- uwunl vr nnauvnunnn rliurl LUUKTAQEAKARNATAKA H1GH COURT OF KARNATAKA HIGH CGJRT OF KARNATAKA HIGH COURT (3: KARNATAKA HIGH COURE gun! as; 'I'H?é'.: 2-my 3mm 91:' xamararm AT mrmamna mmn 11-113 mm 23m my 0? JULY 2":-Vizfiiifi-',: % THE Hme"aLE aaaézzsrxcz ; csramgg PEITFION 1;o.:215a %c>y';g:go_§%% :J%%fA;; _ G *
MR.M6QLR E 33313
Sf?) ASEF, 5
gang Aacuw 2%.wEaBs;g;
R£AT 33.133, -1 f~’! ,_”.p._
2»: 5. z:.. 3., 33.1.21» QERRTEFE, I
afixSHME3EVIfifiGARfi¢ .”*%
3A.zs§.”%=;ae;%,£,, . ‘-
…. _, rrrxzexcna
1; 351; 3»:__.;s._= –~.:sj” ‘ :;Va’1;<: ' __ fi.$S€}CIRTES 3
_ ' ~ ,.*'=':'m?I'-;»s-. 53?'
_3'=::*j RAJP;:3£2=.?AL- MA§§AR Ens.
E'? PBBEIC PR£3SE£ZE.§'I'C!P;,
mag '*<:._a:3:~=;*:* cmnpnm,
.. usapounearr
3.. Bmamsrirsa, HCGP ;
‘f”‘E~§’IS €.L”B.§.;..9 IS ELEI3 €358.43? CI-“:.P.C PRRYIMG ‘PEI
‘._ i-‘v:EEEA°E§E ms ?E’FI’3″E$E’-EEK as-3 312.21.: :29 CR.NG.1$’U06
mmw {r3Q.?:.S s.t::.’;u3.5»i£3-5 my RAJAGGFAL mm 3.3.,
‘1 FE§*3§1§§$ Q35 THE FIELE SF F’f’C’-IV, BARGRLGRE, WHICH
IS EEi§IS”f’EREE FER ‘?’E’3’E CEFFENCE 9.51/S. 384 RS’? 34
SF IFS.
*3′?-HS =.”3.F:I}§I£’i$9LE.: PE’I’I’I’IE3N CQMING 0&2 FOR CJRJEERS
TTHS El-5;’£’,. THE CQUR’? 39315133 THE F9{ai:{3il?ING:
$8.333
‘aw pctftisn is filed urzdar swgiaxixf 4.3::
mmyixzg for gem of bail.
1:3′; Ptatiticxner E
gr Eaggopmagar paw for the
mmm rjw 34 at’ Im.
an palizzze charge-sheet
fax thus ‘ei1$éi§e:rV_s%§13’cn 397 of Cr.P.C.
3. ma is that three
tapped ‘£,3;;§&:z<:ar {Sf at -9.60 a.zrz.. on 20111
the m was
warber. WEI: the :::{:3:cz.p1amant' apemd
acactmed mshcazi inside tbs muse am!
an pay the amounm dim by him m
' 1% c-omp1aEx1ar1t; asinesfi the accused 11:: go
sfthe hzause and 'l"b.&t they can talk an the subject
..v-….. V-I! nu-uni':-1|:-Inr\ mun \.uuIu 1..*Ij: IEAKNAIAIKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
V'
I
9
3
S
E
5
§
ll-
0
2
:3
O
U
3
9
I
%
‘-E
5
§
I-In
0
‘.2 I
:3
O
U
I
52
II
3
‘5
M
§
18:.
O
52
3
U
I
9
X
E
I-
2
§
8
I
§
5
il-
0
2
D
O
U
2!’:
9
on the next day morning. But. the accused thmamned
the mmplninnnt and his fmnily member:
aurnaquenca. Afinr having feared of
orrzamxts wuwth Rs.40,0DO}’- to apf$;1né:1§: 4′ » U
4. The imoeatigafion
than ofianca ptmishnbla” the
pemiom. has
suhauqumztly about the
oomfieity of Ha’-nae, at this stage.
the hail.
5. V peum’ ‘ nu animus’ that
for about 2% year: and
afemnphtium of trial in the ram:
mmm; pm Track Court-N, m wmoh, the me is
I wmnarxt, since m 0&3: ‘3 panned.
% Ifthepatitioxaner-rnaadanaax-1ytria1,hewil1ha:va1x:
f_ an application fiat tramfer of main: E-om om Court
V’
no 3.1’i%fJ’L17’1fi° Smurf; Ifsuch appliaatiien far mamfs;-:1′ is am,
pmznn 3m :a:zsmm* efi. k A
M213′-31. ‘3’. E38
.2300 10.1 <¥<.._.<Z~_<¥ ".0 5.300 I0=.._ $_<»<zmS_ ".0 .5300 10:… S_<»>… . .I.. . –