High Court Karnataka High Court

P R Ravikumar vs State Of Karnataka on 21 November, 2008

Karnataka High Court
P R Ravikumar vs State Of Karnataka on 21 November, 2008
Author: Ashok B.Hinchigeri


-mm COURT or KARNATAKA I-HG!-I cpuxr or KARNATAKA H15!-I COURT OF icARNA’rAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-RGH C1

…1….,

E{=§ ‘I”fiE E153 CQEERT £13? KRRRRTAR AT B:P~.i’~3£’5?ni£}RE

%’.’é}%’}’=EE} ‘3’?-{IS THE 21″ may £213′ rezjvmmap.

BEFQIFIE

Ei’i.’3§$’BLE ¥~fi?;.JI..?$V£”ICE Asmx E T

Efiifiififih PETETIQM §Q;§5$¢ Q? 2993 *
EE?¥EEH V ‘ . .

9 R RAVIKGMAR

gig ?ARA§HURfiM a_ ,

sags gammy 22 vgafis,~”–4=

Rffi? EHIR3&A.¥I§LRG3

£:a~:zm3=:1PURA ‘1’}-\§..{3}'{ ‘ _ ” .
Sfififififia §:s?Rz¢y_ ,Vv_ _ ;:PE?:$Eo&ER
{av 3;:I;_”§:sj*§.§;ax Ea

awn 4 . ‘ u ‘ ‘

3?£§Efé§ x§3m3§a£RL

235:’ §*::3A§=’:%m«;m. Ekfgfifié-EEFJK

?$;z¢E 3?A$2QH-_*,4_ ..RE$PCfiDENT
:32 éa:%&.fi;RA3&xfi:$HnA, 3:593

§:?<;§;,..z-F' :5 ?'ILa_fi_vu;'S 439 CR.P.C3 BY THE

*é§%eca§a '?aa"~?HE PETI?I0fiER. Paavima T8 EHLAEE

§*ze{E v:'.§£§§'§'7I'?.7;{r§iE<F{7""viT{E¥3 Ems; 1:»; s.c.2»zr::.931foa Psnmxma
E3€*3 –__':"'§'iE3 *§'.;"&._AE" tsiéf 3.3 BFu£<iGALGRE AT FTC-~1o,
I-'<:EG2m"."rE.-12.313 A _:_=<_3}2:, ' mm wmmcg wxxsmam mum

"~-sscwzagg 3i?, 3§é~A awn 395 my :95.

'""§"iF¥IS' SETZTIQM CQMIZIEEQ GE FCER HEARING THIS

' 7§a2}n?3E saga? HAflE HE Fmnaowzfis:

-nun uuum Ur KAKNAIAKA I-liGI~§ OF KARNATAKA H365 COURT OF KARNATAKA HIGH COURT OF KARNATAXA. I-RG8 COUHT OF KARNATAKA HIGH C’

-2-

GREEK

Tim 2*espm:d.ar:’i: xegifitaraai eirrima B3a.VV$’9.?_f2.i}%3

againffz the accusefi fax: the; zzffemzas

uzzmer 3-ecticzzs 13%’, 364-3 and 395 cf I

E, Thfi case cxf the pro”Asaa::;_:h’:A_i;’:3:iFF»._i’:2_:’?.:~.t4i:é;f

that ms 2§.3.2c:ea wh:Ll«:§ ‘«-‘tuba i’i=i%itim,FV’V:’}§;3:3h;;;n,L23rth§a<.t*

$53 ageing: in I313 éfn Jeljry'
Missimrz Fumad, a :'3r;j4-'iV$"«.a't:_}ar behind
ma amen he g::2:'.'. €;i::¢§3_'z»..V 1:3é'§T"'§§':§–.'-"'t¢ what has
hapgaars-mi ta? r=:§ar€L his vahizzla, 5
gamzzm which was parked
in f2jé1z::":£%:_ fz-em the vehicle,
023% ~;-.;{m pcwder an him and the

amber': ¢'az.~:..;§V?:v?.:V'}*x?_,'s.E.Ai,,i.v him. They' put him intcs the

8+-.':_ai:pi§%' }:ar,7*«.b_;gee_a£: him an his farahaafi and
'$:3a.f::§:_e':.'§M'«?:_?é'a»__ geld rings, 2 geld chains and cash

H-Rs;..V2;é';.:L–¥}%'%Z?V.£'*v- kegt by him in his pu3':se'anci teak

aw§j=,* ~!:1c;z:.27:; cf )'¥5.1.,%'J%3,{.3$f3f- kept in the dash

i:«<:a_;r:sIV"'::fi' his Car. The zniacreants also toczakr away
'*~?;2is–A'§::dh2:a Bank 1'-%.*I*:-at Card and they damandaé a

…..'.:;3:asfim sf Rsaéfriic Lskhs far his relaasa,

3. *£’3′:e=a.re are tatally 9 accused parscns. 6

fififlufiflé garsams are ralaasafi an bail.

HEM.

-nun LUUKE Ur I£A!¢NAiAKA HIGH CQQBRT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH C’

….4……

E. E am infermed at the Bar that the

imvestigatian is ccaglatéfi anfi charge s§éafifi_i$

filefl. Tha Trail Camrt ifi fiiractad ta ~§3§§difié.

the tziai.

53$