High Court Karnataka High Court

R Ramu @ Sri Rama vs State By Anekal Town Ps on 25 June, 2009

Karnataka High Court
R Ramu @ Sri Rama vs State By Anekal Town Ps on 25 June, 2009
Author: Subhash B.Adi


IVII €33!!! €l I\l”I.I\I1l’IIl1Uw’I IIIIIVII -I-I’:

3H COURT UI’ KAKNAIAIA l’IIl.’Il1 l.UUl’|’.,_§ ur l\Hl(l’u\lfll\.n nlun \.uuIu vr nnnnnnnnn ruun Iuvunu vi nnuuunnnuuu —

III THE HIGH COURT OF KARNATAKA AT

mmn 11413 mi: 25111 may or “E % H

1 R RAMU @
s/o

Aonngaa

5’12’ u

…PE’I’fl’IONER

%s*m?.BY TOWN PS

‘£?.EP_,«BY« men counr,
k …RESPONDEl’lT
~ – anus?! R.GIR.JI, HOOP)

% “‘”cR1;.jP FILED u;s.439 CR.P.C BY THE

FOR THE PETTTIONER PRAYING THAT

CCIJRT my BE PLEASED TC)

HIM ON BAIL IN SC No.12/3008 OF

POLICE sumo: on THE FILE or me msr

ccnmr No.11, BANGALORE RURRAL DISTRICT,

“BANGALORE FOR THE cannon P]Uf8.143, 144,
147.1+e.11+,5o63o2R}w1490PIPc.

wr: \..vuau Ur nniuvnlnnn rialarl hull!!! Ur fil-\KlI .
Juana ruun LUV!!! U!’ BAKNAIABA rllbfl LUUIII ur IKAKNAIAISA HIUH BUUKI U!’ IKAKNAIAIKA fllfifl Di

‘WW WMHWWCUWMEONIMRCRMWS

TH$mWJmmMMEfiEHmMMWGy3 ,

QRDER

The potitioncr has sought :,
in ounnat:ttm’ w1th’ Crama3′ Huang;

for me ofibmea punishgbu 144.

147, 143, 114, 505 3:12 k
9- 7*’? In pursuance
of the on mvemgauon
invaaugauon, the fin of
tho mow
asareatlkof

the yaviy cf the can and

4. 4% mwm on recard, 1 of the apanaamtm
irfifififigmmmfihgmmdhm mmmmhumd

géxfi

,.«:*””‘é7£”‘

Iudgw

— 3
asposaiblc but:1othtuthanoneyw.rfi’o:ntt1ec1atv3f”z:f
tempt’ afacopyoftfliumder. %

3): tan…» (‘I-‘ZKS L: 3.33…. r.5..E ‘fldiudlzifhfl L3 -KM.-NJ}: C§…… t\Iuf\uf§7-If!’ L3 5.3)) 53.3 Slut!!!’ L3 Fnhinuh (EC:-(V-‘(NC La 3.33…. in