Karnataka High Court
Ambarish vs State Of Karnataka on 18 December, 2008
mare; granfing of bail in. Clrimr: N096] 2007 ‘$}1<:-'zficl V H
construed as granting of bail in any othar cxjimiilal fiaéiiisg
which are registered againfii thg
would cnurc to the benefit Qf the gyfiigienéf, ,_§)1"l§f§?: "jnot "
rcqtzimd in other criminal cassjs.
1 1. Crimina} pefifien is % Sd/-- % A Judge