High Court Karnataka High Court

Padma vs State Of Karnataka on 30 November, 2009

Karnataka High Court
Padma vs State Of Karnataka on 30 November, 2009
Author: Huluvadi G.Ramesh


‘I-“‘”””|”-“9 “ll\-F’|’ ‘-‘w-IN-|’l\’ ‘NJ’! i\I’1l\|’I.P\3P’\l\.l”‘\ Tl!’-7|’! Kn’-aJ§Jf” NJ!’ §\!P”¥”a¥V!”§Ifil’\I’9 “”II\§7r1 Mu’

IN arm mm coma’ er nnmmmcn AT

mm: ms mm 30″‘ um’ or 1\vovmz:.s., %j–:zVo.?3j§ T T

BEFORE

rm Hmmm mnwsncs mum: f;

cnfi 1=R1’I’r1o3:””2z§i3A’.55a6;’%2t§t3§-I

s24’r.3:-Anu:A
am: 13.12. snnzzvas % %

AGED ABOUT 34 _

130.430, aw:3~ca_._oss; ” ..; ” .
mtaxammaaua,
BANG:HIaO_fi.Es-.568_01i}:::;. Pmzwxmmn

my 8:1 :% 6 PFt3E?I%j?-3313152; LAW 3

gamma:

ax “‘JI’}IA’i’A E££;1s’.£’fi3 ‘_i.~PoLIcE s’rn:r1:<:nr,

msmmmm

s::z_g'1L 3 nammxmm, may )

CR1"? F'II.ED 9:73.439 CR.P..C'.' BY 13%
* 3'03. 33% PETITICXER PRAYJEIG 'I'!-{RT THIS
'"=I%'BInE COVRT HAY BE 1'1'aEfi8£D T0 ENIARG-E HER 01¢
IN $.C..N0.34/G9 ON arm: EILE OF T.E'IE II

ABBLSJ, BMWIDRE RURAL DISTRICT, BAN'GA.I.GRE.
W"

L)!’ I’\I”\|$I’If”\EI”\l\I”\ l”I!\J’Tl \.«\

vu-nu-u\.r-n nuan \..\JU!(‘ K)!’ KHKIVHIHKP l”I!\..7i”‘! LUUKI (JP KAKEVHIMRH WKUH V:-.-5-JUFSI

game were mount.

-2:-us as-rxrxmz commas ma won. owns”

my, mm cemvr mm new museum: ~

The petitioner hm’b«f§sz;gh£.” éf
bail in eorsnaatian trijth s_..–€;1§o’;’3_§f2’€509v..paixding
on the file af S.-3.:

nangamza RuJ;a1:’231st:£;i:c’tH;. .

2. zzea:cs _ games. fax: the

I!I’st:it:i::§Vj:.”a¥ véfivernment Plunder.

3. The the petitioner is

“‘–m,::_.g_gagad supaxi killer who is

cause death ef the deceased.

Vgiivoaocuticn, this pctitionar had

‘ ‘$11ic;ii.9; with the deceansd and the
received lakha at mxpaoa tram the

and still he was peatcrinq hat to

\%<'

nu-uuIr\%rQI\l'l rmm-I uuuul ur KAKNAFAKA HIGH COURT OF KARNATAKA HIGH C

4. Learned counsel appaa.-sing
patitionar: taking through the dat¢.V__§£…VV&ifef;tgé*
submitted that change smut A1; @ 1;§s:g

days as such the petit;;!.c§nnr”‘–~j_.:§– ent§.~t3;§<i' V.

grant or statutory bail
at cx.p.c. and been
canaidex.-ed by the is being
natic-ad is 3-5-2009,
em1u1n: %%g—“$52099 and charge
sheet 135 ta him,
report gjagtiiii’ made within 90 days.

s1naa_%:ne%%%”e1:;azgm A”ah§ot is filed. beyond an

a.t:he I> §f:’itiona: is antitlcci for
and alert: than is no material
to invnlvemunt cf thin patiticmexr in

. . ‘ ~ alleged conspiracy.

calculatian, it is soon that the
about is filed beyond so daya.

fixaratare, withmzt diamxasing much an the

………….\,.. rtuan Luuic: 0,. Kp.RNAT’AKP won cum: 0:: KARNATAKA men count or KARNATAKA men an

naarits at the case, aim: the petitioz}§92*;.’_é’;£§_:’ .g ‘
raw. and as R matter of comu1norg..,1§&.i1:§.::: §.:_ha ‘
pctitianax he grantad hail;

allowed and the patitione; be ‘*.t:§3,aaae::i%- V.

on her executing a porsoii&3,: “h¢ndV”*.Vh of
R.a.50,G90/– and a said gum to
the satiafactifan court: in
csanncetion 1.-micro
the II Bangalore,
suhjactf :

(1) ‘A shall make

Jgeraalf ._ _V_ «1a éra.£’.1a1:Ie befora the
‘*.rE2vr;$’estv;£gat:ii1§”””Agency as and when

A TAx.qmeag ‘ma
shall not tamer the
,;2.g>:<;g§:§<:utioxz witneaatea.

361/-9
' Iudgg

mpkf-*