IN THE HIGH court or KARHATAKA V_
cmcurr amen AT namwm 2 f ~
DATED 'mm THE 8'"! DAY 01%' APRIL}
BEF'0R.!?r"" - 4' H V' . 'V 4' «
THE Horrnm MR. JUSTICE ix.H;%A'AI%;iGAM_"¢§'1A;§
CRIMINAL rE'1~m_ <n§ No. "?Qi£0_]
BETWEEN: V _ _V .' :
SHEVANGOUDA APPAs1:;:«:«I§i--"; PATIL; " .
AGED 50 YEARS, occ : AGF3;_£CUL'FURE__
Rm SHEGIHALLI, TAL: BAJLHQNGAL % '-
DIST : BELGAUM: ' ' A
_ V V n PETITIONER
{By Sri v: A.R.-- PA'm§ €$1LjVAésQ:Ci;Af:'Es, ADVs.}
AND _ _ % TV
ST.E*;'f'%E Q? §;A1»2NA*1'ms:.A.. -
L . * BY 'BA1LH0N<zAL pomcg
» 312:9: Bar. Vs? 3093162, CERCUIT BENCH, DHARWAD
~. " RESPONDENT
{B3r__S:~i : Auazgia K NAVALGEMATH, HCGP)
A’ “«._’I’HES PETITION IS FILED U/S. 439 01-? CR.P.C, WITH A
‘ –_¥>i2AY.ER TO; ENLARGE was FETYFIONER on sum TERMS AND.’
C1ONDf’T’i0NS AS DEEMEIZ} FIT IN BAILHONGAL RS. IN CRIME
$0.2/2009.
THIS PE’E’ITiC!N COMING ON FOR ORDERS ‘I’i~EE$ DAY, THE
COURT’ MADE THE FGLLOWING:
{ “‘%..x”‘-»»«
Vlfijvficted. ‘ V
9__13._r2..mE%~;I;e_.%
Learned counsci an both side: ‘fhc
pendency of this petitiozxgx ‘h,a;ve:T t1ie_
invcstigatican and have; mgw i’.h ¢ rriiiaxge sheet.
2. I3; cf _§i::c’v§j1i}§)_:n_cf1t;:’ fiberty is reserved tat)
the petitio;1ei””‘f;g)V “‘§_3E:::i;3§”5§{)fl;VJ11dg€ seeking a relief
under .VCr.– ~ .__}f¢¢49’*§’IV5h a yetifion is filed, the
Sessions Judgiét shall in accondanctz with law
without being ” Vcariier order passed in
cr.;szo.77 cm. 31.6
“fghservations, the petitiem is hereby
Sd/—
Judge