Karnataka High Court
Sri P Aksaya Kumar @ Aksay vs State Of Karnataka on 6 March, 2009
uvunv an K'II'Ii\l'PIll'II\P" llI\7'"' \.\.II.JI\I I\r|l\I'fl"|Il"'ll\l'l l"fl\JT' MVJIJIIV \Jl' RRKIVHIMRFI l"'Il\3"" LWUKI Ur KRKI'AiAKA
13»: mm mm; comm' 012 mmmrmus. AT =7 ' ' *
BATED mm TEE am DAY;@F.':.a{:';}9 "'
E-E1-"ORE"; *
THE HONBLE nnmsiias
0&1 ?¢tmogfi§;4;335 :5:
-
Shastham°afasi., Bus: 4%
Thriaui ;E’!£s;:t”§C¢t,”‘ff{&*ra:l:sg .£. Pefitfianm
By
‘ .. Raapafient
X amp;
. ” pefitfiesn is filed Ufa 439 Cr,P.C. by
the Aihrécate far the petitienm prayitg that trim Hon’b1e
” Cuurt iizay be plaasd tar mlarge the an fiil in
‘ u’3R?._fNc.236f 2008 sf Vijayarxam Pcziicc Statisn an-fl ate.
This petiiian camjng an far nrdjm ‘£1373 day, the
Caummdethefislhwim: