High Court Karnataka High Court

Harish Tholar S/O Kushal Tholar vs State Of Karnataka on 29 December, 2009

Karnataka High Court
Harish Tholar S/O Kushal Tholar vs State Of Karnataka on 29 December, 2009
Author: Jawad Rahim

befora the gurésdictéonat Magisérate £ee%<§:§§ rerr:am:?– "é2;:é'$'f"««§§€;2§§£e

augtsdy as he was fauna gééyséaaiigz fit ta $3 §§sc?;:a; €§ei:d5;:&['t';"*§'5%";:':~§&*:

%zosg§ta%. The Eaamed Magéstrate baa _§.r:a§_2;eé_~':'1é'r*s*éé::5é;{.f £'«:.% _'§Ve§'§<;é"'

aastody by ewes" dated $412899.

4. Farther §%”%V9St§§:at§G§I §;5;:i’%f§;:§:§a.%;_;eé’.§§§..,f§§§.;;§_ %g§ marge
sheet before the }fL§E”§S§§%C’1VZ§A€}..£’:’£::ii§_A §’%%fa§:f.»§’.s7 i.:z’**ai%L e ..: ‘!:f;_ 8.:é§.2OG9, “fhe
accameé scught reieapse my..v?;V§3:éj:V§§;{%<:§ §;f§%gggfie charge sheefi
was as? flied go1:°":59 days cemputéng
she geréod fre.;5*2.V.V §§::w .éecut§on oppesad this
gmurad :sn$;en d§'-féféij' €§':a.§ni'iE:é+ .§ff<=3,zs::é fer whiséa he was zhargeé
was pi:raisE:a :b§:e: .::;%d*e%:V.'.38? ZPC ésghécfi grescrébefi
§;snishn'?$§i§–. _gs;e!;l; '-»:_;_§;;;V!' :e ifiga émgrésonmenék '?%::e Eeameei
_f§._:_:f.%§§E<:t«;V§;'3é;*;%:.a§E"".LTE§V§'i«s_:raiéHfléfinséfierimg Eéza <::§a§m $3' the yetétiwer

fwfsafl .Et«.z;§ft&-:é}3?«&3;§e iffiéfiiwa gmamfigz

éééé-éééé ef §3§<i§?'§§ mm austaéy was 3'29: :':':&%a§'§a§; iha

' " "*':€§§.§}"'ef ;:*'§§'*sa'g2–§3 was mateyéaé;

far a zharge isrséer aettéms 3%? $5 EPC i§%’3§€SS i::”§a§ Es

“jV§:’;tI{§;*’:.:%’é_;,s_:;”‘;[%:ea it wag défficmt E9 éeaéda wfiether ii: wE%E faii wiihész the E

§r E3 Fgrt $1’ $23 gaéé grevisisfi. Aggféevefi fig Ems, he is in

‘ ‘$53 pezétwga.

353″

,. . …w.. wt–nmr’umr1 mun ywvgrna war wumscmnwmn. Hsufi LUUKI Q!’ KARNATAKA HIGH COURT OF XARNAYAKA HIGH COURT OF KARNATAKA HIGH E

has éeerg ffiafi orééy 9:2 8.18.2Q89, unefsubtedéy

period sf 9% days, “fherefare the accuseé is

reéeased. In 2% reszséfi, the E§7’§p:;§:zedVa3?’§e«r.Ca§f;s3o,¥: }§3’e’4s«,*a::s’:«:>;§r2:s=:*$h ‘ A’

I am satisfied that téée getitiener is (ta:§E:§§{uta::~y” ._j;§§a.§% a.gV

is serméssébie under Sectmn 15′?i{b2.}:L”<:ef»Cr$§.€:.. 'E*'€,&}f;:Cé;– {?§é éréerfiw'

The petition £5 ié'§é_f;s;*é5::f,v is dfirecteé ta
fig reieased 9:; big.§><a_<:i:t§:'z*§'§ §::':::é;<§§§A$"_§,;f;V.vS ef Rs.,S9,'Gfl0f-~
with we suregy £5 Sa§Z§SfaC§§{}§'é cf 5'36
Mag:s:rate.,. ' % V X

Sé/*,
'JUDGE

,3 .,. …….._…"..m…….M…m……. .