High Court Karnataka High Court

Naganna H G vs The State Of Karnataka on 30 November, 2009

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


vol”I!\l”I -u-..u- n.n..vu-u.- ‘I-II I\l’|l\I’!’\IF’II\l’\ sllwll uwuahw an vw~u\Hsr-mmmau-v

mxwmm on BAIL Ill’ ’22:: mm: cw rm
IN cam m.e1o;’o9 or Amok mew.

smmzoaz, fizz m-tome
Amman; mm mm ::».:IO$’

9/Uls.38o 0: mt.

:1-nzs wmrzzow ccgmns

for grant at
anticifiatézfiy’ a§§r1._:::””i1na<:tion with Crime

Ro.610l20i§§.._ % o:V£ Felice for the

..–v~.g11¢_gfid:__ft:££o:$.:é6«._§:_uniahah1¢ under Section 380

the leamad aounaal fez: tha

:;§jee'£;it:§.«n:::;:r and the laamad Ciroevarmant Plaadar.

Allaging emission of theft or chsqua

aquinat the patitionez a_ comlaint wan lodgad.

_. .r..,….\.-. ruufl LUUK' ur nA:<wAa1-um t-new Look: 01- KA§'<NI3s"i'AKA HIGH coma': or :<A:<NmA:sA HIGH (.4:

4.. Acxzorziing to the learned caumsal

petitianaz. potitiannr is inn<:em:_ :._§;Eflf.::'#11\x_

alleged attuned and he

ixplicated in this caaa. ~

.5. 'mm laarnod vviéécistod

grant of bail. V

6. The i;c.'{ Vbe a pemment
rosidoxcgf ‘ Qéiiéfileza South Talux,
hence: to wears his

presnmzs £52 7ptArr.-5&6: at investigatian.

the petition is
the event of «meat: of the
in eonnactian with crime
:i§sAA.v:5:;’¢i;*2oo9 at rm zaapomant-Ponce, ha ha

‘ an bail on him «executing a personal

to: an arm: of Rs.1’.’5,G09f- and a. surety tax:

the said sum to thy satisfaction of the
‘£5

“”‘-‘””‘|’WP”\’ “Ii\-Fl’ ‘M-\-sIS:li\’ ‘all I\l”‘\l\i’f’\Il’1I\f’\ l”‘ii\?¥”I \.’kIh.)fl\9 hi’! 1\.J”‘H\!’§l:P”|nl.I”‘\i\!”| “§I\Jl’ “a.a%

concamad policzc, subjsat to following

condi tionu :

{i} %e: petitioner :&§’ka

himaerlf available f.:!2e

lhvnseigahing Agency gun
required: and V ‘ ‘

(1: ; Ha sha;J’ V fa-:e:;:j_ ”

pmseautxan