High Court Karnataka High Court

Shri Mallikarjun vs The State Of Karnataka on 14 November, 2008

Karnataka High Court
Shri Mallikarjun vs The State Of Karnataka on 14 November, 2008
Author: Arali Nagaraj

£331.? 743512608
2 E :

IN THE HEGEE CQSRT 0? I{AR§\é7AT;’5s§{fi

C¥RC{}’1’E”BE3>NCH AT §HA¥£WA§ T’

DATED T533 THE; 14% my GP’ NKJVEZMBER :2{}T0é —

BEF@RE””*.fifl V
THE HON,BLE’MR»J{§ST’1{%’£3V’A¢ié’ALi
ETZREMINAL PE’I’1V’»i’–I§§’.é._ §4g.é*43s’;_2fi:<f:é§.,;v""
BETWEEE: .'

Shri Evlailikatjun, Sic; Bi;;aéz'a'p_pé3: }
Hanegekar, Figs: Major, " :

€i)cc: Agxicultuzési, I Q . ..

Ric Shingar1;0g3p;51_;Tqj:__Sa’Lv;?§ati; ” ..
Dist: Beigaunq, ?5j<j_*e;:: at E{y3z:ke3;_;~§;:i;,.


Tq zmd I3i="'-st:   ..     Pe1':;iti<::§:).s3r

(E3; Sri.    Advsg

 »  $«ta'i:és  'Kamataka,

‘ Rf h}; VS’;:::’g1ci.at?_i Fafica Stating,
~.B}~’-SPF,’ ifi~:3gh,{‘3ourt of Kamiataka,

{3:i__3;cz,1itBe1f:§;t};’:, Bharwad: H? .R&spo:”1£ient

(B3: S:f:;. ‘Anand §<.z~«£ava;gima:.h, HCGP}

'E'h.i3 criminal petition ig filed under 439 cf Cr.§3.{3. by

acivocaie for thc pei:iti0ner praying that this Horfhié

Court may be pleased ta allow this petitiorz and rciease the

V' V p6tiI:Eom=:r–accuse& 01:1 bail in $116: Sauciatti RS. Crimé

i*€<::,269f 2908.

(—..f”-“\–‘u—–~/

CFLP. ‘?@;35.’2008

This crimma} petition coming on for {3§f.’fJ_’f£(“:I”‘§VA”[h’.it?.’ defy, V’

the Court macie the foil-owing:

The pixtitioner herein, isu in Crizsrm
{€0,269} 2008 of Saugifitfl f0VI!’H 41$ ofihnces
1;}:1{i€I’ Sec:ti0ns 802 a:;V§V_f2;§V; muniered ms:
deceased Village in Saudatti
Taiuk, £Vi;1r:9c£::3rV’«S:re<§'c}io;1 432*! of Cr.§3,C. This
petit:§bii"VTis the ieasmmi High Caurt
{3'u£3X?'*c'i1:'%ifm:€:7'if;1'£V1:'fi,€jVV&1.V1V:§_i:'€4If §zrit'{en abjections to it.

5 * -V titfié afgufixexzt of both the ssicies.

i3.;%}:il.¢ producing the copy cf the ortier dated

1".':25i33 gagged by this Court 1:: (3rI.P'.§\Ec3.7365/2008,

wfiéreiig éiiis Smart granted baii ta accused 1103.} to 3 in the

V. "S.'E3_i§. (3586, Shri A.R.Pati3, Ieanrieéi counsel for tha pet.i3:i<)1:1er–

7 a§c':<:"2§1sed, submits that the saixti tlxree accused and the

" V-present accused am all an the 8833367 foating, and therafore,

this petitioner deserves to be eniarged on bafl an the grolmé

0f parity.

CFLP. 7-435.2{){}8

(ii) he shali give attendance before the _
the said Police Station once 3
preferxably -31:: eaciizg afifi:-.111af ‘ive:_Vv.” :I5\fIV:m_?€i:a3.r:’.V
between 19.06 a.m.
appears before _SessiG3_z$’Court’ 3

to the committal c>iz1:.é1–*,

(iii) he shall Invcfitigatioxx
Ofiicer __th$”i31?$*e,stifg’2zti;:g1″‘ the casa.

A cc;pi»f    "I::aV.=: "é;<:z1t forthwith to the
Court of     and also the P.S.£. of

Saudétfi   [
Judge

 Kms*"