuxed Manjunath suatained in all fiva
injuries including internal injuries and amall
bowwl parferation at 8 sides caused by accusad
aw:
. ..Wm W Mmmmm rmwrl …V_.wu W Mmmum mm mew.» W aamemmmm mam cmm OF mammm HIGH mum M mmA’m<A mm: c:
H:
every second Saturday afi every month till
disposal of the case;
iii) that the petitianer shall not tamper ei£h5gjf: ‘
the promoautian witnesses;
xv: that thfl Petitianar shali, at:§na “§hs”f%w*-
Court .’£’.20g”E1lv&1′.’lY .
ap’ N'< RfQ& ….