High Court Karnataka High Court

Venkateshappa vs The State Of Karnataka on 18 December, 2008

Karnataka High Court
Venkateshappa vs The State Of Karnataka on 18 December, 2008
Author: Ashok B.Hinchigeri

IN THE HIGH coma? op’ KARNATAKA AT BANGALQ.:£€é’ ..

DATED THIS THE 131% my 01:’ DECEMBER, ZQQS, [

BEFORE.

THE HGN’BL.E.: MR. msrzcg ASHOI{‘.B.:1’.f§IHCHE(§E.R§ , ”

CRIMINAL PE’I’IT§QN NQL359 OF zzgmaf
E3E’I”‘WE§<:N: '

1 VENKATESHAPPA '-

Sm MUNIYAPPA {3} SWAMY ‘- ,_
AGED ABOUT 54 f{–§:;_ms,*” —

2 V7é:NKATAPA’}’H:i». 4′ 5§jf_’::_–;’_ ~ ”

S/Q vEraKfi;*?§§S;HAi3i>A ” _
AGED ggapr 2-‘=§”YE’_.5ARS<..__V"-.,..

BOTH ARE;V..R3:?SIDE1N"1*S _ '"
MUDDANRHE;LLI Vii-.:_LA€}l:1~,.,.
NAND,_A:'_"x?JDI HG$L¥,' ~

~ V. A_E{O$i~::9T1'3"FALUK;"' « ….. .. «

, B'LCiRE RURA1, ms?

‘ A .. §3E’§’I’I’IQNERS

‘ (B:’§ :SR=iV:{ M NATARAJ5 ADVGQATE)

.1’:-‘1i§:?IVIT13″§TfiTE._.OF”3{ARNATAKA
% *1″-‘HRGUu(3:H_ i_\i,ANDAGLIm POLECZE
‘RE;PF{–ES–EN’}”ED BY yrs SPF

rziaa C:(fiLIR’I’ BLJILDIRGS

‘ ; . . _ BA§i GALQRE RESFONDENT

{BY SR} AV. R;’AM}’~\KR§SHNA, HC/GP)

8.} Each of the pctitiener shall execute a bond for
Rs..2£3,()(}{}/– with two sazretiss for the iike sum térlihe

satisfactieix 0f the: Investigating Oificerg

23} They shall not intimidafse or ” .,

pI'(3Sf:f;’1,iti(}I1 witnasses.

(2) They shall make :11emsE:.E§resV_ avai.iLable_Vé1s_ wfxc;-:1 ” ‘

reqtégresi for izzvestigatimz. ‘inyestifgatjng. fifficer.

37. This ordsr shalfbé’ ‘ir§i{i:£’s;v1rVt’é:i§5.:}V 4» weeks
within which time 111$ }}€3f?i–‘;i<i!Z1€3i'§:;« for the grant of
regular bail, if need he' %

8.. Antidipa’tfi>1§{ cenditionally.

Sd/-

Judge