High Court Karnataka High Court

Mahadevaiah vs The State Of Karnataka on 6 November, 2009

Karnataka High Court
Mahadevaiah vs The State Of Karnataka on 6 November, 2009
Author: Huluvadi G.Ramesh

mm mvwm W» wummmm mun s.;uu.,xi gar Mxwalnm 1»-man COURT or :§A.KNmAam mm! count OE KARNAIAKA MIGR COURT OF KARNMAKA HIGH C

IN THE HIGH counm 02 xnaxnrnxa AI aAN$&$QgE .

DATED THIS um 06*’ DAY 05 Novm3:n,f–2Vé§§’Fi”‘ ‘

22209.2

‘1’!-E I-EOWBLE HR.JU3’r:tcE

CRIMINAL P7E’I’ITIff>}f }f~I§). 5%5″9ax2_g o-3
smwmm V’ :


sic mm BASAVAIAH  '
AGE:53 23523..    _,    

R/O. D.NO.1;I.(3–1537,. .COI:Q!F!V;’

mum norm, ;c;;1NnL.z;:;9!;:_
c:;z:s:ux1z.A.JAN.man2m.;’.:_;;:xs’mx::+I« . . wrxrxomn

{By mks xié.é*~;I.%_ s.nai?:._%MAssocIAz’Es, Anvs 3

AND:__

% rm

{TI-IR9UG§i”-VGBNDLEEET TOWN Pvsmcm
REPE.ESEHT33£I§.,_ B¥~’F{IBI.Ic pnosscuma

mega gzzmmf’ 9513:-‘xnammaam

£sANeA’3’:.onz:~,: .. . nzsmnnmér

§%%g3,kJgrg:%%Lg =2 mmsm, may ;

§€’:RL.3? rxmg Uf$.438 c1z.9.c 22 mm

FOR TI-IE P”E’I’I’I’IQHER Fmxms may mm
“£i0H*BLE C€3’0’R’3.’ my 33 Emma» m mnansa am

xv

wwm umwuma wr N-u:NAiAi\A M355?! Q!” KARNAYAKA HIGH {ZQURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF ¥{ARNA”TA!{fi H569″! C

Pmwxrzmcsa 01; Ban. :2: mm mr2’§rr cm 233

GF GUNDLUPET TOWN PULICE STATION.

THIS PETITION COHING on ;’zr*t§F;”‘€3P§DE§»s’§ “A’E’§i5C’&’«’

mar, Tm ccmcr mus Tm FOLL09§’3£3~!(§ : * ‘T
0 R D
The petiticsner liaéé,s91:§gh€”~ jf§r~..grant of
anticipatany bail in fhé ééafifi bi fiia arr¢st
by the Gundlfirpéfigpdificg éni ¢¢§fie¢timn with

missing Q: big wigg,»’ V

2. The Vp9titiQh§@” iwas married ta ans

,H§haf&§§$maV &firigg_.2G91. The victim has
d9v§iape§*d@fi$9$$i¢n and frustration, as suah

7*_V ah#*ieft t$s:fi§§$¢ during Eeptember 2009.

=: 3g Afi@co£ding to tha iearned caunael far tha
4V,_§§£it£§ner; the Poliaa are frequently

.u “,_”3fifi§animg and harassing him stating that he

wauld be aukjected to third dsgree puniahment.
.}1′”‘”

tam: azmmrr £35 ammnmm mam clcmgr or KARNATAKA Hm-1 com? OF KARNATAKA I-rm:-3 COURT um KARNATAKA men cmm” 05 KARNATAKA men ct:

Aaccsrciing Ly, he sought ;t :31: f» ‘ _;>:!f

anticipatmry bail er in the alte:4iEna.§§i;£§”e*%é
avoid the Police .-a.?:x:¢c:ity-_a:::iM iié.-VI,”

permitted to take an &v::Iv£§’:*,’.:Va:%.’°.’_ e ‘

whenever, the Palice Vs-a,.;Ebaa:;:ne:”i::{_.m,V’v~,_

4. In View of since the

caasa is ragigsvtargééiw’ a§:&i:§’1$i:,__thanVyjsatitianar, in

tba event if VE*i;_::LA%§§.cg wants the

presence at ~ . ” fez. vintarxagatian

or for fzhe petitioner is

permitted to: advzmate.

cbaarzvations, the petiticm

%r»W-*

” L.___f;g dia7p<.: s¥:e:5. W

Sd/-2
JUDGE