High Court Karnataka High Court

Ambarish vs State Of Karnataka on 18 December, 2008

Karnataka High Court
Ambarish vs State Of Karnataka on 18 December, 2008
Author: Ashok B.Hinchigeri


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