Karnataka High Court
K L Subramanya @ Subbu vs The State Of Karnataka on 5 February, 2009
bk lllhbk "Vfl"U.fl7 'Ir: -u-nu.-numwuns u-nw-w- wvvmi Mr -mmnwm-aMm'.H' 'WI%M"! mwww -W? KfilKWW§§'M%% HKWW WQUQT Q?' KflaWWfi.M§'fi§{A' HIQHHHC
m nmman cwmm rcnarwmca arr
BEFORE V
'mm HONBLE mzwmmz n.m.um% % * T 7
W
Stafia .
Statim
% 001. ...RE smlmam'
Hoe?)
petition is filed u;a.4a9 C:-.1=.c
no enlarge the pe1:'.1:i:mezt' on bail m
V' "' '_Ci.CL'fl'o.194f2008 (Crinle Na.6.f08 cf Kappa P.S..
. £I&tr'ic:t) mm penzfmg an the 5.1:: cf the
Judge (J:-.Dn.) & .JlIIFC., Kappa fiber the afianceu
"V'Iii1l!s.302 we.
fimpedtionmmingonfirmflmuthi day,the
Counmadethefilhwixg:
Mimic: VWVIWMIIIKII Wm Ir£\'ur'vI'<<»Iv£nu'"na11cr"m:ir'mr'm an-9 mmwmwymm
ORDER
‘1’he:petitionnr in ramg trial Rn.’ fi’e.m¢
under Sacrtm 302 11°C on the “m1E’ V’
murderefon¢Jaga:heah.
2. C)1:13-0.1.200-B gt
to tht: oonmrrenee rm pm.-.-.
of occurrence’ a;_::l amaultitg
that injuries and «mm was
an to head has 5-mm chuges
{if earhtence of prima fac-in case and
T % ataxia of the me, it is not pmpar to
A %- pemm on bail. Accordingly, petition in
Sd/-§
Iudgg