High Court Karnataka High Court

Ananda vs State By Batlahalli Police on 27 January, 2010

Karnataka High Court
Ananda vs State By Batlahalli Police on 27 January, 2010
Author: A.S.Pachhapure


KARNATAKA HIGH C011?! OF KARMUAKA HIGH COUR? OF KAINATAKA HIGH C

EIN-

111 nm HIGH COURT 9? KARNATAKA AT’
mmn ms Tim 2?’!!! my GP

‘1″:-us Honms nmausqzca A.S;’P3.u__ ;’EAiI~IAH~ Tzgm

wwm vwuuxu ur KAKNAEAKH mun guuur OF KARNAIAKA I-HG!-I COURT OF

cRL.psmmH

szovzxxamnavapm A ,
.AGEDABOUT39YEAR8_…..–. = L
R}0GHn?l’HAPh1gLI-VlLiLAGE_’V.~:
mmmmmznxvmmg

cnmammma nm1zI<:.~:*.& .; PETHTOHER

(3? am Gin!' A1'}Vt)GA'l"E)

ARE:

srnmj ..§ nmmnmm
gmm am? Hear)

$ FILED UHDER EECAS9 OF

._}._.¢c1z.P.c. ~~WI’;.!’KA mama To mmasm TI-IE mifiomx

‘”-.’0_R’..B.AH: fir cmm mmgaa or BA’1’IA.KALLI mama

* _ ma. ‘mm cvpsmm mmmns nmma
‘3m.’~3._43,–=l4?, mots} men 302 Riw 3.149 :3? me.

7 j “if Tm rmrmn scams on ma aansm mm mm
” _ comm’ mm Tim Irczzmowma:

fiarhail
beam been arrestad and charge amm for ma

><'

-.- – nu.-v v -..§_.¢..V’.-.« ‘-hr! urn.” w-unnn -nun uvvnr vr I\l’-\l\l’ll”lIJ*’|J\I’| l1I\:I!”l MUUKI UP IKAKNAIAKA HFGH COURT OF HKGH (

.2-

on’-mm punishable: ms.-1m~ 3993.143, 14?, 1205334314

302 rfw $3.149 nf EPC.

:2. The mom mm: that A
(deceased) was manned by an
cum with choppers and katfjma agf um “jth-3 % %

patitziomer was the
c1-me and arrayed for the
aboveaaidafi5orkmE:.. _-_ V’ ” V

3. he is immn: and
ma Further more, than are
up him and that accused

afmeipamy bail under semss

of the name efibrm whmein he

% ammatoxy bail in an mamas: cf

‘ I am oi tlm apirzian that the

_ % ma appmatkzn under sax,-139 of Cr.P.£:; is
% % mm in the bail sought for. Ar1y1’ww, ma

peflfion&t’nreaéyatndwfl1imt::a,bid¢ byany
condflzbzuthstmaybeirnpmedbythewurtfarhis
release on bail. Taking into mnsisiwafimx. the pamciplg

$4/%\