High Court Karnataka High Court

Arun Kumar B vs The State Of Karnataka on 26 August, 2010

Karnataka High Court
Arun Kumar B vs The State Of Karnataka on 26 August, 2010
Author: N.Ananda

IN THE HIGH couar or KARNATAKA, B.ANGALO!§E_ _’~.._

DATED THIS THE 25*” DAY OF Auc3usT2i:51’o”V”%j%j .

BEFORE

THE HON’BLE MR.Jusm’;_E n;~.»=;risA’r¢;iA% 4′ ” %
CRIMINAL PETTTION.._fiO.401§/201Q ‘ [1
BETWEEN:

mun xumm 3

510 LATE 3 L BHAHDI

AGED ABOUT 32 YEARS

2,/ATFLAT~o.1n2,’«15″*MA1’ra»/i –

MCLflsYOUT,VIJA’;’!«£i’a1GA=R 5

BANGALORE -4.550 ~ ., .

V rnsrmomsn

(BY sR1.3″”w’,&.:f{a§iz?}éé;; <5rzA :;n?)
MD: .' 4' .

THE sum fiiF'{Kfi..Rl’iAT}ILifJi
THROUGH vnamuaaaa POLICE

REP B..’t?THE~ STATEMBUC PRDSECUTUR

” ” HIGHuCOLi.RT BBILDING “” ”

HVICSHHCOURT .

RES POHDEHT

(av saz.mAvk?aHAR MAJAGE, :-cccsp)

CP£L..F:FILED U/5.433 CR.P.C. PRAYIHG TO ENLARGE THE

“psfnzonsas on am. IN THE EVENT or HISR ARREST IH

cg. 3933912010 or vnavarmcan 9.5., BANGALORE cm
._¢TWH.IVCH IS REGD FOR THE OFFENSE PIUIS 306 OF IPC.

CRLP IS COMING ON FOR ORDERS, THIS DAY THE

V’ gzouar MADE THE FOLLOWING:

ta?

§§.§E§.

gaiéiéaaar ég arfwgafi as acczééaé §F’§ §§”,?*§$..f3.;i%:%3i§?;$ii*§V”‘

ragisiagaé ias $§a::;r§m §:.m§s§’ea%§e aggées 3-&€§§§§: :3if#}§6v iéafi; _

2, Z ?§&’if$ imam éaeargmé C¥«L’;¥;:%$§>A£’A’>£V$:%3::%§”§’§7,3¥””‘
iaamefi éfégéz Cam”: Swe%$:*:*s;§%a;:~:_:?§ea§:§aA§” %’::.{ ‘V
ézawsa Q9235 zésraasgh the §::ve5t§§’a.§:§§§n ;#§.y§§t§::§V’V§#§%:%u3§
raveai tfiat: ééceaseé féwa %%_’§é:_§a3:§;”v’.’:.g%?§V£§~–??§’fifi§iH§flg{$?’ mé

aim inaé marféeé ‘ * 3;’:aVV_i:$s§~A:_;e§’§*i; »avf§’v§£::s§¥§9.*” prim” tn
3;§§§?=2$§§. “§°§’s$%*§§?Ea&€’;._5§Efi=§£%F%

ifs§:a§….§§V§$sEt éntiwszcy azssth

Eéza gsaatitismégg .§§§i;&§§é .5§a:§§§£f’§.%§§”§§?$.§3§§i§§Q§%E’é§¥§$ 9% marffage af

221% éasisasnssé $%é’§?t%:”‘»%g¢3′:t§$’i§§’~::§:@ -éafi %2§’m ané si:a:’E§d Eissirsg

with tééa w£:Li’§§@E’§e§”~§r§5″%2:.– a;é”§;ai*5ta”r*e%r§§; ?:%t§i§er2ez’ wag aisa E2

:r3ar:ffé;g§§é” §§%:**mr2′;; it aggzaars 3%: fiésare were ééfferarsces

A_%%§%§a§:,,é§fij’:?a;;%£fifiat mé éaaeafiai {En gsgigfigé éay, the

é’+3¢é%_i’%§§«

r§%§%a§” fmm §%ra S3? fimr a? the Wilding and

V _ m§*2″:§§*=s%€§fl:§§s:§§lc§§$ fag’ fiifi ffififififi iézai miéiiagzar 3reka¥§ his

‘ H ” §%”${§§§i$% marry Mn

fig: tffi jaégzstagsag ii §$ %”%§€%f§§’§§ 2% stew that

V% éaéeasefi ésaé §§a2’2§$r;&é afsfi éefi %§a:’ %*:u§§as’:§ during {ha

‘ g§:fi5§$t$§”st$ 5? nxarrisaga am fiafiaé Eixgisg with tha

geéitéargarfi “‘§”‘§’:& fieagagafi wag gm swam tint the getitémar

N (g;fl.,9\\¢,,m

T%

“%”%%$ figéar smazié fig $§$%”$i§’s’§ §$r & §$§”§$§ 3′? .~’T.*§é$

§’:’§$¥’§t§’:§ ?’mm Efizéayg %§%§§:’:§’§ Siiififi itémag iééa

§¥*:a%% gaakz régazégr %§E fiefizate §§a::*§§§§c%éa%*sa%”§’:je;;;:§: H

§a;a§’§ are avafitg 3% Eeamaé §%.§tf§V§éM§§§§f¥§é’§§1;?i§§”E§ii_§i$f’:£§«§

Céasri $%:ai% §:$E’§§%é$§’ {Egg §§§§;%*’;§_€é’a;§é ¥eé§¥%;§§§.3’§.

§::§%;:ar§i:§:% Es’; afig-%r%za£%$:§s”§::*::éss.:ia in %,h§§§ ‘ariizafgg S