1
in THE HIGH comer or KARKATAKA AT
DATED THIS THE am DAY or A'
BEFORE: " _ " 'V A V '
Tm: Hownw MR.
Criminal Petition live, :1 461 922099 " VA
BETWEEN: V. V V'
DR 32 REHANVBAJG ,
P C: DIP IN CLias:1'jc.AL1PA'§'H0<L,::.c_3Y.T _
S_f€fJ.ABDUL REHAMAr3_BA1G_ "
AGED ABOUT 47._Y'::A:es, T
No.3;1','sTANmYE.§§QAD',»--_
xsr FLCQE; FRJAZERTOWN,---.'* ..
B_,AN'a::;xL§;F:.E~~ _ .
5.. &:jAVé'sociatcs, Adv.,]
PE'I'i'I'I O NER
T1~£EvsT'a.'f1'E CF KARNATAKA
v REP BY .ASI{i'OK' --~§:1_A'I2KNAHALL1
85;. SP1, PUE$Lh£1P';'é?{)SECUTOR
_ CE-3"iVBELLA:RY"vRO'1AD
4;: ' ;GANGANAGAR
§T.TVB.aNGALoaE--A«' RESPONDENT
[By Sri. Satish R Gizjji, HCGP]
” 351%:-ISA’TCREMINAL PETITION IS FILED UNDER SECTION 439 0?
‘c:R.P__;’c. -PTRAYING TO RELEASE HIM ow BAIL, WHO IS ACCUSED
_ NO’.1I; IN s.c.No.1o5/2007 ON THE FILE 09* xxxv A1i)DL.CI’I’Y
” * r;:;vIL}AN13 sazsszows JUDGE, BANGALORE, on ANY REASONABLE
“‘»1v::s-QNDITIQNS UNDER THE FACTS AND CIRCUMSFANCES 09′ THE
CASE, ma THE OFFENCE ?;u;s.25:3, 255, 1:21., 472, 468 AND 420
OF’ iPC AND
‘ ‘”” ‘ “””””” 3″,’ “‘””””‘””””” ‘ “V” ‘T-\-II-Nil UT AHKIVMEHAA HIUI1 LUUKI U!’ KAKNATAKA HIGH COURT OF KARNATAKA HIGH COUR7
THIS PETITION comma ON FOR ORBERS, THIS BAY, THE
E mum’ MADE THE F’OLLOWIN€}:–
” ‘””‘”””‘ ””~-‘” I *-Vt-ml A’§J37__:KAKNATAi(A HIGH COURT OF KARNATAKII HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
0 R D E R
Sri. S Baian, leamed counsel for «prays
for dismissai of the petition asbAAyvi.thdr2w.*xi’;:j..V %
.2. This criminal petition iSV4’€l_is:’1:s:1isst3(.1 §-;1As’3