High Court Karnataka High Court

Sri Vasanthakumar vs State Of Karnataka on 4 November, 2009

Karnataka High Court
Sri Vasanthakumar vs State Of Karnataka on 4 November, 2009
Author: Huluvadi G.Ramesh
g WW. W nnnmwumnfl mum a....mm W munmnm mm mm: or mmmmn HIGH mum er KARNATAKA mm: comm M mmmnm mew cm:

IR 'me: man ccxnn' or KARI§'_ATAKA_--AT *    

DKl'ED'1'!fiS TI-E «rm  %
    % A '.
THE HOIPBLE  G
cm.miaL 

1.


A%wdT&Wt% ‘

semmaafifiuf iA~2}T%%’ %
S/<2 E§$ttaswam3*_,"
,.2".@d absM,.1t'35 Yaars.

X (A-4)
S30'

Agadabaut28Yéw.re.

V' Road ta 3 are
R19 Baaamfitmhue.

Yadi::’.1r–I-Iobli,

‘van-o~”m-»’mw~|IVh% ‘-wvra

xuwmmvmimfitm r-mam-I wwuzga. gr zknmwflinflfis HIGH CQURT OF KARNAWXA 1′-EGH COURT OF %(ARNA”i:$i(A HEQH COW!’ 0?’ l(%<EA'EAKA §~¥iGH' COUS

Petiflamx No.4 in
R] 0 m,

{By an-i.c.M.Kmpe , % '

E:

s’rA1’EoFKARHA’m.KA. %
ayamztmime
By State Publir; Proa<amt3t:r,'-.A '
HizhCam%B'fli1dinséCom91«;'%%%;<–~.. %

V' _ ".:*.u§*n*s.n*n*n*n*

pctmgx is um Sectém +39 of the Code

that this Hmfbh Can:-t
n_:§aa3r; «Ea¢_g enlarge ma wfitiorxms on bail in

Amruthur Police Station, Tumkur,

I af the Civil Judge (Jr.£)n.} and

Kufiigpl, Tumlaxr mg, in c.c..m-Lass/2%, fiar

3 made the folkawim:

. §fi’ex;oes punbhable undar Sections 143, 147, 1-18,

307 am 1 1+ me: with Sacfion 149 ofIPC.

peutnonmmuim on for 5:-am this day, the

9/

3

.. IWSPOHDE-NT.

4

5. mamammmmmmnanmggfimgggf,
yam afbafl at tm stage. J

6. of.

35:1/-‘
%§3UDGE
mv; T

new mam: §$§§§ 5 Esau $9: §<,Ezm$. mo Emau xewx §$<zm§ 3. E39… :2: S.._…E:g§ kw :§:; :2