High Court Karnataka High Court

Ananda @ Navele Ananda vs State Of Karnataka on 30 September, 2009

Karnataka High Court
Ananda @ Navele Ananda vs State Of Karnataka on 30 September, 2009
Author: Arali Nagaraj


…,,..m.m ruwn «.,m.;:<a or mmmrmm Mzaaw fi€L.".%URT W mmmmm man comm' OF KARNATAKA mew cmmr or KARNATAKA wow

1:: "rm HIGH own or KARNATAKA AT smeanm
mm}: ms THE saw my or
BEFORE % & % k %

Tm I-ION'BLE nmausmxcz & L

E

Ananda @ Navel:

Sic ]atwsYel1appa. _
Agadabot1t.C29yeara,
R/at LIG 23, Hudm Colgny, — I ”

(Now injudicialmastody ;

subja.-11, …Petitiomxr

(By c.L., Advoeam)

sum. of1Kan$§£taica.ww X

..,.Resporment
my Hccm

iii

‘ _ 1% pefiitm is Earl unda Sacfinn 439 Cr.P.C.
N<:.I13/2%'? of Karlmla Rural Felice Stafitm, new

~ _ in S.C.K6.28l2008 on film fins ofthas Fast; Track
;i"_?.::au1-t,f3dupifnrthec:fiwep/uln 399,4-ODaad333of

IP13.

11$ petitionoomhganfarardmsthis d.ay,thc
Ccurt made the fasllowimg

¢_’_”(“”-«ow-~«.a…u,.»v-a..r’

v aw-mu 2 vu…n<wam\.,..cvae-,.«

9%

This petition under Section 439 by

acycuaed No.3 in 8.C.liu.{28I2€JO8 an
Track Court, Udupi. fjvhagi u

Heard the

2. The No.3 in
allaged under Seotkm
333, ” int not in dispute that

8l°¢?~a %%%% {[6 % bail under Seem’ :1

wuws v» m..g…q’§..an« may’ uxmnavmzmnm miwfi uwuma IJI” KAKNAEMKA HEUH Li{JUl’€”5 U?’ KAKNATRKA *”H{5rH EQQURT U?’ KMENA3’flKA HIGH

439 Cr.P.C. Udupi by order
dated 2o.1,.:2o:r9 <;$-LMm.so.47;2ooa. On
mm the mmphmt and athar

bythelaarned Coumelfiar tha
smum this pétitinrner ms and
' 56 ww am gamed bail are an the
Imam, i do mt am any apecial

ml." the

3. Ihefact matthepdifimmb p
rwfiingatflmaddzmaslmwnmhhbaflwfifimnhnw

{1.”-~…l’*””-*-“””\.»«-*”‘

~ WWW Wwwvwvrw WI ¥’\aP”%>¥\.I’M””H1″‘4-5€’U”‘h »=”n:wrI \…,.w1″\”…!l\».I ur i\.M.¥u\lMaMi’\M filwfi LJJUKI U?’ NI%KN$H.§«X|€a1’~% 9″li£.:5vH LUUM! my g{;g%RIsmE’%”¥”f;k§(“m g-r¢§$;;}§*-<§ E,,,;£)%,}§€3 (Jr KRKNMIAIKA P117412"!

sefiously diaputw. Tlwrefcre, the apprehazgian cf

is grantee! bail may be met with by

4. Havirg mggrd

allowed. The 1’Io.3 m
S.C.No.28l200-8 Court, Udupi
ahafi be a seat bond
for a suit; with two suretiaa fiat the
the yearned Seaskam

1) j. ., tin aatmycflcn of the

m Judge the domxmenxaxch
orzafi Cardisaucsdby the
TA “‘I§£a§2§.:§§’1i’Commhs£on@t’ cf hfliaar Eankpaas

he shall mt am’ 13! or mm’ ly zamw
E mth’ the pa%utiom ewdfi nut’ s&!Iha
tmnafimzthe pwosecutfian witzmm

iii) ha shall t:a::–»opm-ate with thalfl durimtha
ixnaufifln oftk mse;

%___g-*”-.«v-~….«