High Court Karnataka High Court

Mithun S/O.Late Janardhan vs The State Of Karnataka on 7 July, 2009

Karnataka High Court
Mithun S/O.Late Janardhan vs The State Of Karnataka on 7 July, 2009
Author: Subhash B.Adi
Pd

QRBER

Tim peunwnm is an aczszmaed H323!
3.9.230

/2007, repztm-ed on 27.1i3.2Ci_Q’_I’ i 2::;,r
Nam Pofice Stafinn.

pmumkhable 1.121111%’
34 e:::ftlmIPCZ. V

‘pemgpm is that fie am am
fat . afi’ear1ac:e ami thmefiare} the
par wit}: the amufi Has. 3

%%%%%

Gowawzzmant Pleaw fir the State

T am :1§m2§apum thus fact that aeeumt Ha::s.3 am: 4» hm
fymn gram bail.

3 4. fiamidmirxg the cizwwtams, If End it

mamaable ta grant mfl is the pctitiamr. Amcsordémty,

0.}

ma peétfien E aficwsad. The petiizionar ahafi bee; relwsed
an bail muhjmt in tin filhwiq ceIfi’mZor3a:«~

for Ra.25,00€3a’- Witfli-0&”59_1i7;5’nv§ V
the 111% um to 1:113 s;a&§”_;’§:+Le:2£:’::.:£2’~.:_.f’- i’..1′;v”:1¢

b) Th: petifioxier ammpm with the

c) nmpmnzm-ahanagpemberm the Court

%%%% Sd/i

a) The petifinnex ahall exwute