Karnataka High Court
Kashi @ Kashinath S/O Shettyyappa vs The State Of Karnataka By … on 10 April, 2008
.
an ma-auasuw ' ,5 0.1,-r
1-4 ",¢~n_I_.__' ___V . '3. " I-u_..;.n.l.._..-...
l2IJl1GI'-
' Karnatnkaby
-.E!'J;=.!.!rav;e.t'.ti.C2'.¢'.-Tazvr. --4-M!" _ _'i-z-.. '
r-A-_ n.£ 'l'l('u'I|l'I
E __ y um. nuL_:r;'
Thu' % petition is filed Section 439.=Q1;.?P.'C.- g T
enlarge the petitb nefon. bail in _Cr;N¢;"1G9]07' cit
on
the ofldncea p]uIs.l43, 302', 201 r]w"149 . 'A
hi
Thin nnllificrn tvunina an fl-no nnlnrn I-Iain i;-"§i.nIit-I-
Ila!-IIII Iauiwaa \-ntlllilul I-Iii; It,
mad'e.thefollow1ng_ ' = ""'""""""'
No.109I 2007 regialnzmd for.___
aectiona 143, 302. 201 my
Station".
2. 1'hia.__eouj:ii'itI aamga 25.3.2003
armed Mva
find %
petitioner and
Manfi Thercfim:
um gxound ofparity.
.1 .\-wurUr-:~_IHIIlI-I-
A 'mfl-inuIv_ Innnn than thnmnn' U:
"V '. V' IPJI " I""""""' """"" '"""""-'9
nnnnn
UNDER
_;'I""h§?'1iei:ition is 'file-petitioner in
A 1 s;~;3n.-gm: to ibllowing confiitlana:
1.
Thcpetitionershallaxecute a ppm of
Ra.25.000I- and shall-olfer two aux;-ma for the
like sum to the satisfaction ofcomliiittal
Sub!
Q!
In… .._a.n.:……._ _….. “~-1.1;’
um: pcuuuuu:
..’I. _.’II
Bl-IHI-I -IICJI.
iniimitiatc ~~ an: , ‘
The