High Court Karnataka High Court

Smt Dhanalakshmi vs State on 25 March, 2009

Karnataka High Court
Smt Dhanalakshmi vs State on 25 March, 2009
Author: Dr.K.Bhakthavatsala


Hfiww vi mflnlimfimflfifi mawm LUMKI U!” KAKNfiJ’§RKA HIGH CQURT O§ Q? (

IN 3&3 HXQE 353E? SF KARNA?AKA AT EAN$A£GRE

fi£TE§ @323 TE 2§” 5A2 GF.MfiRCfl’2§G9 ‘j<

BEFQKE

war E$fl*BEE yR.Jv3TIcE x;5&AxrHAvA§$3Léfi_"

….u…»nu–….-..ma……….

1 §fiT 3HARALAK§HMI

wfa. @UR3HvRTfiy,. _~
REED R303? 59 33335 5

JYfiTHY LAKSHHI AW"

axe. Gfiafixfififiif
MAJOR ” “> 1

sfQ,w§3R§fivE$HEa..

magma ‘*= ” —

M@.mmmmm33V?

Mgsag ‘~* ‘

‘g$LV£3E«SfATWé%0?HI grnaxam

‘Q”3″»§La$K;.AY¥A§PA xaaag
,MEA3=aANE3H”TEgPLE

“.EfiNG%£¥£E-$56 Q36

;§§ETE 2? K E §fiRAM
T yazxcs srawrsw; gawsnnaaz

an “‘_
3 .

… ?ETITIQHERS

‘.g2y §;i.s §EvaRaJ FDR M53 3 g s ASSGCIATEEE

REPRESERTEB BY §$BLZC FRfiSEC$TQR

€I?¥ €ZVE& §Q§RT CGXPEEX
BENGRLGRE

‘§Ey 5:: 3 v RhAKRISfi§R;

RESFQNDENT

fi$GP}

–aw»-n4 -wwwwvunw wwu

nu-um.u~aw-van-nu-a nuurla wawgfmfvna Wall” fl.d’1!’\IY&”‘H!QflI§ 3’3″-35″! fifiuflfimfifli Ell” KRKWREAKA “iii” g

CRL.§ F1233 §f3.§3S 5R.?.C BY THE
Afi?§CRTE QQR THE §ETITIQNER§ FRRYEHG _TQ
RELEfiSE THE PETRS. EN ENTE$IPATDRY Bfilfl ZN’THE

EVENT 03 T8313 Aaaasr EH £R.Ne.§6{$3*{fiFt_
K.R.§UR&M yszzcg g@§mz3Ng fifiiflfi IS 2EQn, 3¢R_’,
ram eyyxwcag PfEfS.5G4, ass 21% 34 mF.:9c,jifiEj~.~

ADDL. 3.3., 3Tc~:::, EAYG HALL ENIT;w3§fiGA£0RE

HA5 5155:5553 THE BAIL A£§LICRTIfiN as lfigfigfia =u’

EN CRL.M1$€&NQ.2§3l8f2Qfi8.

THIS PETI?EGfi cwfi:H@_aN’FQR cap$R3’&HiS*V

BAY, THE 3332? mass THE §s;LQwxmG;

‘- .-.-um-.-pun-.—.–

9&é§R¥ zf=_

The §etitianQt$f§aéu$sfi 1J ifi Crime
NQ.96f2$§8:,$§_E§D3; §g§§gz:P§Eia%W Statien are
befere _thi§,r§Q§;t ‘fifida$M §acti¢n 438 af
Cz.F.C.} 5eeking afi%iti§atmry bail £9: the

affences §;de:”‘3é¢t:§n5 5&4, sea saga. with

4,Sectifin 3% Gf’:§mfi _

“_2}* f?h%g§£fi$e has zaiaed tww abfiectisna

Vx’V nam§ifa, -fiéfifléianexfi ‘§e.2 and. 3’3 namm does
mffi fiwfi tallg with the ceztified cmpy 9f the bail

x=§§;e:flE fiatgfi 2B.5.2§§8 made in
.’r’1§%ZjfiiBc.N¢.25325f2Q$8 mm the file sf Faat

“~?raak Court Iii; Eddi. fiasaians Jaage, Kaye

1

~fw:~;-==»- w «mnnnmm mm-s uuunl ur mmmmm HIGH {mum of KARNATAKA HIGH COURT 0% MRNMAKA 1-:|”<;"H""<

patitianerfi surrender bafara the trial Court

and move for regaiaz haii, the trial Cmurt i$7

diraatafi ta cfiapae of the bail petiti@: ;§ Qr,

the very same day.

qpf