. ...v....... uruu u--ua-uun - nun I uvvnu vi" l\nnI1HIr\I\M l'IEUrl'l HVUKI ur KAKNAIAKA HIGH % _ mr=";:<'.A33.1;a zwamcz srmron IN THE HIGH CGURT OF KARNWTKA, EfiflGALORE mama ms 7% 11" Day or mvmzn B33023 mm HGWBLB 213.. JUSTICE AS}-I£3I€._13 cnmman PETITIQH No. é=37'?"o'H "2.g§'§« .. BETWEEN 1 mm sic APPA!§ PAS£;i V mm Aacm 23 ; OC'C;AGRI£:ULTUR.E,H_V_ ' Vk we scnamosx ,nUem.9t;11., _ R ~ r:3m<:n1»x.a;aaz«,;.n*s.%%;'%:JIsg.,'"a;ccr~;' M % % 4 ¢ .% psrxrzomn :, %§é§,»%%' '$3.; ADVGCATE3 1 '2wA:*fi"ez..11£'§1A:a.:¢ArA2cA J RESPONDENT
‘ an I-nammrpa, ms?)
EEEIBIAL PETITION rzun U/9.439
“”–«i.” “–..C’!’E!.,I3.e::: -2% mm Anvocatw ma am mrzmoxezn
% EBAYINE rm? ms H0rE”8LE cotmzr mi! 38 21.35539
TI-IE ?E’1’ITIONE;B. on mm 111-!
V-._-«s.c,:s:o.75:2ona on 1’1-E EILE <31? TI-IE:
T jj;1=zn::L.s3ss:o:as crimes, cmkzanc-23.1.83
'=.§cnI2m.m.273.i2c0? or mum. 9.5., cairzcmaawa
=3Is*r.,:: mic:-I IS men. FOR mm ormmns
PfUIS.450, 395 0? IPC.
wfivllll ‘all
|\r-|I\IIr\Ir’u\.t1 n nun – \.-\.:uu\| u_s|.V”I\r1nI1r\IrInJ-I l”lI\7l’l \..lJUI(! ur I\HKNMIH!\H HIUH LUUKF UT’ KAKNATAKA H35″
ms caxz-mm. written :9 counts 91»: ms.
9223:1225 mm DAY, mu comm’ mm
roL2.c:.~m:m~:- =
0 Ella}! it
The reapondant zegisterad Cxim§Mfi¢;2?3fl§§2
2097 for fho offences 1§£fi§sh§b1§~ np§§g:i
Sectiena é5O and 395 cf I,P.fi} u
23 The cage of thy fifiésecptgfifi $3 brief
is that, the accus§¢ figmfi9fi§i$¢Q¢§ttad daa¢ity
in the house §fi_$hq”b§¢§1§ifig%fi éfiffieeetha an
2sn.11.2ot:n:__-~$a’:§%§g;:’ ‘I_Q__;_a%; p.m.. The
ac¢usad_ga;&q§§g§fi§#£%#a$¥@,$ouae through the
main d§¢x;’$$$fi§§s§§#]&§£hel wmupcna, warned
thaw agaifi3t%:$igifig.§h§ alarm and laotad gcld
__¢nnam%fi§s; cé$h §§§_mobile phones.
, $}:f$§a$fi§aiana Court, by its ardex dated
i’* l1.0fi$2Q6$_§ dismissed thy getiti¢nnr’a
‘*3j2épgli¢$tihn far bail.
%3 Sri Qinash Xnar, laarnad counsel tax
m'”-_A”=§fi# petiti¢ner, submits that tbs complaint
does net name anyboay and that it speaks of
anly fsur pexaans.
flan.
. ..q…– . ‘.1-u.’\Jl\l nu-u\| ir1lrI|\l1 !lI\.1l”l \a\J\JI\! VII” i\I’|IKl’I’llf\l\I’\ “‘II’Jl1 KUUK’
5} Sri H-annagapa, learned
Plaader, subcaitza that than aycsritnassafi’*”«’§§’§§i;.”:L:_:VA4
ta CW5} have identified the petitj,nziV:§j$f§’.:»A..:::
further submits that the
habitual affonadmz; in cgr1;;e::1:’;i-.g52’1′– witVh7–l V
affences ct-f rubbery, 15
facing px¢sc¢ution §}fi._ 56/ibis? and
279/200′? .
53 ‘1’1r.§”.i;-:’::-*.__-:V:i::AT:- ::;7g” jj_;:,:g;__11’r’a_;t.’£.7′ fin: an Lang ma-chhu
‘were; aeiz-ad at the
irmtanéé hf’ petiticmoz. The
cstfenca . is punishable with
..–‘V.i,:1:prV;1.’éé;csx:1§:2ee1;V1t: IV “£2115; ____ _,life at fvozt 10 years.
parade was held betare the
Hagriastrute.
AA ‘?I »f}’1«e petitioner, an contended by 51::
§i£:nr..,a§1pa, appsaxa ta be a habitual offender;
£.<:'a_.z.'§ mzacamitting similar offences, he is fficing
fircsacutimn in Crime Has. 5Bf0'1 and 2'?9a'(:'?.
REM.
.._.. ………. ……………m .-…m Wu.” Ur ruumwalnzsn I-nu!-i COURI or KARNATAKA HIGH come’: or KARNATAKA men c6{i”Ef
83 Cczsnaidexsing all these aspects :3: the
matter, I have 12:: heaitation in diamivgfi-igng.
tam hail petition.
Iéczcordinzgly, the pctitiicxximi-5A
1
I833.